High Court Karnataka High Court

Rajkumar Phulekar vs The State Of Karnatka on 3 November, 2008

Karnataka High Court
Rajkumar Phulekar vs The State Of Karnatka on 3 November, 2008
Author: N.K.Patil
IN THE men Comm' 0:: KARNATAKA AT EANGALORE wym. west 0;' mo?
-1-

IN THE HIGH COURT OF KARNA TAKA ATBAHGALQRE

mun 1-ms ms 31:9 am or uovmmgg;  V. V

ms Houmsm. Jusrrc:s;:.t<,#Az*n;; %  %

W.P.NO. 18654 01:' 2oko:7'T gammy  %" = 7j

BETWEEN

1 RAJKUMARPHULEKAR A F
SJOVSTHALRAO  < , 
43YEARS,OCCRA§;W.i0(S'._   
R!ONC)15fJI2,3RDMAIN.;3RU~C5ZOSS  »
MARUTINAGAR  , V'  
YELAHANKA;-EANGA£Gf'iEE.6«*1 

"   PETHIGNER

(By Sri; R Aaj Axaxiocfiré. "3 V  V 

AND: 1

1 THE 'QTATE oF.:<.AaN;qmHANA SQUDHA, ESANGALOREI
~  Rgwszgseuracsy. rrs SECRETARY

 commssrouea
 1 Ema _  

 ,9. H'

  ma  WELFARE OFFICER

sent:-Ag 

 4 m.--: TAHSILDAR

BEESKAR

" < f  5   THE RAIL WHEEL FACTORY

 YELAHANKA BANGALORE
REPBY iTS GENERAL MANAGER
.., RESPONDENT S

(3523. C. JAGADEH SPECXAI. GOVERNMENT ADVOCATE

FOR Rfiflflfil-EMT S-1 T0 4

Sfif. N8. SAMMY GQNBA ADV. FOR R5 )

IN THE EGH COHRT OF KARXATAKA AT BANGALORE WRNO. 18654 OF MG?

IN THE HIGH CC}”{}RT OF KARNATAKA AT EANGALORI-L W.P.N0. 18653 OF’ 206?

-3.

ms wp. ls men uuoaa ARTICLES 226 AND 22′?
cousmunou or New PRAYING Te QUASH Tt.4§_aelsPi3¢3:~1£:;

REPORTIORDER DT. 3.8.2005 PAS§D BY THE R4 ’77A_T
ANNEXURE G.QUASi~l THE MPUGNEG REPORTIORIER A%..3Q
AGG-FHEVED BY THE ORDER DY, 11.7.2066 PASSES-.3Y=.THE 523 AND

PRODUCED AT ANNEXURE HQUASH THE.~!MPUG?f~lEi3 REFCJRTIORDER

DT.31.?.2006 PASSED BY THE R2 PRODUCEfl AT’A§lNE_XU’RE_

ms wp. comma or: FOR 1.}; .,frH$s

coum MADE ms FOLLOWMG: , _

Though tluis mattgr on
l.A.No.ll of 2003 medlfiy vacating the
lntwim ofdefi. 0f the ~relle.=fs
sought by the matter is taken up
for final of learned cwnsel

_ .2- LA éamiling fine- correctness of the

. linjpfilgned mgmmunacatson dated 3.6.2905 sent by flae 4*’

bearing No-MASC:CR:384:2004-O5

~ Alinnexure-G; me impugned cider dated

Pawed bl’ “*9 3′” “%P0fld8nf bearing No.

Gs:KA3:KA: Caste: Investigation repon:CR:34:04-05 vlde

* Anfinexure—H and also the im ned communication dated

IN TEIE HIGH COURT OF KARNATAJCA AT WPNO. 13654 OF 200′?

IN’ ma HIGH came? OF KARNATAKA AT BANGALORE. WRNC}. 18654 OF 2007
-3-

31.7.20fl6 passed by the 12″” rmpondent

No.REV:C 8: V:CR:76:2D05-O6 vide Anne:qr;i3’r9e7-.fJ§,’«.I:

prasented the instant writ petition.

