High Court Karnataka High Court

J S Revanasiddaiah vs Additional Director General Of … on 21 January, 2009

Karnataka High Court
J S Revanasiddaiah vs Additional Director General Of … on 21 January, 2009
Author: Ram Mohan Reddy
 

'V "AND   '

..I-

IN THE mm: covm' or KARNATAKA,   

DATES THIS THE 22$: DAY 0F%tIAN@UAR}¥,%2¢09k 

THE HONBLE MRJUs*1'1%€§1::%%RA:v: ;MfG:+IA.NV'k1i§%é1f:m
wrerr PETFTIONV  1?%1:s<§j%2i§a@ (C}§A./§.V-}3{jiV4iCE)

BETWEEN :

J S REVANAS£D.1)AI2iH . ; 

AGED AB0UTg%9 Y;:;AI<s,". 

Sm. s1D1i)A1:AH,'_~--.  »    
ASSISTANT CQIvI.M'.{SSI(JN--ER'TOI%'_ " 
COMMERC--§AL'FAXE?€E;--  " 
CHANN£1PATNA,iv .'--v .4 

EANGALQRE4r<LIza*;e.:;-»m.~::::fR1.<ff'ij__' %

.. PETITIONER

(BY SR}. ,3 V §iAR gxsI§;:H;é,N,"'ADv)

  T_ LiiR£i{.:TaR GENERAL 0?

.  -I?{)I.Li¢.Z'{E,.._ UJRECTORATE 01:' CIVIL
' _mc":+;~§<rs% ~§;NFORCEMEN"}" CELL,
mLAcE"RoAD, BANGALORE --- 1.

A. VTSUPERINTENDEINT OF' POLICE,
_ {IRE CELL, H FLOOR 'F' BLOCK,
 "CAUVEERY BHAVAN, K G ROAD,

1 BANGALORE ---- 560 £309.

DEPUTY SUPERINTENDENT cm PGLICE,
DCRE(R), 11 FLOOR 'F' BLOCK,

CAUVERY BHAVAN, K G ROAD, _,
BANGALORE ---- 560 009. i [\ RC.sPoruE:,A\3"f$



{SY SR1. N B vrsnwmvam, may

THIS WRIT PETITION iS FIL§;.o,:JND.E:é'A N
Am} 227 oz: THE CONS'I"ITUTIQN OF"§1\¥'II_)Ix'¥'-.  :vRzaoy1o;§;<;..o_oT
CALL pore THE RECORDS PERTAININQ To I'iC)T'!C1":T_""£)'I1£).

 22.6 V' " '

30.09.2006 VIDE ANNEXURED OF'..T}§_E 3RDo.RE$PoN::oENT~~o,

AND PERUSE THE SAME AI'-11)' «arcs.  V

THIS WRIT PETITION  dN"«FQR_f~IEARiNG,
THIS my, THE CGUR'T,MAD£i 'm§,j FPCJLLOWING:

L '% sjiméin  

The pctitionrsr  to.  'Kaadu Kuruba'

commurfltyfl  Tribe, having been
issued"'ii?iL?fifii:,a  '..?{O7;§).2OG6 Annexure-D to
appeafbéfore 'roSpo:1d€nt for an enquiry into his

social stafus ba.se[d C_n a complaint, is before this court:

 A_ for,_*ai7:w;{'_j,:t to qué[s'i'1------*.t--f;1;e said notice and for a mandamus

 ':g;"'*r::st.;f'a*~i1fro. file respondents fiom conducting any

ofiqtiify fie social status of the petitioner.

.o This Court is generally’ reluctant to interfere

izhe notices issued to parties to aypear for an

V% _@1f7:§:1uj1’y. In this Case too, the petitioner insteaci of

* appearir1g before the respondents, pursuant to the

M