High Court Karnataka High Court

B Dhanashetty vs The Assistant Commissioner on 11 June, 2008

Karnataka High Court
B Dhanashetty vs The Assistant Commissioner on 11 June, 2008
Author: N.K.Patil


IN ‘i’§{i-3 HEGH CGLERT xi)? KARNATAKA AT BANGALQREZ. E¥,P_NO.1332$ (:31-7 2903
-3-

the crder dated 22.1.2803 passed by the Karngvéalifi-ay_’~..Vv

Appeiéaie Tribunai? Bangaiere in appeaé Nae. ‘

of zzmzz Vida Annezwre-«J, 3:} far asaé-t.._re!.’a:féé. ‘ ‘t§§I.

bearing Sy.Ne.128 cf Devarabelakefzg

Taiuk, have presented i:h£s writ n ‘

2. The maths: of th»:=:_ 3m h;a ci fife’$ an
appiécetion before the first Na.

£.RM(2):CR:2,3,4,5 ‘6i9f§$—9 9’;:.v~Th’éA%:§’§d§::;éj§eed§ng was
inéfiated under Fééforma Act. The
firs? resp{3r{§:§’ea ‘E§f_;[‘ ‘_:%;£¥._”‘vf:V}V’V:’£Va paréies and after
consideréng avaéiabie an regard
and as g.;1e’r L..G:;§:e\§./{vn_§§j éni.’v: Cgrcuéar dated ‘¥8.f.19?9 in

has dedared afi the 53% and

purcfiasé._V3.*:;é?1ése»:;::t:§,§’§é’V..é:*s Sy.Na.128 as énvafid by its erder

VV'< diatVeci ..§'é%v a'1.y'§0O1 vide Annexure–H. Assaéfing the

.1 .:é:V;':a"é'ttj.a.r:'5c::"s'el*..z.s the czrder passed by the firs? respenfieat,

V ' "_':p§"i'i%'§oAfig%SA have flied appeaés befare the Karnatéke

Trébunafi Bangaiere in {$33.46 3:16 47' G? 2362.

7

I153 TEE EHGH CT{)ii.?F{§ OF A? B§%.NGALC>RE V5.-TP.N{3.E832fi *1}? 28:33

TEE, HKEH CCEURT CIF AKA AT Bfi._?\EG?«.L€f3?.B. WP.N(“).1332S {DP 2:363

-4-

The saéd appeais had some nip for csnsiéeratéen beferg

tha Appeiiafe Trébunai on 22″” January 2393.

Agzpeélate Tribunai has dismissed the’ appeam.–_4f;;%ed. §’§}”

petéiianers hsfding that they are net r:Ta3’inta§;3aéAb!g

aggrieved by *:he impugned aadgrs

reapondent and the Karnatakai:”App§§;;§§e’*T

Bengakzare as stateé $s.::p%’.;8, hervéigwflx felt
neaessitatad is present this ‘ ;

3. After c-;{ireA€;1j.sE’ . éva’$L}}sz:ti§fi.. “c$f’*t?1e materéam

evaiéabie izjn -girder passed by éthe

Karnatéka l3’Xép;§_’§e§Ea;V’::é” V. Bangaicare dated 22′”

§}.a,.nL:ary. in A#peVVavvE___§._f§3. 46 and 47!2GQ2, ét emerges

£5252,’ Appeflate TrE;*.:«L;na¥, the State

,___.{epreés;.;§:3t%9é 7:§;$.§§éaréng far respandents-‘! and 2 at the

s’:.:E?>;fi§1ii:.’t’taved that the appeais fiéed by ;2et%t§er’;ers

4:~.’_’V”are:§3;z:st_>_%%::aEntainab¥e sénce the impugned Qrder passed

. first respsndent under the Kemataka SC and ST

: {-P;’V¥”C:L) Aat, 19°28 can be assaéiad befere the Qeputy

33′? ‘FEB RISE CCEURT {I227 KARNATAKA A’? BANGRLORE W.P.?~F€3V.i8323 {PF 20×33