1
S.B. CIVIL WRIT PETITION NO.1693/2010
Sohan Singh Beldar
Vs.
State of Rajasthan and Ors.
DATE OF ORDER : 22.7.2010
HON'BLE MR. GOVIND MATHUR, J.
Mr. D.K. Parihar, for the petitioner.
Mr. G.R. Punia, Addl. Advocate General.
Mr. Mahendra Choudhary
This petition for writ is preferred seeking a direction to
include the caste of Beldar in the list of Scheduled Castes. The
contention of the learned counsel for the petitioner is that the
caste aforesaid is included in the category of Scheduled Castes in
the States like Madhya Pradesh, Maharastra, Gujarat, Orissa,
Punjab, Tamilnadu, Tripura, Uttar Pradesh, West Bengal etc.
The issue whether a caste is required to be included in
Scheduled Caste depends on various factors and for that
comprehensive enquiry is required to be made, such question
cannot be decided by this Court while exercising powers under
Article 226 of the Constitution of India.
2
Looking to this position, I am not inclined to interfere in
the matter. Accordingly, the petition for writ is dismissed. It shall
be open for the petitioner to approach the competent authorities
of the respondents for getting the relief claimed. It is expected
from the respondents that if the petitioner approaches them,
then adequate steps shall be taken expeditiously.
(GOVIND MATHUR)J.
RM/