IN THE HIGH COURT OF KARNATAKA AT BANGAVL-ORE
DATED THIS THE 23"' mv OF SEPTEMBER
BEFORE
THE HON'BLE MRJUSTICE MO}:-MN"5H&A'!$}Tg§'f§}V}3.9{iUE§A§"'.
wprr PETITION No.37413/2do9(éM+Res§ee e
BE' 1 'W BEEN :
Anthon V. Fernandes;
31 years, V 1
S/0.Vidar F.Fernandes, '
#197, Sea Bird,_R0ad,_... _ A
Baithkol, Karware 5:;313o_2=1 e A
Member, Ka%f:1af;2iB_:a..S$aie _. V V V "" "
Minority €i)m_'miS'Sior1;'"(ff--_ '*._ ...PETITIONER
{'Bye'Sr;1';N.S:5Fi3ay"ar1t.h Adv. for
1 __ MS';.Jayaram"Ja,yaram, Advs.)
AND 4 V
1.
‘.S§té1te of Kétrnetaker,
.____By 33/IA1110r1ty Welfare Department.
Room No;204, 2nd Floor,
T_Vi.kas’8Ou_dha, Bangalore~560 O01,
“-‘_fZep’reeer1tg4xi by Its Secretaly.
2. Thev-..’Kari1ataka State
M1nor1t1es Commlssion,
.A _5th Floor, Visveswaraya Towers,
Arnbedkar Veedhl,
“Bangalore — 560 001,
; Represented by its
T Secretary. …RESPONDEN’I’S
[By Sri.Nareradra Prasad, HCGP)
This writ petition is filed under Article 226 of the
Constitution of India with a prayer to declare that
Section 5 of the Karnataka State Minorities Commission
Act, 1994 confers no power on the Governrn.ent_ to
remove a member from his office peremptoi*iIy.,.”vvin
exercise of “Doctrine of Pleasure”.
This Writ petition is coming on f,r-.
this day. the Court made the foiiowing: _:. _ .
gs}? /Wis
Learned counsel appeeririg for tlie oetitioiier flies a
memo for withdrawal’-.._of the pe’tition.
2. i\/Iernoa’ is onA'”-r__e.co’rCi; V Petition stands
dismissed.
Sd/-
Judge