IN THE’. Hzcm caum’ or KARNATAKA AT
DATED THIS THE 1 3th my op’ JANLKRY: 2:619 %% ” « ~
BEFORE
THE HONBLE Mr.JUSfI’ICE MIT J.f%<;-:;;u;;L Q';
WRIT PETITION N9.E§?85: 03 géoégfxiw-CC)
BETWEEN:
Sri Rajencira, A _ _ H S/0 C.I~Iarris,_ I Agec¥ a,bou£"438 ' Senior Teicizcoin V.
Assistant (C~cr1c%::’a}), €)’ITf3c’€: ~ ,
Of the vVS1:{b—»I;)isrisit3%;:;a1E2zjgir;c¢i§”‘ ‘
Telephone ExC}’1.;–n_1_ge, ‘F.afikere,
C2hi1qné.gaiur’Dis’trir:t§’ ~
(Sr: A.M.Vi;ay,;xd:e%.) A
2 : Tfie ” “€;’3ommissi0I1er,
_ Casts Verification
‘{}0:I:::;i;t€eg::;Chif1*adu1″ga District,
Chitradurga, 33720 E.
” ” v ‘me siissistant Commissianar,
~ _ xC:;1ii¥z*adL1rga Subwfiivisisng
‘7 Chitradurga»577 201.
T 3; The Tahsildar,
Chitradurga Taluk,
Elhitraéurga-57″? 201.
. I’ .PE’FI’I’I{3NER
4. The General Manager Telecorn.
BSNL. Chikmagalur TD.
Chikmagalur–577 101. ..
(Sri C.Jagadeesh, Sp]. GA for R1 toga; Sm.t’;G’;i;aksiii.mi, it it
Adv. for Sri Y.Hariprasad, Adv. for[R4)”‘ t_ ~:’ ‘ .
This writ petition is filed unde’i1.ArticlespV:2;26′ and; 2’27V”r.p
of the Constitution of India—._ praying. to, thevf
impugned order/ official rnemoraricluni “dated? 115072007
passed by the R3 vide Annexiireai and’.c_ons3equently
quash the order dated 19…A_12._i2OO8-. , passed by the R4 vide
Annexurewl. as null and ‘Void and ielstoife the petitioner
into service with all conse_qu’ential’~.vbenefits that he is
entitled. ” 7 ~
This \?Vft’l;’i; Signing’-.’oriV’for» preliminary hearing
in ‘B’ Group ‘ti_his__diay,”tl1e ‘C.jouri:–made the following:
‘l’heA”puet’itio’ne_r’ the order passed by the
third i’e’sponder1tV”revol%:in’g the certificate issued in his
favour mmi as a person belonging to Schedule
“‘..:c”orhmunity which is classified as Schedule Tribe. The
backdrop of the case is as follows:
petitioner claims that he belongs “Kammara”‘
f
%
5
2. Mrfifijay, Immed counsel appearing –fc};f the
patitianer vehemently submits that in the f’1:1f$_i4
no o§3p0rtz.1I3ity was gven to me pefifigfiégi’
decumsnts to Show that 7.
g1*a11dfather belonged to
further submitg that the
wouid clearly disci§:3$ éefiibfécing the
Christianity faith they community.
He further sz;:b::-giis tiiat (I;€’3rI:1:’:.’i}:,”r;’.””,'{E”+./{Z113 authority, to aither
issue f;.1″f weuld be the Tahsildar and
the fiés 4V:”1§)t’«1 §:iade any independent enqujxfir ts
V. revbféiei said” «cafiiticata, Incieed, he submits that no
also given before the Tahsildar ti) support
1ii3 £:}.aifi1}V;1e beisnged to “Kammara” Commmity,
A. 35;” ‘. Mr;Jagadish, ieamed Special Gmremment
‘giévacate appeméng far {.318 resmnéents submiis that it is
….;~gg doubt true that opportunity was not given ta tha
patitianer, I1€V€I””I1h€’,’:i€SS, :10 {1OC’€,}Ij{1€}f11ZS are produced
2 §
indeed, no opportuxfity was given to the petifionef before
the Tahsildar in support his coxxtention. It is
the Tahsildar has 1101: acted on the report
Commissioner ta hold that the pe:itiQn3f’Vd§;§§§;v
to Schedule Tribe. Endersd, it .
documenm are forthC0ming__}V§cfQré’ 03f’
ts shcsw that his fqrefatherg” §3e}Q§1g§§” f’§<Zamn1ara"
COII1IIlLi1°lif}r' or far from Dakshina
Kannada Di3§I7§.{§t,_g}r "fiormal resiciance
of th{%-, petifiifiiiéwrfu 1:0 be either Shimoga,
Bhadravaixflijor wherein 8.SS'£11}Zi.ifig that if the
é_ pefifiionfi Vvbe1éiigs,..__.¥;0' "Kammara" Community from that
'i:¥i 7a;ce, §:.–<ifin_ot be ciaasifled as a person belonging to
81616:' mike or scheéule caste. It is trite that the
jéetiéiaziéégr éiaims thaé: Em beimfigs ii} Scheduie 'E'ribe whet:
~»}jVis;L"«si¥:fiVing$ Ciaim that {hay mlang to Christianity and
' iigauvfi sacured emplayment in several Government Agencim
'4 Wiznéer 'aha GM Category. The Tahsiidar is also require& to
leak mm this aspect {sf {the matter 3.116 also ascafiain
a
…/t~/
indeed whether the petitiorzer does belong £0
Tribe when the siblings or other relatives of
do net Claim the tag of the Sch<edL?;J;c§"T'}:*i*;:1§:."-4'«' " »« V' ' V'
6. Be that as it may,
passed in violation of the of the
order passed by the :9 43¢ ‘aside. The
report ai’ the Assistasmt be taken note
of by the .3;h«:a…5c1ocun1eI}ts to be
pmducgad ‘
thé is gassed:
{1} ~35; AAa1s1é€:%;ed. The imyugaed erder at
2\.;§;.”11?;¢’xuA:;{é’i;”sTtéznds quashed.
V ‘V 4’:;.~:.::;3;fi:ter stanés remitted to the Tahsildar for
wasfgz éizsposai in acmrdance witii law.
x T {3}.T}1e Tahsildar shall take note 0f the repgrt af £3519
Assistant Commissiener.
{4}”I’he petitimler shah take this; pmceedings as
notice ta: him and shali appear before the
w
&./-”’,”-.’»w
Tahsiiciar on 15:12 Februaxjs and £3.16: his u
on the same ciay. The Tahsildar
the proceedings within :1’1V<);§i*1tij;sV"~
fmm 15¢' February 2019.
Ruie is issued and made zéjjééizlte.
Mzzdagadish, Iear1i¢§i- Exévocate
is parmitted ta fi1a.memoA.ef:.appéa1;a:iCe’ four weeks.
Eaéga