ms 'I"'HE men COURT 01:' KARNATAKA AT BANGALORE
DATED 'I'i~iIS THE 8TH DAY GE' JUNE 2099
BEFORE N
THE fiC§N'I-ELE MR.JUS"F'ICE SUBHASIH "
cmmmu PETITION 310.2314-1,'2,®_*9_ %% ' 'L
Bfiifl EQEQN :
sR1.HAR3S<:HAN9RA
S/O K. GQPAL RAG _V
BRANCH MAMGER
THE NEW zrarnm ASSURANCE CG';-.,L'?--D_. ._
MAMKERI, COORG 1:)i9;"i'.__ - PE'F1""i"i'c'3NE;R
(By SFLA KEZSHAVA BHA'I;,.;& " 3
§{.SRiE~{RISI»iNA,A.ADVS)'... % V
THE s'2*§.TE;«.QVF 1§§A;$;':e.A*r.4g;<'a:%
REP BY THE mA":*1;: gm Epic PROSE,'(3UTOR,.
HIGH. COUFET B(§I,L.£)IE§'_{}S'
BA;\:{3AwRE V RESPONDENT
“‘;’i’ri1S~–c:RL.ii> FTLED U/8.482 (T.’.R.?.<';'l BY THE ADVOCATE
'THE. PEYITIONER PRAYENG THAT THIS I~iGN'BLE COUNT
T. ~ "P L§1'sSED TC) QUASH THE FIR I\¥G.{}1?'3
E?A"T7}':73§:"1?{_;Y£_1'.~'2'f}08 FELEE BY THE KARKALA TQWN PCILICE
ST'5.TIGN,.. §{;;°;i?KALA 2'§GAINS'T' THE PETITIGNER WHIEZH IS
PENDIMCE 'SN THE FILE £3?' THE QISTRICT ANS S}3';$SIONS
7 JUDGE, UBUPI.
V”~.T’1’rI§S PETWION {ZQMENG {ZEN FOR ADEVHESEGN
*:i§H’;$”BAY, -‘mg CEQURT MADE ‘rag FOLLQWING:
n
¥'<-.J
x
0 R. D E R
Petitioner has saught for quashing the in
pursuance of case zregzistered in Czime
offence punishable 'under Secticans $99, _r'5«¥52i}'
Sectian 3 sub-section (1) clause (9)
3:. 3}' (Prevention sf Atrocities) A-::i.
2. Petitioner was app0i:;.tré§£v.._ir:.._V N615′ ” inVdi3_ §AsSura11ce
Company. While seeking fitrfifioner had proéticed
a caste certificate showing reserveci caste.
I..«at€:r on it was. _V fncfit Vtéélbng to resarved caste
and accordjngiyV,’::’~a5V.;_: * and case is registered
against1fim.’- %
_How§§ifii*.3j; the: ‘Government by its czrder dated .1 P3′
V’?.’Iarc£§.j ilad d%i:C:i{i€”£i ‘£O drop the (:ri1:a:1i;a:1ai proceeciings in the:
°cve}1t_’£i1e em;pi0§{:c%c§ surrandars the Cassie certificate and comjxzlje
in em§.1$§éH$ént in the caste, which he balcmgs. Without
_ beuefit under ‘£113 reserved categery.
” Leenmed Cmmse}. for 3316 petitioner submits ‘£11345,
_p_§:§f_iftionar has sunfindereé the caste certificaté and he is not
~ any claim under ‘£113 reserved categcuy by pI’Of€$SiGI1 or
3. fig
any 0th.er benefit.
5.. in View of the Gevemment Order and aiso in View of the
()I’d€};’S {sf this Ceurt, this petitien deserves to be a11OWfid;”
Accoriiirzgly, the petition is ailowed, ‘Fh,.¢:’ i.I;b
pursuance sf cast: mgistemd in 21308.: i.
the E16 0f District 55 SflSSiO]”,1S Jtidfifi, U(£’34fi§~. :~3taI1fi Z;1ié.s1ied*;. V