TEE §E§'iJ'E"§ fifii-§si1SSI€3.,'°ER
BEQAR,
M3
§ TEE §:S?R:CT 391$; wELFg3£WGE?:¢Eg =fi '
Emax 2 '
5 TEE TEESZLEAR
Elfififi , ._::~, W
.5,,'fi$S9GH§Efi$S
{By sx::B.vEg2g§§A¢'§$,E§a;géxE¢'a}
ma? A§?E§L IS §ZL§§.§£$ 4L9? fag 3%RR§§§&h
313% $633? Ag% }fi:g3:fi§*5§§~?S§§ mé$1§§ T53 GRQER
?&S$EE EET ?§E @i%.:§$§:§:§§f §§.1§£54;2aa? Qkffifi
3!11!2Qa§;m, \""" '="=~ A' %
T1213figgeag,:::z§;:i:;::g"'«m*2= fbr §x@3.:1,mi.:1argr heaping
this gay, EfiJ§&$§V§;»$e1:v:ea the faligwing:
';§&e agggiifint :5 ghallenging the iegaiity ad
4c:::r:*ta-ctfgégaa af 'E3113 $355145: gagsetzi by the iearnefi
'- éin§Z£,'J$dge: sf this Cart 1% 'w.?.§g.12§§é;2ea?
*» §:53" ¥¢vw§b%x zaaag whigfi yetitiafi was fgseé by
';,::eS@f16l@:;t E93... 8/
3
2. The 1" respondent joined the appellant
based on a. caste certificate issued by tpa
Talusildar 119153.129 him as a.
Accerciing to the respont:.1.ent.V ?:.§ bélfifzga VA
caste and jezzined railways i:;:VV_» and
that now he is wor3c1nQ;rL..’:%’* :aA_s;_ Hafierxal
Manager. The aferesaid filed by
the resgzondent 91$; apgaellant
hezein has the irahsildar,
Bidar, 121.. >C:# $’;§..’.?€.’-Q, .1-rithcaut issuing any
z:.t:i.c::e er grganifing’ tc: him. The
leargzed S;§.’:.;1g’le. hearing, has disposed
at 1*” xsegpqnclentf
a detailed reply befcre the
i’.).#L$1ix:_§.c:t ‘(‘:a,,s+.__;é -.*§’?arifi,caticn Co::m33.’t;tee altmg with
airazulars/notification/crders to
that he belcmgs ta ‘eezznda’ caste
” -~-‘2’z%.:3 been treated. as Scheduled ‘1″.r1,be’ and
1 ‘ ” ~ fifiss-gfiéafter directed. the D1 stri. ct Gas te
@/
_ Judge
vamuld be in a position to know whether .
certificataa obtained by him is,”,V¢orrw;~:¢t”‘ :§;§:¢.3:* “‘nr;;:.tg.. V
Therefore, this Qourt does not
this appeal.
5. Aaaordizxgly,
* f ” ‘Chief Justice
Sd/-.