High Court Karnataka High Court

Rajesh S/O Gopal Rao Kathavakar vs The State Of Karnataka on 1 June, 2009

Karnataka High Court
Rajesh S/O Gopal Rao Kathavakar vs The State Of Karnataka on 1 June, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD 

mrrw THIS THE 15? DAY crsfiiurag,'%%.2o%s3§ A V:  

BEFGRE 
THE 2-mN'e:.E MR. JUSTICE .:a$H0K.3.v.Hmm1éiER:r 

WRIT PETITIGN 'r~.-RK AND f:_IVIL-'ENGINEER

R/0 H.No,22s9;A;BH0::'etiti§>n'exff§V"acf' of bravery in fo-Hing the attempt to

 Beigaum Pioneer Urban Co-operative Bank

n   agagm en 13.12.2001.

 2.' ~~ fS;fivR.|(.s Hattil, iearned Government Pieader is

 to take notice for the respondents.

‘ Sri Hemant R. Chandanagcsudar, the learner! counsei

” fdsf the petitioner submits that gjééetitioner is espousing varieus

sociai ceases voiuntariiy without expecting any monetary

benefits. On 38.12.01, he successfully foiled the

by some dacoits to rob the Beigaum Pioneer Urha;’i”‘¢o~?o’perotiee:v’

Bank Ltd., Beigeurh, by capturing «the

hanciediy. He further submits that itv4h«ae’«..hit tiie .hee’di’ihesiin~..L

many newspapers and that severeiV”ro:rganizetiohsiehoihoitividuaie V

represented to the respon.g;§:en_ts his’ei:t”VVof bravery
and the sociai work rendered vAr,eepjondent No.2 put

up the recommenfia’tiofns Vfor honouring the

Detitioner _

4. Peii.._4;&onti?a,_.’4′:§ri”$1-(.2-iatti, the learned Government

v4_Pieatier.~flfori’~ the V”reeoo_oed:ents submits this petition is not

ri*’a.’_a;ii»nt’ai»r:_a3::«.ii:fe’,A«.ee’hone of the petitienefs fundamental or iegai

_ V righttstehte ihfri’hgeoi;”V..The writ of mandamus can be issueo only if

an auth4erit3?:2.h’a§ faiiefi to perform the duty cast upon it by e

« Vstf§tuter.«. petitioner does not have any iegeiiy vested right to

een$’e;od’Athet he be honoured for his acts of bravery or sociai

‘eie’rk’§ on the short ground of maihteihaiaiiity, I reject this

hoetition.

333%;

4

‘5. However, the rejection of this order shouid’..net”r.’neevn

that the petitiener is not entitled to be henoured.

Government to recognise the good acts:-“acne. ‘ei.tizenS’_jendV K V’

honour and reward them suitably. Thispetitien

subject to these observations.

6. At this juncture,;:.S§i Huemgatnttjtiptihendahegteuder, the
teamed counsel for the petitieiner the Court to
Withdraw the d’rdEer–“‘ie…d:§ctated, there is no
question of .§et§ti’e[r_:ef’s:-V’ethideate to withdraw the
getitican. reques”t+:*”thet’thepemwission be granted to him to

me a duly const§tuted’~v§r’tt’ p4et–§t’i’eJh. Neediess to observe that he

may de,,s%§,’V ifait is dth_er§vise open to him.

T. v.n”rder..as to costs.

ieérned Gavernment Pleader is permitted ta file

— –. h§s..,meme’appearance within 3 weeks.

Sd/~
JUDGE

sa::*