Karnataka High Court
The State Of Karnataka vs T L Chinna Dasappa on 16 November, 2009
IN THE HIGH COURT OF' KARNATAKA AT
DATED THIS THE 16TH DAY OF NOVEMBER 2069-~ ~
pREsEN:mN_
THE HONBLE MR. 9.1:). DINAKARAN; ..(£3I{«1'F.)_';x*+"~»):"iJ»S"1;i'(3.EA.3'{'
1*?"
THE HONBLE
WRIT PETITIOfi};I_\EQ,28>4Ȏ4-,[j2{)09(S-KAT)
BETWEEN: . '
1.. THE "" "
REP BY :13 s§:c;_RE<rARv.V _
DEPA¥{FK{EN'F OF E;I)U_cA'1'IoN
:vV1.s.TBU1i;D:NE§ _ _
i3jAN.cA1,0~:2,r3756QT 00; ._ *
2. THE._CQMM1SS'IO?J_ER ,0}? PUBLIC
INSTRUCTION_S ' '
. 'NEW PUBLIC OFFECES
V NR'LIPA1'I~II';'N(}A ROAD
' BANGALORE-560 O01
:5; '- 'AC:::OLIN'rA.NT GENERAL
__ . IN KARI€A'E'A}{A {PARK HOUSE ROAD}
A " OPPi'K._.P;'S.C.
_ BAI\?GA'LORE--560 001
' . ...PE'_1'1'1'I0NERs
V' " ,,{B'£'S.RI HVEERAPPA, AGA}
' AND
" " V . 'I"'.L.CHINNA DASAPPA
S/'0 LATE LAKSHMINARASAPPA
AGED ABOUT 63 YEARS
HEAD MASTER {RETIRED}
R /' A VAPASANDRA
CHIKKABALLAQPURA TOVVN
KSRTC DEPOT ROAD
CHIKKABALLAPURA
CHIKKABALLAPURA DISTRICT
{BY Mgs. lVE.S.ANANDARAMU & ASSOCIATES, Aovsgj ll
'I
mis WRIT l°ETlTION Is FILED :'PRAfHiNG TO
ORDER DT. 31.3.2009 PASSED lI3Y--._ I§AR'NATAi<:A'--..L
ADMINISTRA'I'IVE TRIBUNAL AI.,__BA_NGA:;oRE . INV-.:A'P1éLIeATIoN *
No.8523/2003 VIDE ANNEXUREA1 'Bi' A.I,i,OWE'NG "misfgwp.
THIS WRIT PETI'§'l0.N FOR éRE:LIMINARY
HEARING ON THIS l§A'if',' MADE THE
FOLLOWING:~ V is
appealthe State being aggrieved by
the order lbyll'".tl'1e Karnataka Administrative
B.angalol19ellhereinafter (tailed as KAT') dated
.3 "ii§fl:1e.:*ein, Application No.8523/2003 filed by
revspoiident herein has been allowed and the
order of penalty imposed upon the applicant
aside and it is ordered that all consequential
\Js/'»
benefits flowing from quashing of the order of the
disciplinary authority shall be given to the apfiliicant.
and the applicant is deemed to have been
into service and to have continued in servicev' -till'tl
H
ORDER
Writ petition is dismissed.
V: Chief }’~¥.i’:sii’*e’;eW
IndeX:i:Yes,/:NCii.*vVV_.__ % _
Web Host; Yes/NO
him, ‘V