Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rachaiah vs The State Of Karnataka
2025 Latest Caselaw 9784 Kant

Citation : 2025 Latest Caselaw 9784 Kant
Judgement Date : 4 November, 2025

Karnataka High Court

Rachaiah vs The State Of Karnataka on 4 November, 2025

                                               -1-
                                                            NC: 2025:KHC:44719
                                                         WP No. 55289 of 2016
                                                     C/W WP No. 44107 of 2015

                    HC-KAR




                         IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 4TH DAY OF NOVEMBER, 2025

                                             BEFORE
                              THE HON'BLE MR. JUSTICE E.S.INDIRESH
                             WRIT PETITION NO. 55289 OF 2016 (GM-CC)
                                              C/W
                          WRIT PETITION NO. 44107 OF 2015 (GM-POLICE)
                   IN WP No. 55289/2016

                   BETWEEN:

                          KUM. NANDITHA R
                          D/O. RACHAIAH,
                          AGED ABOUT 29 YEARS,
                          R/AT DOOR NO. 16/16,
                          6TH CROSS,, SHAKTINAGAR,
                          MYSORE - 570 019.
                                                                 ...PETITIONER
                   (BY SRI. RAVI H.K., ADVOCATE)

                   AND:
Digitally signed by
ARUNKUMAR M S
Location: HIGH      1.    THE SUPERINTENDENT OF POLICE,
COURT OF                  AT THE OFFICE OF
KARNATAKA
                          THE SUPERINTENDENT OF POLICE,
                          DIRECTORATE OF CIVIL RIGHTS ENFORCEMENT,
                          NO. 42/A, VINAYAMARGA,
                          SIDDHARTHANAGARA, MYSORE - 570 011.

                   2.     POLICE INSPECTOR
                          DIRECTORATE OF CIVIL RIGHTS ENFORCEMENT,
                          MYSORE - 570 011.

                   3.     RAVISHANKARA C.V
                          AGE NOT KNOWN,
                            -2-
                                        NC: 2025:KHC:44719
                                     WP No. 55289 of 2016
                                 C/W WP No. 44107 of 2015

HC-KAR



     FATHER NAME IS NOT KNOWN,
     STATE PRESIDENT,
     KARUNADU SARVODAYA SENE(R),
     NO. 282, 5TH MAIN ROAD, 8TH CROSS,
     JAYANAGAR, MYSURU - 570 019.

4.   THE INSTITUTE OF BANKING PERSONNEL
     SELECTION (IBPS),
     90 FEET ROAD, TAHKUR COMPLEX
     OFF WESTREN EXPRESS HIGHWAY,
     KANDIVALI (E), MUMBAI - 400 101.

                                           ...RESPONDENTS

(BY SRI. C. JAGADEESH, ADVOCATE FOR R1 AND R2;
    R3 - SERVED)

     THIS W.P. IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENQUIRY PROCEEDINGS INITIATED BY THE R-1 & R2 AGAINST
THE PETITIONER AS PER THE NOTICE DATED 20.10.2016 VIDE
ANNEXURE-F ON THE BASIS OF THE COMPLAINT OF THE R-3
BY ISSUING A WRIT OF CERTIORARI AND ETC.

IN WP NO. 44107/2015

BETWEEN:

     RACHAIAH
     S/O HUCCHAMADEGOWDA,
     AGED ABOUT 59 YEARS,
     R/AT DOOR NO. 16/16, 6TH CROSS,
     SHAKTINAGAR, MYSORE - 570 019.
                                          ...PETITIONER
(BY SRI. RAVI H K., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     BY THE SUPERINTENDENT OF POLICE,
     AT THE OFFICE OF THE SUPERINTENDENT OF POLICE,
                           -3-
                                        NC: 2025:KHC:44719
                                    WP No. 55289 of 2016
                                C/W WP No. 44107 of 2015

HC-KAR



     DIRECTORATE OF CIVIL RIGHTS ENFORCEMENT,
     NO. 42/A, VINAYAMARGA,
     SIDDHARTHANAGARA, MYSORE - 570 011.

2.   POLICE INSPECTOR,
     DIRECTORATE OF CIVIL RIGHTS ENFORCEMENT,
     MYSORE - 570 011.

3.   MAHADEVASWAMY,
     AGE: NOT KNOWN,
     FATHER NAME IS NOT KNOWN,
     R/AT DUGGANAHALLI, MALAVALLI,
     MANDYA DISTRICT - 571 430.

