High Court Karnataka High Court

Smt Venkataratna vs Tahsildar on 5 June, 2008

Karnataka High Court
Smt Venkataratna vs Tahsildar on 5 June, 2008
Author: Ram Mohan Reddy
-1-

m Tm men com? or xamwram. BA1m£w     

DATED THIS THE sax 13A¥o'i% JLrNL*~;,   

BEFQRE     %
THE HON'BLE MR.JUsTIcE:EAM L)10;I_{mNf'
WRIT PETITION %rag.1362%2;2a7;)?A.« (LB«-R%)%

BETWEEN

1 SMI'VENK&TARA'I?l\IA§    §
D/O NAR7AYAI3IAREDDY   
AGED23    *  
KOEGARAEELLI . .  

  
B;;1~IGAR1=1«:*:'trA1,1;r;  % ;
 D1SPR'i(3fI';,  " _ ...Prs:'rmoNER

(By Sri: As§zr3uK.!«11{RAi~i.5I-;.a§:;L1As\<3oc2ATEs, ADV. )

uwmwmmw

  

 V _ "'m1e(;ARzéE'r TALUK,
" .._KO'iA_R rswrkzcr,

 . 2  cémraissloistna

 K{}L::':&R SUB mvlsiom,
..  KOLAR.

    -ii')EP'UTY commssxome

KOLAR DiSTR!CI',
KOLAR.

A' 4 STATE 0:9 KARHATAKA

REPRESENFE9 BY ITS SECRETARY,
DEPARTMENT OF PANCHAYAT Rfilfifxk



-2-

65 RURAL DEVELOPMENT,
M.s.BU:Lmm,   
BANGALORE 1. A

5 Sm' VIBHA @ KALAVATI.
w/0 SUDARSHAN Rana?-._%
AGED 33 YEARS,  " 
R'/AT CHAMANAHALLI V}LL'A£}E--,.._»
KAMASAMUDRAM' 5031;; -A    
BANGARPET TALU--K,f    V   
KOLAR DISTRICT,      ;'..._._RF§SP(3;NDENS

(By Sri: RAMESEEA B;--ANhf!APPA§%IAVAR,V.AGfi'P'0R R1-4;

Sri. M.NARA'EAN&~REDDY1F0R'R~5)' ' 

THIS 1x(R:T,pETrrzQr~:%i%MA3=f1LED 'moan ARTICLES 226

AND 227..o,;;' 1?;-I}3.""1»E;(.J_PiS'I'I'--'l_'U'!'i*a';'i'sl..vi')I5' INDIA PRAYING To

ISSUE A warm)? 'cER'rM_)RAR--; & QUASH THE ORDER-

DATED  5.4.20o?%%.A4 * _PASSED' BY THE R2--ASS'I'.
COMMISSIONER'vIm;:.AN2;;A;V~'ETc.,

THIS vV'RI'1' Pl?}'E'I'l'1'»OiVI"'C0!\dING on FOR PRELIMINARY
HEAR:-:Nc.~.{B-GRCJUP) THIS BAY, THE COURT MADE THE

 - .p§oL;;(3w;n;c;:.. A

_ . . _ ., _  9...P...J...E;_.R
    respondent-Tahsildar having issued a

‘caste c:z:ft§ficatc to the respondent when called in

by the pefifioner, resulted in

V’ by issue of notice culminating in an order

Idated 25.1.2007 Annexurc~I-I, recording a finding that,

the Tahsildar did not have the power to cancel, modify,
J

-3-

confirm or withdraw the caste K

accordingly. forwarded the to

Commissioner, who in refcI’feo”~«tl1e to ~’

Asst. Commissioner. It ‘Asst.
Commissioner by in
goat elaborafioo Karnataka
Scheduled (Reservation of
Apponatmezii, Act, M3130 held that he had
no issued by the

Tahsildai’. ._Henoe,. fiefition.

. ” is oooeidcrable force in the submission

for the petitioner that the

_Ta11ei.1da1j* issued the Caste certificate was the

oiitiiofity, who could either rescind, cancel,

confirm or modify the said cetfificate, but

0:113; after extending a reasonable opportunity of hearing

” A’ to the person in whose flavour the certificate was issued.

The Tahsildar apparently, not in the know how of his

.4.

jurisdiction, in relation to the Caste _

favour of the 5*’! respondent, ouglifi to have ii * V.

advise of the Deputy Commi»ssion§é1′,Aii:.s:taati»’.c;f ‘V

his mind and passing on the
Tahsildar, passed on i’-3h0i1’VlV(‘2A1A(‘.’I”‘ii1g the
responsibility the The Asst.
Commissioner; A of vi Fransildar and
informing to consider the

complaiiiitsv oeiiificams issued by him,

and pafias oxjdersi’ uxuwssarily dilated on

provisions (if were not applicable to the

the Tahsildar, While passing

regard to the admitted flats, there mi:

H K 3:19 dispute that it is for the Tahsildar who
caste certificate in favour of the 5th mspondmt to
T address the pe1′:itiomr’s complaint over the said

A. certificate and pms orders thereon. i “ii
E

-5.

In the result, this writ petifion is _

The Order dated 5.4.2007 »
Commissioner, is quashed and ‘V *’
to the 1st: respondent to V
orders on the pefifion:§§”.$._

with {aw in any event the date of ‘

I I

receipt of a of

307/1’
Tudgg