High Court Karnataka High Court

Rajani S vs Tahsildar on 6 December, 2010

Karnataka High Court
Rajani S vs Tahsildar on 6 December, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT or KARNATA!-(A AT BANGALQRE
DATED THIS THE 6" DAY or DECEMBER 2019:"-.._c'_i~~..Vv

BEFORE :

THE HON'BLE MRJUSTICE MGHAN sHANIANA:Go'u:BAVR "  

WRIT PETITION No.32g7at'/2o:j+t_;;§mI;'¢c.')'~ 

Between :

Rajani S

We Shivanna R

W/o Ramesh H

Aged about 36 years ._  ~
R/o BobuIi--HinchuIl_i ViI|age~--v..:"i '
P.O. Salur, Thirthahalli Tlaluk 
Shimoga District.  " 

 ' ' . ' ..Petitioner
(By Sri i(.'|'\l%H.V 

Am:  - _ :_: _  ._

Tahsildan'

Thirthahallix'Ta[ui<   it
Thirthahalli ' '

 '~Sh5m_Q'§;.a Qistyrict. A'   ..... .. v ..Respondent

Vrsyl’sa~.a. 5331. GA.,)

‘I”ii.is”‘Writ Petition is filed under Articles 226 & 227 of

Constitution of India praying to quash the endorsement
_ d_ated”8.7.201O vide Annexure-E issued by the respondent
_’ Eanrcficonsequently direct the Tahsildar to issue caste
7T=..__”cert;§ficat:e that she belongs to schedule caste as Bhovi in
i __’terms of the judgment of this Hon’ble Court in the case of

Divisional Commissioner, Belgaum Division and Ors., Vs.
Bhovi Samaja Seva Sangha, Sirsi and Ors., reportedning ILR
2004 KR page 1584.

This Writ Petition coming on for prelimina’r–

‘B’ group this day, the Court made the foIlowi.ng_”_’:–…V ‘

okosg

y in * .

Petitioner has sought fora dire(:t_ion to th7e..TVahsii’£;ia’ritog

issue Caste Certificate to thelupnetlitionerll’certifying} that she
belongs to Scheduled caste ofthex judgment
of this Court V in th’e7:”A…ca’s’e DIVISIONAL
COMMISSIONER’j;§Er.c;iat1r«ir OTHERS –vs-
BHOVI sAM;4j)xi;:”3E#i4– 5:.-es: AND omens ( ILR

2003 KAiRl’15.s§:,). “iii-3′ ”

2. ‘PetitiionerlVappigilecbfor Caste Certificate by filing an

aPDlicati”on videi.,/_-\nnexlL*re.~’A’ dated 14.1.2008 before the

for issue of Caste Certificate, certifying that

she’b_e|ong’s._toBhcovi caste. Pursuant to the said application,

the 1″‘ahsi_id’a-rfgot conducted the local enquiry. A mahazar

by the concerned Village Accountant as per

i.r’lf\r2.ne><~u:re~' B' to the effect that the petitioner belongs to Bovi

if ldfcornmunity. One more inspection was conducted by the

to

Revenue Inspector. During the said inspection, onemore

mahazar was drawn as per Annexure~'C' to the

the petitioner belongs to Bhovi community.

on the local enquiry and mahaza_r~~repori:sV,"latheiéfah_sild"a,réu'

passed the order as per An nexu re–:'"-E' dated

effect that it is not possib'leV:""to isasue ~S,clr:ied'ti|'ed~ "Castei

Certificate in favour of the peAti.tiVo'rier"-.a'nd.'th'at..sha may be
furnished Category–1 based on Annexure–
'E', the certifica'te.__is gissaueld; Ii;,..n:Vnexure–'F' dated
8.7.2010 to belongs to Bovi

commu nVi,ty..(Cat:égt:«:i:y:_1 l'

3' mhis wi-it"pIet.iltio._n"~is:~"filed contending that Bovi as

well as.Bh0vlia"ar_e syiion',/rns: to each other and since Bhovi is

'ivV'unde-rt:l"St;hed–u|ed'"Ca'ste category, the Tahsildar may be

V'd_l_.rect_é'd certificate in favour of the petitioner

indi'Ca_tiangg.th'eijei:n that the petitioner belongs to Scheduled

Caste.

The question as to whether Bovi and Bhovi are

T -t’.,:vVsy’nonyms with each other or not is fully covered by the

l/3

Division Bench decision of this Court in the aforecited case

reported in we 2oo3 KAR 1584. In the said ;udgimert.t:,’~tethe

Division Bench has held that the persons

community shall be treated as befong.!ng to;’Bh’ov:i.’;vcoEnt4nunityA’

irrespective of the fact that the:’=.cas_te~°m’e~nt’i’o:ned iillliijnlatvhie

certificate is “bovi”, or “boyi” “o_r””!.bhov€’-‘ V .

5. Sri C.JagadishgulearnledlgiCtpicyéovernrnenit Advocate
appearing for the respondent_Vrei’_i’e§:V upo’nA–t;_ifie.’—judgment of the

Apex Court in t’h’e’«g1c;a’se MAHARASHTRA -vs-

MILIND Arvin orHEesj§'(ii.’iA”m’I.2691lsc 393), to contend
that by looking to the entries
in the Constitution”{Sc_hedu’i’eti Tribes) Order and no enquiry

can be held no ev-idlence can be let in to establish the

“CaAst’e/¥Tr:i,b.e_~~i. If a groupis not expressfy included in the Order

5.ctite:d’a,lge’dVV’Cajste/Schedufed Tribe, the same cannot be

allowed ‘included after the evidence is fet in on that

q.uest£of*ni.rThe aforementioned judgment of the Apex Court is

faV’lyAs’o_,_r’eferred to by the Division Bench of this Court in the

case of The Divisional Commissioner, Belgaum Division &

/~/\

others -~vs– Bhovi Samaja Seva Sangha, Sirsi, & others ( [LR

2003 KAR 1584) (cited supra). After considering»fizairioius

judgments of the Apex Court, the DiViSiQ.fi:’–:fi’a.Sj

concluded that the word “Bovi” is s_vn.o.n_ym .to””‘V’Ei’le’=..’jovi””..’_’_Sin-cell’ z

the facts of this case are coveredybyf_’_’th’e ftvhie

Division Bench of this Court, ‘the’~..same’V-needsto “he”–fol:’owed’.’Vl’

Accordingly, the following orde,r_.i.sV:,’ma’d.eA : .

The writ petition direction to the
respondent to Bhovi
community ceste mentioned in the
certificateisi$oyi,:eiiéncejfeiorthgere”synonyms to each other.
Consequvently,Vn*e,ce.Vsl$abfy~V.:gicertificate shall be issued to the

petitioner inldiciatinigi At°het”: the petitioner is belonging to

” ‘r3,ch¢fdlluieds. Caste (éhovij.

5&5-

IUB-$3

‘jj ??.b.!c/nk