Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Karnataka High Court

Shivaraj S/O Sayabanna Managiri And Anr vs The State Of Karnataka And Ors on 23 June, 2022

Author: S. Vishwajith Shetty

Bench: S. Vishwajith Shetty

                              1          W.P.No.201442/2022


             IN THE HIGH COURT OF KARNATAKA
                    KALABURAGI BENCH

          DATED THIS THE 23RD DAY OF JUNE, 2022

                          BEFORE

     THE HON'BLE MR. JUSTICE S. VISHWAJITH SHETTY

       WRIT PETITION NO.201442/2022 (GM-CC)

BETWEEN:
1.   Shivaraj S/o Sayabanna Managiri,
     Age : 30 years, Occ: Agriculture,
     R/o BLDE Road, Opp. Bidari Hospital,
     Gachchinakatti Colony, Vijaypura,
     Tq & Dist : Vijayapura.

2.   Shivakumar S/o Sayabanna Managiri
     Age : 21 years, Occ: Agriculture,
     R/o BLDE Road, Opp. Bidari Hospital,
     Gachchinakatti Colony, Vijaypura,
     Tq & Dist : Vijayapura.
                                                ... Petitioners
(By Smt. Hema L.Kulakarni &
    Sri Manjunath Ginni, Advocates)

AND:
1.     The State of Karnataka,
       Principal Secretary,
       Revenue Department,
       M.S.Building, Bangalore-560001.

2.     The State of Karnataka
       through Under Secretary-2,
       Social Welfare Department,
       Vikasa Soudha, Bangalore-01.
                                 2           W.P.No.201442/2022


3.    The Tahsildar, Vijayapura,
      Tq & Vijayapura- 586109.

4.    The Revenue Inspector,
      Tq & Dist : Vijayapura-586109.
                                                 ... Respondents

(By Sri C.Jagadish, Special Counsel for R1 to R4)

      This Writ Petition is filed under Article 226 of the
Constitution of India, praying to issue writ of certiorari
quashing the impugned Circular vide No:¸ÀPÀE 23 J¸ïJr 2009
dated 06.06.2020 issued by the respondent No: 2 vide
Annexure-C; issue writ of certiorari quashing the impugned
endorsement dated 30.05.2022 issued by the respondent
No.3 vide Annexures F and F1 and issue writ of mandamus
directing the respondent No.3 Tahsildar to issue caste
certificate in favour of the petitioners as Schedule Tribe
forthwith.

      This petition coming on for Preliminary Hearing this
day, the Court made the following:

                         ORDER

The petitioners have preferred this writ petition with a prayer to quash the impugned circular vide Annexure-C dated 06.06.2020 issued by respondent No.2 and the impugned endorsement dated 30.05.2022 vide Annexures 'F' and 'F1' issued by respondent No.3 and further direct the respondent No.3- Tahasildar to issue caste certificate in favour of the petitioners. 3 W.P.No.201442/2022

2. Heard the learned counsel for the petitioners as well as the learned Special Counsel Sri C.Jagadish appearing for respondents.

3. Learned counsel for the petitioners submits that the dispute involved in this writ petition is covered by the order passed by the Coordinate Bench of this Court in Writ Petition No.201770/2021 and Writ Petition No.201711/2021 wherein in identical circumstances this Court has quashed the endorsement impugned in the writ petition and has directed the Tahasildar to issue caste certificate in favour of the petitioners therein in accordance with law in the light of the observation made in the order passed in the said writ petitions.

4. Learned Special counsel Sri C.Jagadish submits that in the list of Scheduled Caste and Scheduled Tribe published by the State Government it is seen in Sl.No.88(h) that it is mentioned as Talawara or Talawara Boya and in the case on hand the petitioners have not made it specific whether they belongs to Talawara or Talawara Boya 4 W.P.No.201442/2022 community and therefore, the Tahasildar while holding an enquiry is required to be directed by this Court to consider this aspect of the matter.

5. From the arguments addressed on both sides, it is clear that in identical circumstances this Court in Writ Petition No.201770/2021 and in Writ Petition No.201711/2021 disposed of on 02.02.2022 has held that the person who belongs to Talawara community are also entitled for the benefits in terms of the Karnataka Scheduled Castes and Scheduled Tribes and Other Backward Classes (Reservation for Appointments, etc.) Rules, 1990 and also for the benefit under Circular No.SWD 180 SAD 2020(P) dated 29.01.2022. This court while quashing the impugned endorsement has reserved liberty to the Tahasidlar to hold an enquiry before issuing the Caste Certificate in favour of petitioner, though the petitioner had claimed that he was already declared as Talawara community and therefore, he was entitled for the caste certificate and more so having regard to the judgment of this Court in the case of Kumari Madhuri Patil and another vs. Addl. Commissioner, 5 W.P.No.201442/2022 Tribunal Development and others reported in AIR 1995 SC 94.

6. Having regard to the specific objection raised by the learned Special Counsel Sri C.Jagadish, during the course of enquiry the Tahasildar is required to take into consideration as to whether the petitioners are belonged to Talawara or Talawar Boya community.

7. It is needless to state that the Tahasildar while holding an enquiry pursuant to the order passed in this writ petition shall take into consideration the said objection raised by the Special Counsel and thereafterwards consider the case of the petitioners for issuance of caste certificate in accordance with law.

8. Accordingly, petition is disposed of in terms of the order passed in Writ Petition No.201770/2021 and in Writ Petition No.201711/2021 and consequently the impugned endorsement dated 30.05.2022 vide Annexures 'F' and 'F1' are quashed and Tahasildar shall issue caste certificate in 6 W.P.No.201442/2022 favour of petitioners in accordance with law and in the light of observation made herein above.

Sd/-

JUDGE sn