WP 52999 of 2003
: 1 :
IN THE HIGH COURT 01:' KARNATAKA "
CIRCUIT BENCH AT DHARWAD 'j M V
DATED 'E'HiS THE 24TH rm? ore Novgmafiiii T A; "
BEFORE}: A. Q
THE HON'BLE MR.'.;psr1CEv"N.KuM.AR.. "
wrm' PETITION no.sg9§9; 29 03~((§M4Cc:j,
BETWEEN :
1.
Uttar Kannada Zilla
Samajon1;_ai2i__S&ngh "
C/o'I{RiS}§{3ON';=._
Gumlnti .Cé!1¢seAC?ampus-.«' V
R¢9msg.fitda%,by Fits'
c#t%
srmsurtxdés
_ S/o Savio Loktkar,
" Aged abéut 20 ycars,
Eziousg No.
. 53:" 301.
Liaganayaka 'Nada,
. . .Pet'aiom=:r
s.ucmce' ri,
s;~5.. x:~.i>;vi.shw%, Adv. absent)
c
----n----_.m.a.
Union of Indm,
Ministty of Law, Juaficc anfi
Company Afiairs,
New Delhi,
By its Secretary.
State of Kamataka,
WP 52999 of 2003
Dcparttncnt of Social Welfare,
Vidhana Soudha,
Bangalore-560 001,
By its Secretary.
3. Commissioner of Census,
In the State of
4. Dqmty Commissiapcr, _4
Uttara Kannada aj V A "
Uttar fii$¢ri¢t~ %
6. ?£)i1'cct£)'1*T.Qf
(3ove1*nmctntifof
«
Bafig.a£orc--560 .. . Respondents
a»T.veem;%ga Sharma, case and
-Racfaram, ACGSC, Adv for R1 and 2,
V. * V. " Sri,i{,B.Aéhyapak, AGA for R2, 4 and 6,
V _ Adv {or R1)
7 is am under articles 226 and 227 ofthe
Cofistitzztiou ef India praying in direct the respondents
gimplcmcxzt the Sch&ubd Cmtcs % Schfidllkd Tribw
"_ 6211613 (Amendment) Act, 1976 (Am 140.108 91' 1976) as it
_ fetankis without any vaziaizion and direct tmm to issue
Caste Certricfiacates to the community people
" bc-longing to 'Bandi', caste in Uttar Kannada Dist. Kamatakva
' ..S'a';ate and ctc.,
This petition coming on ibr hearing, this day, the
4
Court mwc the fa :
WP 52999 of 2003
ORDER
When this petition was befom 35:3′.
17 .07 .2008, then: was no fa;-i
even though the matter was m6r\:f:A
both in thc morning and Htigvever, one
more opportunity the was
adjourned, finally, to E#e:¥1′ ‘»tV1’x’;x_i’zV1y, none appcars
ror:ncpefifi»one¢:;s*7;
rxmsmaagr year 2003. The 1-» petitioner is
Uttar _ Samajonnati Sangh. The
pctifibner 3:1aV”s’ petition for a direction to the
to implement the Schedubd Castes and
X Orders (Amendment) Act, 1976 (Act H0108
of”‘~19?€$}. it stands without any variatalofi and direct them
..m_’isu£:*$chedtIlcd Caste €3cmfica° “lies ta ‘Band? caste ‘m Uttar
‘% a District, Karnataka State; to withdraw the {various
= .. issued by the author-ifics ianterprcting the amt:
‘Bandi’ as ‘Bandhi’ or ‘Baandhi’ uuautlwfisfibr and ikgally;
and to dmlare that the endorsement No.SWL–SRI7:02-{)3
WP 52999 (“H2003
:4:
dated 13-maoos issued by the
Annexurc-X, as contrary to _ =
Scheduled Tribes Orders (Amcndri1 en1;¥_-~A¢i, 19;7(§’i§k:t’:}I_§$;’%{.l*I3
of 1976) and to quash the and fqf .
3. In spite of ..g:iven, the pctifioners have nofa' this Court to substantiate sought for the afercsaid Vof them is no merit in thc_ petition is dismimed. salt, Iudge K£x":s* .