High Court Karnataka High Court

Sri Rudrachary H P vs Kiocl Limited on 14 September, 2009

Karnataka High Court
Sri Rudrachary H P vs Kiocl Limited on 14 September, 2009
Author: Anand Byrareddy
_ 1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14*" DAY OF SEPTEMBER 2009

BEFORE:

THE HON'BLE MR. nisTiCE ANAND BYR.£{RED'm%  

WRIT PETITION No. 24550-5 51, OF 2C;09tts§R_.E'si_s   E'  E

BETWEEN:

1.

Sri.Rucirachary.H.P,

Son of Late Puttachari,

Aged about 52 years, A ' -  
Working as Kha1.asy.._(}radc3--I  » . "  ' _
Kudremukh Iron Ore C.orndt)-a2iy'VLi_rnit£:d," 
Kudremukh, aChickmag.aI'ur Distric t,V   " '
ResidingN_o'_.r154§!A,§  -4  ' 
4"' Sector}, K.t:§dr6;ni11'kh,'  _ _
Mudigére  .   V V
Chiclgmasgaiuif: Dis t;'_iCt,_V" "

% ;sri.s . Krishna' Murthy,
 ' S0;_n_0f.,_1ate Sri.vS-u-bba Raya,

  Aged 3_b'0.L1t 46 years,

 _ '' ''I\ZVo::§<'iag as" Senior Operator--Cum--Mechanic,

H " '-.V'G]EadȎ:"II3V.j: 
A  Kudrerziukh Iron Ore Company Limited,
2 Kndrernukh, Chickmagalur District,
x T Residing at No.319/B,
V  ~.S<i:ct0r--I, Kudremukh,

it ' * --si\/Iudigere Taluk,

Chickrnagalur District. ...¥'ETITIONER

5



2

(By Shri.Si1bba Rao for M/s.Subba Rao and Company, Senior
Counsel)

AND:

1. KIOCL LIMITED,
Represented by the Chairman and
Managing Directior,
11 Block, Koramangala,
Banga1ore--560 034.

2. The Additional General Manager,
(Personnel),  0'
KIOCL Limited, a 
II Block Koramang-al_a:; _    
Banga1ore»~560 034.  A     'RESPONDENTS

(By Kasturi Ass.oci'a.tes foii__Responden'ti.i1-- Respondent.2)

 ---- ,    

ThEaaWrit  Articles 226 and 227 of the
Constitution--.oft India  to call for the entire records of the
case from the " re'spor:dei'its "and to quash (1) endorsement dated

 _ 25.7...2.i009;~the origi.n.avl__Hof which has been produced as AnneXure--F
2 (2) c'ircu»l'ar dated 10.8.2009, the original of which has been
"-__prod'u.ced._"asv,23xnnexure~G both issued to petitioner no.1.

 E_ndor.se-rrient~.dated 25.7.2009, the original of which has been
produced as'fAnhexure--L, and (4) Circular dated 10.8.2009 the

0 it _ original of which has been produced as Annexure--M both issued
 K   to petitioner no.2 as the said endorsements and the circulars suffer
0' V " from errors which are apparent on the face of the record and etc.,

   Petitiomcoming on for orders this day, the Court

   grade the following: --

8



ORDER

Senior Advocate, Shri Subba Rao, appearirig.,:for*–,the

Counsel for the petitioners would submit that the petitions

permitted to be Withdrawn with liberty’ to .ap’pro_ach:t.l1e: Central i

Administrative Tribunal.

The petitions are accordinglygdtisrnissedaswithdrawn, with

liberty to the petitioners itQ2,app_roaclhi” the,i_iCentra1 Administrative
Tribunal within ap,periodA,.of:’_20 if’the;;–petitioners are so

inclined.

The Seininvr wo-Iiid submit that the unusual
circumstance that are from Chhattisgarh and

instructions have’»t.o be obtained in order to draft the petitions to be

the-..Central Administrative Tribunal would result in

pier-espo1’id’_e–nt’s;;.”taking precipitative action, to remove the

‘,petitioners.from service and therefore, are in a predicament, which

efvvarrants the interference of this court atieast to direct the

K …_ll°respondents n_ot to take precipitative action in the meanwhile.

S

Therefore, in the Eight of other petitioners having

approached the Tribunai in similar circumstances and t.11e.:/flibsgnai

having entertained those applications, it is appropriate”tthat:i’thev.

respondents do not take up any precipitativepa’etion.,:iis:abjecti’toVi’the 9 j i

petitioners preferring applications expeditiousiyiiygithin

limit of 20 days from tomday.

IIV