High Court Karnataka High Court

Sri Vasantha vs The State Police Sub Inspector on 10 November, 2010

Karnataka High Court
Sri Vasantha vs The State Police Sub Inspector on 10 November, 2010
Author: B.Sreenivase Gowda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS TI-IE iow DAY or NovEMBE1§{2.o1o
BEFORE   A' C' 

THE HON'BLE MR. JUSTICE B.SREENIifASsE::GOWDAp _

CRIMINAL PETITIoNflNo;.'2991' dofsizegsd   3
BETWEEN  C A   .

Sri. Vasantha

Aged about 50 Yea.rs._
S/o. Krishna Naik   _ _  V ~ AA _
Junior Assistant Estate Section'.-i._  V  
Civil Engineering Dep"t».ff _ ._  .,
New Man'§5JE1iCi!-'5 Port T'_:"ust,"~   it

Mangalore...  in _ 
____ H A in A  Petitioner
 (By Bailal, Adv.)
State in

. it  * A V Po1ic'e'iSiibp3Inspector.
'  'C.ivi1v._R£gi1tts' and Enforcement Cell,

 ..  ""(i3y Sri. Raja Subrarnanya Bhat, HCGP)

for the petitioner praying that this i-Ion'b1e Court may

... Respondent

This Cr1.P filed U/S482 Cr.P.C by the Advocate

be pleased to quash the proceedings in special case
No.18/O8 on the file of the 11 Add}. Sessions (Special
Court) D.K. Mangaiore.

4. According to the learned Counsel appearing for
the petitioner, he was issued with the caste certificate

by the then Tahsildar, Mangalore, on he

joined for service with New Mangalore

work mate against the post resterved 9.

on 21-5~83. The District Caste

by order dt. 15-12-97 ordered that he notbeljong to

Schedule Tribe. The petit’i’on;erl,VV”aggrieved the said
order, challenged itlin’Aaneipipealil-before the Divisional
commiss1o.heriw_who bylo.:~der’rd.er.edfo7.09.1999, allowed

the appeal matter to District Caste

VerificationC-‘Co_rnmit~tee,__ On remand, the District Caste
Verification V”Coirim’i”f~§eel. by order (it. i9–1i–2oo0

cdnfinned litsliearliier order holding that the petitioner

C ‘notybelong to Scheduled Tribe and ordered for

C’oehoe1ie~:.roh” of his caste certificate. The petitioner

the above order before the Appellate

2 ‘wdthlority which by its order (it. 12-2-06 dismissed the

appeal and he challenged both the orders before this

Court in W.P.No.17248/O6. This Court by order dt. 2-

45-08 allowed the writ petition and remanded the matter

59»