High Court Karnataka High Court

Basavaraj S/O Hanumantappa … vs The Divisional Security … on 4 January, 2010

Karnataka High Court
Basavaraj S/O Hanumantappa … vs The Divisional Security … on 4 January, 2010
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA, CIRCGIT BENCH AT
DHARWAD.

DATED THIS THE 4TH DAY OF JANUARY 2010

PRESENT

THE HON'BLI~33 MRJUSTICE K.L.MANJUN;;?§H ,    1.

AND  

THE HON'BLE MR. JUSTICE AieAv5i_N1j    

Writ Amaeal  of  '  it   
Between: A A

Basavaraj

8/0 Hanumantappa Vathar ._ J ' .«
Age: 25 years, Occ: Central Govt';  T A »
R/o R.P.F. Barracks, 'M.Qi"x1a~Aii Ground "  .. 
Hubii -- 20 =   . I   

(By Sri K.L.P:'a_ti1°,    
And: it A A
1. ; The D'i'€«':isier'1ai See€irity__C.ommissioner
 A RPF S'0ut'hv-.restern Railway
WDRM  Office Cpfnpound

Keshwapm-»1Roaid-,.iagubii -- 20
Dist;ADt1arwa':§.. 

 2. The Inspector"
f  R-PF/ Railway Workshop (Inquiry Officer)
 " }3.Qut2'1western Railway Gadag Road
 1-Eubi_i, Dist: Dharwad .. Respondents

. ‘i:t’iA(B§:iSrit§G.R.Andanimath, Advocate)

6%/..

This writ appeal is filed 11/ s 4 of the Karnataka Higph”-Court
Act, praying to call for records and allow the writ petitionisettping
aside the order dt. 14.09.2009 passed in W.P.No.6285Hl/f2009».a1ad
etc. ”

This appeal coming on for preliminary ..

Manjunath, J., delivered the following: — –

JUDGMENT ‘

Sri G.R.Andanimath underta’i§:es”-to filehlnerno of_alppe’arance. it

2. There is a delay of twxo.daysf.i’r.7. appeal. Being
satisfied with the cause. shown” by delay in filing
the appeal is condoinediilAccordingly; jj:~zi’isic:.iii’.No.e2568/2009 is

allowed.

3. By consentthe.V,§:;;f§ea’l”is:jheard on merits.

it 9′ .4. appellant is challenging the legality and correctness of

the iorderi learned Single Judge dated 14.09.2009

:Ti7pa_ssed of 2009. The appellant is working as a

.dfconustab1e in” Railway Protection Force, I-Iubli Division. He was

‘i.a§rresté_d.ph3}”‘I_3idar New Town Police on the ground that he has been

9′ il,inV_ol’i}edij§in an offence punishable under Section 302 IPC in Crime

3″}

No.142/2008. He was remanded to judicial custody. Later “on he

was released on bail. Now the appellant has been susp’ende:d_c.ilhy

his employer and a charge memo has also been issued it

disciplinary proceedings against him. Challengingjthel’ 0lf’rthie.p

employer in issuing the charge memo, ipetitioni’w’gis.. ._

quash the same and to direct the ‘res’ponden’ts not to the ”

inquiry proceedings. The learned ~i_J_udge idismilssed the
writ petition. Being aggrieved present appeal is
filed. V ‘V i it i’ 3

5. Though lg}? hearing, we
have heard to the learned counsel
for the appellant; the against him are untenable
and he hasnot irio1ated~.v”Rnl-esii134(C), 145.4 and 147(1) of the

&Priotec3tion”P.’orce léilllles, 1987.

6. lfirilliG.R!_.Anida’nimath, learned counsel for the respondent

that”it’iis open for the appellant to raise any objection

lv_i_ihi.ch«ii’according to him are tenable and if such objections are

raised’, the disciplinary authority would consider the same in

(3.

accordance with law. Therefore, he requests the Court to dismiss

the appeal.

‘7. Having heard learned counsel appearing”Io-ri’the’=parties,””

we are of the View that the learned SingleA_Ju:d.glefivhas

any error in rejecting the writ petition for thevfollowingi re-..a_son_s:;: V

Admittedly, the charged-.frartnied_ ieeued by the
respondent for the violation of 147(i) of the
Railway Protection the Disciplinary
Authority to prove” the appellant. If

really the appellantvj’.ljas;€’not«jyiovlated any one of the Rules, the
appellant cannot’ iee the disciplinary authority.
Therefore, is premature’ for to say whether the appellant has
v.{ola’ted C1′: thepéprulesworlnot. Accordingly, the writ appeal is

disim§s’ed.i” — :.’f..[i –

sd/-

roost

sd/~
IUDGE