Karnataka High Court
J S Revanasiddaiah vs Additional Director General Of … on 21 January, 2009
'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