High Court Karnataka High Court

Smt K Mohini W/O Sri M S Rangaraju vs The Deputy General Manager … on 14 November, 2008

Karnataka High Court
Smt K Mohini W/O Sri M S Rangaraju vs The Deputy General Manager … on 14 November, 2008
Author: A.N.Venugopala Gowda
 

IN THE HIGH COURT OF KARNATAKA AT  " 

DATED THIS THE 14*" DAY OF NOVEMBER'-2003» % T  LV

BEFORE 

THE HON'3LE MR. 3USTICEvAg.N.\v/'§EN:UGOPAL.2?e. Gowufi 

 

BETWEEN :

sm'.:<.:~e2oH1N1, % _
w/0 SRI.M.S.RA_NGARA3U;"   
AGED 40 ¥EAR.S;F;  g 
R/O No.4, \_lAS»UK1;._N'ILAYA,* 

111 caoss, 3';H(§Vg!_DESH\(ii'1'.'jP»I

2ATAwAD*zV,%.TA%'*';%   
TUMKUR.        ; ...PETITiONER

;~:A$Ar:,  %

(BY sR:.K;H;&;§RAs:M7M:1A~, ADV.)

AN.Q.;§.. "

%   ms Ef)'EPE3TY GEi'¥'E'|«§A§. MANAGER,

%  'SYNfiICATE'*B_ANK,
»:s:o;a9;%..5*"k%'TMAxN, 3&9 BLOCK,

* .JAYANAf5AFE,

BANQKLQRE -- 560 011.

 sRi.e<%§s.suRYAPRAr<»AsH.

SENIOR MANAGER AND

V V' -EBEQUIRY OFFICER,

 SYNDICATE BANK,
; GENERAL MANAGER'S omce
uoupz. ...RESPONDENTS

(BY M/SSUNDARASWAMY RAMDAS 8: ANAND, ADVS)

3. It is not in dispute that,the setitio’ne0rA,.i..§§e.=.§

issued with a charge sheet dated 18.8.2005—-»a.i’i:eQing «acta «.

of misconduct by her and the same was} §u,b}4e’ctedwV’e:j..’

enquiry. In the enquiry, the .p__etition_er had.»’é$ajt1’njAitte;d’.Va

ietter dated 15.10.2005, requejtmg for i,it;ermits.sion to
engage an advocate yiftxer. repreaentative,
considering which, the__ “€:o.tT§t§f’iv!i–i1ication dated

31.10.2005

4;’ “”” flied statement of
objectio”ns”t_o A perusa! of the same

wouid shoVtv*4..thvat_.Vjaftecthe impugned endorsement was

the.__petitio’ne–r«was notified of the further hearing

ydateeeenquiry. It appears from the ‘statement of

obje’ction.eithj_at,vVthe discipiirtary enquiry was concluded on

‘V,_’18.4.’20(:5£§ and the Enquiryofficer submitted his enquiry

it “{frep0″r1’, on 2.6.2006, a copy of which was sent to the

‘ pietitiioner by the discipiinary authority on 10.6.2006, which

returned un-served. The patftioner appears to have

/

sent a communication dated 31.7.2006, seeking time to

make her submissions and in the meanwhile

charge sheet dated 3.8.2006 was issueTitoschema’s

Considering the fact that the petition.er_did hot” it” 2

repiy, by an order dated 2.9.2008,v”the;’_pe-tltioner::hasV§§iee’i:.j

dismissed from service of the’li3$_»_a1’*n,i<.
Considering the facts 3_fi&'».:¢V'e_fltS..'i10tI§GqVi5 supra,
which are not in dispiitexthe.Lp%ta§er'jvvin"the writ petition

does not survive for consi:'£eraticn';»c'_ it ciear that, it

is open to at-iatienge the order passed
against by the_.respo'n—ciei:t's in accordance with law and

ieavin.g.oopen"'a_ii the contentions of both sides, this writ

"vpetitio'n ts: disposetivvoffas having become infructuous. No

costs.

Sd/-

Tudge

t,…g,..