M ‘V:/t’0″‘I£
.w-wmqnamuww u mama as wwmmm wr W”:mfi§jfi:.’i%£”§.Efi%?\sJ’\ Mimi’? mwwm U?” ggmfiqmmzggg an-igfigmg figgigngfifi’ my g(ARMfi$AKfiL §.ggGH Cauflf Q? KARNAYAKA Mag” 6%
IR THE HIGH mm’: 05′ KARHATAKA AT BAmAm3E{.W”‘«’VV’_’
mmn: THIS ms 25″ DAY or !~{A§iC11~I 2G0s~.~..
1 EEFORES 2 .
mm HGN’ BLK I-I’.R.JUS’1;’ICE; .1Fs:.1«:.’Pm:’z..
WRIT PETITIQ-I HE).53′.T6 or i4″t:e:3_”§ _{t~H~£ –4~. ”
BETWEEN:
S£l.I.RAH$ARA.!=€.hNhIK,
$.10 PUTTAHHA NP-.II£€.~ ._ ;
AGED A501}? 43 ‘!E.’»§.’é'(5f,’;–.__.”
€.’><3CILfE'A'I'I€}N', 5; ~
germ araacroa; " _ .. .
xammraxa mun .i5sB,E-E’1’~i£_7§:sR.E’¢;?rR.lt;’I*’I§3’5E;_
mfigafih . …. _ ,1:
.. .. emznonsa
{By HR.ExEA’;?E5N ‘:¢ur&.§éz’.§i;&:mceTm, AWOCATE3
Afafi
1 ; “.msV”?w%3I«2;a§R» ._
TALUK.
.(‘.3~EINNJi$.II’Ar-I?” ‘smnzuu,
– ~ .. E-_ANGALong:;:.
xxzss mmrm nzamoa.
‘z:;:=§m; arema wmacmm CELL,
_.__”‘§<1_rsr%:t-ts=z: xaaaaa, msaaz,
.4_ =wz'.—I'rs m'.sU9£az:1'm~:£2£:NT as POLICE.
RESBQHDEEETS
my MR.c.J.as<;AaIsH, spmm. AGE.)
Wmwwm m mam Wwmmww gm WW3 §vém:»@ W-§'%§i§,%fi'ITé*~§%W3% M mm:%:f::& ;v%%:;§§.%«% wgwgwmww mmmfi'§%m,§§~y"wmawm§m§ W M mm
m wgww
: 3 :
2. The patitianer claiming that,,fEgf 5″
belonga ta Nayak community, which is n9tifi;§f:=_ L *
as Sc:he-dule Tribe, has abtai.;:e.::~..é3
fiertificate dating 19?? ahfl pu£afiad&§ ;bi5wm;
studies as a Schadnles Trib§:f$fiuqgnfi}~ §%t§i
complatian at his aduefifigén fin éha %§ar 1994,
again he obta,ine<i.~.::gne :mc=1;e:fA c:é.§:é$;_;ae".«.'i.;"I;e€i:::.a'V::'a.':4£ice21:¢.e
for the punpo$§ fit §@§l$yfie%£lfi§fii§§m¥agard tn
requisite Vqna%i§fiE§§%§@'E#n€§%% §$§ qunta of
Sahedula T££ha–§$hd§§a@éK§nd-he is naw serving
aa a Jbint fiifi§c§¢r Eh $%%Rieg vacancy in the
secand xafigandanfi~: Car@aratian.
W3I£W.§wW§%i@.%’%’%>§ gmfififlfi §”%%¥§w§ WW§”,i§3$§%W;%@§§% gm mam %~§’%3f$¥.:§€*% Wwmmw :§€§
-nw1″vhwuwvu'”1Er1aw4″‘V « mm». 5 wwwm! mm” rnffggflvmfififiwa NEW?! %A..M.§Ki up ggpgaagmgggmxgfi 2-ggqgg-g Qgggy my Kfixwflyflgfl H36″ 603%? my KARNKTAKQ Hgggw flfi
,§e fihafi as it my. The thixd repmndent
ifiifii¢té¢3 pfibéeedings ragardig the caste
-¢axt§f§c§%s obtained by the petiti¢net. During
H i%va5§i§§£ian it is pointafi eat that,
‘ p§f§ticn9r is net helanging ta Hayak cammunity
: %fi§ thexefozeg he is mat eligible to take thfi
uAbenafit under Sahadulé friba quota. In tbs
light of the repart auhmitted. by tha third
rasganfisnt, first raspondeni initiated
%
51%
$2
Q
Q
%
M
Q
m
@
§
mg
E
E
Q”?
E
5*”:
£3
£22″:
fin?
mi
iii?
“£4;
§%%W%MfiWM
“””;2§3tit;f.mVfi$e:r felt nacessitatad to preaant the
3 Wm” mmxmmnmna mwm awwmnu my wA\:xma-manna mum mwwaa: W?’ mflflwflfiflfim Q-mm wmum U!” KAKNAMKKA fllfifi mfxmm WE” m.%Nm’mm mfifi Qfi
hr
prcrzzeeciintgs in N:>.HfinG/CRl116f20£.’3B-09
its Order dated 02.02.2009 has g@ghdzaan~§hg47
cartificzate graxxteé. under the
saith-esclule Tzih-93 and <:1i::e»:.*:\t::;-e_1Eq V’ relevant
Act and Ru§, as._. ~ 5.? ncstizz-.9 has been
issued by V’*.%x.é’i:§A§:>2:§§:§;’—-…%V»’4’Jmapcandent dated
‘%Wi§.%’*”%*é%”<§§~E fifl fiflfififilfi Mfifiéfi WFW'u§:.W?v%%%% M Efififififl fiéfifiéwfi W§W;%.'%2??'§%'%§% ::§€§ mmmz ix
11_.V*32.2QIiéA'§'V atatifigithafz, pretnoticn given. ta
»g:z3:At;A:i.;2:.;{a*;1:1_e1: Ehall he withfizzawn arzd
r§épé§T§:.;ci§éL'fi'$%a';i__ %;;é'V..criginal past. Having regard to
fifl mmmm §«§§;§§%*%
_ ghia }3 & «c1§round as at-ated supra, the
Writ: Patiticn seeking apprcpriate
=,:é1:e£a.
§
§
§
E
§§3
K
$3
§
£1:
%
9%
Q
*1?
§
%
E
E
2%
§
wfi Iuwmzwmwmmm %”li\.7E”I mwuau MT nfififfifllflhfi i”€N.:.Vl’l ‘L.fi..?UK! 1.)?” Kflfiflfiififlfl HEW” LJMUK3 U?’ fiflflwflfiflfifi H35″ LUUM3 QM’ QUKKNMHARR Hflyfi LE}
.9.
g on
daapcait the said azzauzunt within that ;_.
the Ordezrs gassed by the rasgendgatgé 3.
stand. rastcrad. I A ‘4 . ‘ ‘
Learned Special Additibghgl
Ativacate is pezmittecif to
agnpearanca for reapanstiaéxt/Q car’
three weeks .
Grdareci
a§L;r:;=ii1fI;£’:E-5.04. 29:39.
Wmwmm M mmrg mm wmmmm amgamm Hwy? mréfywwmm W mama M
Wwmfifiwvé flfifi fififlfififi MQEM
I mmwmw mfifl mam Hfléw