Karnataka High Court
Karnataka Valmeeki Nayaka … vs Chief Secretary To Government on 3 March, 2010
WP 34372 /2009
IN THE HIGH COURT OF KARNATAKA AT BANGALOf{I§
DATED THIS THE 3RD DAY OF MARCH, "
PRESENT 1 1"
THE HONBLE MRJUSTICE
THE HONBLE
w.P.No.3437;/2eo9V:.£'(mi;1er;s--pfi.)"-A
BETWEEN: A' ' V' .%
1. Kamataka Vaimeeki
Mahasabhe, F{€P§?K*_;¢¢ntéd £§Y\its."' *
State Presi_d'e:Tt.._Sir.ig'--ere '
S/o late Hé.11u:T_1é;nthappa';~.V'e_A '_
Aged about 38_ ye'-a::s._ ~ '
No.42, 57th"B']jCroSS. 6Fh"§%'/:I'ain
4"? Block, -.Raj.aji11éLga1',.eb ' '
Bangalore -= 560 V'
2. AkhiV1_a_ BhaT'at Da1ii;a Mafieisabhe,
Kamataiza State ..Sa1T1it}1i,
V' ._ Represe3ntedA by its fresident
V , Dr, Bheemafaju,
' L S/o"1ate.HVat1'u:maiah.
Aged .abvoi1~t._ 5-Syears,
Nc~,1 2, Thirfiiinétyya Road,
_ Bas'aves_'hW3i'a Layout.
x R.M.V7~TIIA$tagC,
Bazggalore -- 550 094. PETITIONERS
{By --M.S.Rajex1dra Prasad, Senior Counsel)
1. Chief Secretary to Government
of Kamataka, Vidhana Soudha,
\M
WP 34372/2009 '
Dr. B.R.Ambedkar Veedhi,
Bangalore -- 560 001.
2. State of Karnataka,
Social Welfare Department,
M.S.BuildingS,
Dr. B.R.Ambedkar Veedhi,
Bangalore -- 560 001,
Represented by its
Principal Secretary to Government. 4'
3. Nehru Olekar,
Chairman, Karnataka State
Scheduled Castes 8: Tribes
Commission, No.14/3',
21" Floor, CST Building,' 0 _
Nrupatunga Road,a '
Bangaiore -- 560001. f' _ ' RESPONDENTS
{By Sri Basavaraj for '~R--:§,_' &:__R~«2)
This W;it"Petition'.is" under Articles 226 & 227 of the
Constitution of India .'praying to direct the R1 to 3 to consider
V the re,pjresenitationsV..of the petitioners as per Annexure--B, C and
aiso '=1ega1'-S, notice dated 10.07.2008 vide Annexurewi) in
'~.acc'ordan_ce. with law and to appoint well versed legai
f:~rac.titio.ne:f_pp.or"a_ retired Judge belonging to Schedule Caste or
Scheduled' « as Chairman of the Karnataka State
Scheduled _Castes and Tribes Commission in place of R3, if
V _necess'.:~n~yv--.diree'ting amendment of provisions of the Act.
A. ,.This"'Es'etition coming on for Preliminary Hearing this day,
?f.'€~opaia Gowda J., made the following-
ORDER
. After arguing the matter for some time, learned Senior
Counsel on instructions from the instructing Counsel, seeks
\/
WP 34.-3’72/2009
permission to withdraw the writ petition with liberty to
another petition seeking appropriate reliefs.
2. Placing the submission on record, _p’efi’tio’_r:1.
dismissed as withdrawn with liberty to file air.-14otl;e1*..pe{iiion..:'”‘ Vi’ ” ‘
‘, _ .,… _,.». , –
fig
‘ . *3 ‘Mi –
‘ ZEE; Ls %~..::&é…z
EEEEQE