3. The cmly grievance of fife pe;titi:t5n as:_.ira’

writ petition is that, i%§,…t;ee£5ngs ”

to “Gouda” caste, Sftheduied
Tribe and on the obtained
fram the employmeht in
Indian iame year 1985 and now
he is (Group-B)- It is
the .0? the respondent has issued
ordarw. dated 1986 directing an the

pot f4o”htiId any enquiry about verification of

against me persons belonging to

. “Kt3:**.;_ba’f’v’c9Vi’:zArJ:1ur:ity for having obtained certificate as

edtnmunfly. Thereafter, anather notification has

by the first respondent, wherein it is stated

T ‘4’_ V”v’i:i’:at,”A5| the Pfooeecfmgs shafl attain quites and the

A

IN THE HIGH COLIRT OF KARNATAKA AT BANGALORE W.P’N(.’3. 28654 (X? 200′?

IN THE HIGH OOIRT 03 KARNATAKA or BANGALORE. WPNO. 18654 OF 2907

-4»

benefits accrued to them shall fcilow”. ef

considering the notifications issued _

respondent, fifth respondent ha-emcalted.

from 4″‘ respondent, without

afferding opportunity to ”

clarification sought toy the
respondents-2 to 4, V e£.!.V:”t!ze- have issued
impugned as referred
above. and redressing
his defeece as to whefiwa the said
e thi:-; distance of time, has

stra£ghta\rié:y this Court and presented this

V. ., eppropriate reliefs, as stated supra.

V hafiae heard teamed counsel appearing for

geetiriorgeri Special Gcvernment Advocate for

fe$r>§ndénts~’! to 4 and teamed counsel ooooaoog for

despondent.

IN T’HE HIGH COURT OF KARNATAKA AT BANGALCIRE WPNO. 18654 GF %0?

IN “um HIGH com? or KARNATAKA AT BANGALOR£ mxno. 194554 or 24107

-5.

5. Learned counsei appearing far respondents, at

the outset, fairky submitted that, me

regarding the consideration at the

petitioner betongs is pending

District Caste Verification Ccmnu;”ttei-it it ttinthtg

interest of justu::e’ , without *9 any.VA§pifi§§§’fi”oi§ the”?

merits of this case gag toA..méét: it
would sutrace for this cmn; directions are

issued to both t t

circumstancm of the

case instant writ petition med by
petitfungr the following directions:
V V. «.Tne herein is permitted to fiie
V ‘rjriitzeply befare the District Caste
Committee, along with fine

A’ ‘ notificationslordersl circulars and

t’ Mother authentimted documents to substantiate
*ha*hebeion9sto”G *castewhicmm

IN Tffi HiGH C€}i.IR’3′ OF KARNATAKA AT BANGALORE WRNO. 13654 O? 290?

IN me man cougar or: xammraxa AT BANGALORE’. wmzo- 18654 or zoo?
.15..

been treated as Scheduied Tribe, within a

of two weeks from the date of receipt afea ”

of this order.

(ii) The can ‘

Committee is directed.t9__. the

pee: appropriate law,
after affording to me
petitioner the”‘:3fi:’.– dispose of
the epggssbse, at any
rate.,., months frem flwe
éply ta be submitted by
flue above.

(sgi) meanwhiie, we interim order

e je A agyyuuis Court dated 29″‘ November 2007

for a period of three and hatf

to enabe the District Caste Verification

H * Committee to conclude me proceeding, in

/

11»: THE may comm’ or mmnrgm AT BANGALORE wmzo. 13554 at my

IN T}fi.!’i}GH CGHRT OF KARNATAKA AT BANGALORE. \¥}’.N0. 18654 O? W

-7.

amdarsce with iaw and in compliance

aforesaid directions issued by this Court__.. :,i f _

in View of the disposai of fljarnain ‘A ” ‘V

prayer sought in l.A.No.il of

consideratinn. Hence, !.A.Nt§,:f’i~V..pf

having become

EN TEE I-KGB coma’ OF KARNATAKA A’? BANGALORE ‘3:’.P.NO. 28654 G?” M0′?