High Court Rajasthan High Court - Jodhpur

Sohan Singh Beldar vs State Of Raj. & Ors on 22 July, 2010

Rajasthan High Court – Jodhpur
Sohan Singh Beldar vs State Of Raj. & Ors on 22 July, 2010
                                   1

            S.B. CIVIL WRIT PETITION NO.1693/2010

                       Sohan Singh Beldar

                             Vs.

                 State of Rajasthan and Ors.



DATE OF ORDER                 :             22.7.2010


              HON'BLE MR. GOVIND MATHUR, J.

Mr. D.K. Parihar, for the petitioner.

Mr. G.R. Punia, Addl. Advocate General.

Mr. Mahendra Choudhary

This petition for writ is preferred seeking a direction to

include the caste of Beldar in the list of Scheduled Castes. The

contention of the learned counsel for the petitioner is that the

caste aforesaid is included in the category of Scheduled Castes in

the States like Madhya Pradesh, Maharastra, Gujarat, Orissa,

Punjab, Tamilnadu, Tripura, Uttar Pradesh, West Bengal etc.

The issue whether a caste is required to be included in

Scheduled Caste depends on various factors and for that

comprehensive enquiry is required to be made, such question

cannot be decided by this Court while exercising powers under

Article 226 of the Constitution of India.
2

Looking to this position, I am not inclined to interfere in

the matter. Accordingly, the petition for writ is dismissed. It shall

be open for the petitioner to approach the competent authorities

of the respondents for getting the relief claimed. It is expected

from the respondents that if the petitioner approaches them,

then adequate steps shall be taken expeditiously.

(GOVIND MATHUR)J.

RM/