High Court Karnataka High Court

Dr Babasaheb Ambedkar … vs The Union Of India on 31 July, 2009

Karnataka High Court
Dr Babasaheb Ambedkar … vs The Union Of India on 31 July, 2009
Author: H.N.Nagamohan Das
IN THE HIGH cowcr 0? KARNA'§P«K'°$\.\;":""' % Q   % 

CIRCUIT BENCH AT D_H.z§R_WA£'_s'    C}    %

mares "ms ms 315" DAYZXDF ;3'i3L:Y, '2.(_§0:9"'   T

BEFO:RE._
THE ¥~§0N'BLE MR. 3:MJsT":cE%:5§fi;%;*e;M wgeafiaafigm was
WRIT ?ETIT'I{_Z_)¥§ ":s§€JT.%3 :gg§g2'ecssLc;M-cow)

BETWEEN:      M 3 A

1.

DR. BABAS£iHE_B°”AMBEDf<.$%;R"'M_U:i.T'I.§?i1.RPOSE
C0-OP. caEIp%1T*5€::c1_ETY LT£?;;~ ~
KHMJAPUR, Dist: BEt;f§;Aur~¢.Bv 1*rjs*"

<:HA1aMArs:, % % %

2. DR. aABAs.egHEB ;ta2s»€”‘sE%:>i(;; R5; Msmpuapese
CC)-GP. {:REDIT”i-‘§_OC1ETY’*L.TiZt.,

–e1sT:’ e.E.L§AuM av rrs %
=_MA:~¢;;aR /’=SAECP,§TARY.””‘ :PET”£”i”IQNERS

(av’s:sé:v%3Aé;é§t;:S§% 9A1’1:, Aw.)

…….x…_……..u……,

FTHE UNION or ENSEA

R/B SECRETARY
sevsazwsnr OF mmA
aepaarmsm” as roar: Am CIVIL supmes

NEW §ELHI

. é,f2.1.1p;–«+;}8v _ETC.

hm}

1_’»..3

THE STATE OF KARNATAKA

RfB SECRETARY L”

DEPARTMENT OF FOOS AND CIViLmSUPPl..EES._if. .
M S BUELDING, BARGALORE ~ 11;; I .. ‘.


3. MAHASEV FAKIRAPPA GOEAGEKAR 
Age: 54    "
occ: P 51    . V   

R/Q POLICE TRAINING scaocm KHAhéAP’.}_R
M s auxanxraca –

4. THE SUPERINTENDEM9 i}’F”P{}aL3{C{_=; %
SELGAUM oIsTRxc”r3%A.=s&:.;sAv§a%,» mesposuaawrs

(BY spa B. pAPé5o5§2§mA, E?:;a’?;!~é”~~§3’F..ENDIA mmms To QUASH THE
mega mssm B.Y*.T1el«E_;» DISTRICT cousumaa DISPUTES
REDRESSAL FQREM, ‘BEf..GAUM IN 5.9. :a.39;e7 DATES

‘ .VTi~§S”:A>’.AF’«’*7.;¥’;.’ ¥I0?% COMING OH FGR PREUMIRARY HEARING

T.Hi$ ‘0:;x${,~..im?e;»TLc;:;uRT MADE FHE FOLLOWIMG:

QRDER

V’ * rirz this writ petitimz, the aetitioner — fiociety has prayefi for

_g__3wr§t in the nature 6? certiorari is quash the order dated

21.13.08 passed by the District Censumer E}-ispsstes Redressai

Farum, aeigaum, 31 .E.?. 949.33/07 as founé at Annexuree-8.

ark/’%~§”‘

2.

3
Learned ccunsei on bath the side submit___that in

Edenticai matters this Court vide judgment dated 1’+3,:§34$ .’€’V.3_9 in

WA». No.”?60i2OG8 and connected matters, set as%.:£i%e%%A:t:’:§%{e%%L%§:J:~:i§:;.<s

passed by the consumar Forum and remanéeé'

3.

feiiawirsgz

(3)

For the reasms states; N.{2.;_?C0j’2€)€§A8′;vVV’the

‘ ThéAi’r’i;tg;uég;*2e::d~.§r~:§Vg:”_da{éd 21.30.83 in 5.9. 930.38/O7

Aj:;aS3ed’ Consumer Disputas Redre$sa§

‘ » LAFor{1En,.V U B’e.i’gafin§ \i¥de Annexure-8 to the writ petitien

fiageby ‘fifiééhed.

frzfifiter is remanded to the District Cansumer

V__§§§p’a£es Reéressai fierum, Beigaum with a difectfcm

” try the effemze in accoréance with the arocedura

grescribeé under the Code of Criminaé Procedare read
with sub-Sectians (2) and (3) ts 322.2? 9f the
Consumer firotectéon Act on merits and in accoréance

wiih Eaw.

(iv) Both the parties are hereby directeé tg
the District Consumer Qis.p1;£es_~”¥iéd%#g–::§é! Eo:*;;ff1,’

Belgaurn on 21.98.09. ; r§a~:j:tiés..’a’r§’ n:éVé”L_L’*e;i’EEtled

for any further no%:’¥c_é~-._.frem’v-the. _i3§.str=§g:’E~-..(:r:rr3suma?

Gisputes Redrgssal For_t§Vfn;__3we_lga£3m;T. _ E

(V) Ordered