IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD mrrw THIS THE 15? DAY crsfiiurag,'%%.2o%s3§ A V: BEFGRE THE 2-mN'e:.E MR. JUSTICE .:a$H0K.3.v.Hmm1éiER:r WRIT PETITIGN 'r~.-RK AND f:_IVIL-'ENGINEER R/0 H.No,22s9;A;BH0::'etiti§>n'exff§V"acf' of bravery in fo-Hing the attempt to Beigaum Pioneer Urban Co-operative Bank n agagm en 13.12.2001. 2.' ~~ fS;fivR.|(.s Hattil, iearned Government Pieader is to take notice for the respondents.
‘ Sri Hemant R. Chandanagcsudar, the learner! counsei
” fdsf the petitioner submits that gjééetitioner is espousing varieus
sociai ceases voiuntariiy without expecting any monetary
benefits. On 38.12.01, he successfully foiled the
by some dacoits to rob the Beigaum Pioneer Urha;’i”‘¢o~?o’perotiee:v’
Bank Ltd., Beigeurh, by capturing «the
hanciediy. He further submits that itv4h«ae’«..hit tiie .hee’di’ihesiin~..L
many newspapers and that severeiV”ro:rganizetiohsiehoihoitividuaie V
represented to the respon.g;§:en_ts his’ei:t”VVof bravery
and the sociai work rendered vAr,eepjondent No.2 put
up the recommenfia’tiofns Vfor honouring the
Detitioner _
4. Peii.._4;&onti?a,_.’4′:§ri”$1-(.2-iatti, the learned Government
v4_Pieatier.~flfori’~ the V”reeoo_oed:ents submits this petition is not
ri*’a.’_a;ii»nt’ai»r:_a3::«.ii:fe’,A«.ee’hone of the petitienefs fundamental or iegai
_ V righttstehte ihfri’hgeoi;”V..The writ of mandamus can be issueo only if
an auth4erit3?:2.h’a§ faiiefi to perform the duty cast upon it by e
« Vstf§tuter.«. petitioner does not have any iegeiiy vested right to
een$’e;od’Athet he be honoured for his acts of bravery or sociai
‘eie’rk’§ on the short ground of maihteihaiaiiity, I reject this
hoetition.
333%;
4
‘5. However, the rejection of this order shouid’..net”r.’neevn
that the petitiener is not entitled to be henoured.
Government to recognise the good acts:-“acne. ‘ei.tizenS’_jendV K V’
honour and reward them suitably. Thispetitien
subject to these observations.
6. At this juncture,;:.S§i Huemgatnttjtiptihendahegteuder, the
teamed counsel for the petitieiner the Court to
Withdraw the d’rdEer–“‘ie…d:§ctated, there is no
question of .§et§ti’e[r_:ef’s:-V’ethideate to withdraw the
getitican. reques”t+:*”thet’thepemwission be granted to him to
me a duly const§tuted’~v§r’tt’ p4et–§t’i’eJh. Neediess to observe that he
may de,,s%§,’V ifait is dth_er§vise open to him.
T. v.n”rder..as to costs.
ieérned Gavernment Pleader is permitted ta file
— –. h§s..,meme’appearance within 3 weeks.
Sd/~
JUDGE
sa::*