4.   THE DIRECTOR,
     PRE UNIVERSITY EDUCATION BOARD,
     18TH CROSS, MALLESHWARAM,
     BENGALURU - 560 003.

                                       ...RESPONDENTS

(BY SRI. C. JAGADISH, ADVOCATE FOR R1 AND R2;
    R3 - SERVICE OF NOTICE DISPENSED WITH VIDE
    ORDER DATED 28.07.2025)

    THIS W.P. IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENQUIRY PROCEEDINGS INITIATED BY THE R-1 AGAINST
THE PETITIONER VIDE ANNEXURE-D ON THE BASIS OF THE
CMPLAINT OF THE R-3 BY ISSUING A WRIT OF
CERTIORARI AND ETC.


THESE PETITIONS, COMING ON FOR PRELIMINARY HEARING IN
'B' GROUP, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:
                             -4-
                                         NC: 2025:KHC:44719
                                      WP No. 55289 of 2016
                                  C/W WP No. 44107 of 2015

HC-KAR



CORAM:    HON'BLE MR. JUSTICE E.S.INDIRESH

                      ORAL ORDER

In W.P.No.55289/2016 petitioner is assailing the

Enquiry proceedings initiated by respondent Nos.1 and 2

against the petitioner as per the Notice dated 20.10.2016

(Annexure-F) on the basis of the complaint addressed by

respondent No.3.

2. In W.P.No.44107/2015 petitioner is assailing

the Enquiry proceedings initiated by respondent No.1

against the petitioner as per the Notice dated 06.07.2015

(Annexure-D) on the basis of the complaint addressed by

respondent No.3.

3. Heard Sri.Ravi H.K., learned counsel appearing

for the petitioners and Sri.C.Jagadish, learned counsel

appearing for the respondent Nos.1 and 2.

4. Sri.Ravi H.K., learned counsel appearing for the

petitioners contended that respondent authorities have no

jurisdiction to initiate the Enquiry proceedings on the

NC: 2025:KHC:44719

HC-KAR

ground that, respondent No.3-complainant is not an

aggrieved person to challenge the Caste Certificate issued

in favour of the petitioners and in this regard he places

reliance on the judgment of the Division Bench of this

Court in W.A.No.1242/2019 disposed of on 03.06.2021.

Accordingly, he sought for quashing of the impugned

Notices issued by the respondent-authorities.

5. Per contra, Sri.C.Jagadish, learned counsel

appearing for the respondents sought to justify the action

of the respondents.

6. Having taken note of the submissions made by

the learned counsel appearing for the parties, the

jurisdictional Tahsildar issued the Caste Certificate to the

petitioners, identifying the petitioners as belonging to

"Jenu Kuruba" caste. It is also not in dispute that based

on the complaint lodged by respondent No.3, enquiry has

been initiated against the petitioners as per the impugned

Notices. Perusal of the impugned Notices would indicate

that respondent-authorities have not notified under which

NC: 2025:KHC:44719

HC-KAR

jurisdiction, power being exercised hereunder, where the

impugned Notices have been issued to the petitioners. It

is also to be noted that Division Bench of this Court in the

case of R.S.Mahadev vs. B.R.Gopamma and others at

paragraph No.24 which reads as follows:-

"24. That apart, Section 4-B of the Karnataka Scheduled Castes, Scheduled Tribes and Other Backward Classes (Reservation of Appointment, etc.) Act, 1990, reads as under:

"4-B. Appeal against order under Section 4-A.-- (1) Any person aggrieved by an order of the Tahsildar under Section 4-A may, within thirty days from the date of receipt of the order, prefer an appeal to Assistant Commissioner of the Revenue sub- division.

(2) The Assistant Commissioner of the Revenue sub-division may after giving both parties an opportunity of being heard pass orders allowing or dismissing the appeal and in appropriate cases directing issue of a caste certificate, or as the case may be, an income and caste certificate to the applicant."

On a reading of the same it is evident that the only a person aggrieved by an order of the Tahsildar under Section 4-A with regard to issuance of caste certificate and income certificate, can file a appeal to the Assistant Commissioner of the Revenue sub- division and not otherwise."

NC: 2025:KHC:44719

HC-KAR

7. Taking into consideration of the fact that

respondent-authorities have no jurisdiction to issue the

impugned Notices and further respondent No.3 is not an

aggrieved person with regard to issuance of Caste

Certificate in favour of the petitioners, I find force in the

submission made by the learned counsel appearing for the

petitioners.

8. Accordingly, Writ Petitions are allowed.

9. Impugned Notices at Annexure-F dated

20.10.2016 in W.P.No.55289/2016 and at Annexure-D

dated 06.07.2015 in W.P.No.44107/2015 are hereby

quashed.

SD/-

(E.S.INDIRESH) JUDGE

GPG

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter