" 1, V. 'Dé§ijtyV'V'Qommiééioner, ' E.a;ar;3I1:3g¢i*-ebistrict, Davanagem. 2 . Pissistaigt Commissioner, V A v~ if " VT %A,.K.I~Eanumanfl1appa, "S;/0 Dodda Durgappa, Major; A.K.Ye11appa, .. 1 _ IN THE HIGH COURT OF KARNATABZA AT BANGALORE DATED '1'I~IIS '1"HE sum DAY OF' OC'I'(i)BER,_.4 BEFORE % #2;UT':' YADAV, « ~ ~ AQVQCATES.) AND; "'Har;ipaI»iahafli Sub--Division, Harapanahaili. S / 0 Dodda Durgappa, Majm'; 5. A.K.Durgappa, S / 0 Dodda Durgappa, Major; Q6!" Respondents 3, 4 and 5 a1}
Residing at Anabur Viliage,
Allabur Post, Jagalur Taluk,
Davanagere Dismct, Davanagere.
{BY SRI.R.DEVADASS,A{}.1i FOR”-R.1§§t 1
SRLSHANKAR SB}-IAT, ADRIOGATE FORj’R.4.:;-ss..__A
aims
This Writ Petition is f11ed’»vm1<:1er Arti(:1es_5226 and
227 of the ' Constittitien sf' I11{ii.a'4"praying "to quash
AnI1exure~D which is"'–t;he by the R1 in
Case No,PTcL C.R.108i-2G072–f)3 its order dated
24.9.2004 and_'flf1e oifier Vdatesi._29;-1«.1.'2O02 passed by
R23 vide Am1e::;1f'e~C._ ra;s~.ErCL No.145/97-98
and etc. ' 'IT " »
en for prelimmaxy hearm' g in
'B' Group this"day., *Et1_e'Gourt made the fo11cWiI:g:–
4 VA of the counsels, the matter is taken
'2£.,V__A'1-The case of the petitioner is that, this Court by
"«V%4;;;¢%:'jgmer dated 7.11.2000 passed in Writ Pefition
4 _%%1\;?o.21se6/2000, set aside the orders passed by the
4' authorities and directed the Assistant Commissioner to
'V'cb_iectiense w.s11b.mits'tI1£1t substantial reasons have been
given, 'V " the impug1ed order and the
Contfiflfion petitioner being frivolous, the petition
' ' 1 ' * sizould oecfijected.
‘V ‘ A» Vpawril’ ‘es.
decide the application in accordance by
feliowing the proceoiure as laid V’
Bench in the case of
KARNATAKA reported in 1t99:§'(
of the directions issued’,’V’VL’et..I.i_Vine Cemtnissioner
has not followed’ (town by the
Division Bench and has merely
given a belongs to Harijan
Caste: direcfions issued by
this Colift h.es’eon}p1ied with.
3, _’}’heL ASA’ relying on the statement of
I have heard the learned counsels for the
<'L:~—-~
5. On perusal ofthe order passed by
Commissioner, it is quite evident that the ._pr0eed,i;1re in
detemxmmg the ease of the respondcnfi ‘as’: A
Peclda Reddy’s case referreciizo sujir_.e; has-sn:e’§t}:*:;er fieeri L.
complied nor followed the
respondent-grazltee to V _ Caste, nothing
has been stated shy the
6. order passed by
the contrary to the
ciirectiores” ..issueci..” Court; in Writ Peflfion
No.218_66/2390 azspcsecaeear on 7.1 1.2000 and the order
V’ thy the Iiiiiisievn Bench in Pedda Reddy’s case,
set aside. The order of the Deputy
C»on1;missio_Ii4erT merely Confirming the orders of the
Commissioner without giving reasons also
e: d.eser§es to be set aside for want of adequate reasons.
7. For the aforesaid reasons I pass the foliowing
order:
°%<e
The order dated 29.1 1.2002 Vida
passed by the Assistant Commissionsf
No.P'I'CL.145/97-98 and the orgiéi' V
Annexure-I) passed by the A.
Case No.P’l’CL. CR.
The Assistant Commissionéf’ ft) fsconsider
the case with procedure as
envisaged :Bench in Pedda
Redd}”s % « % A
Accord ingly.
Sd/-
fudge
grist % ‘