High Court Karnataka High Court

Mr Ronald Watson vs Senior Superintendent Of Posts on 1 July, 2009

Karnataka High Court
Mr Ronald Watson vs Senior Superintendent Of Posts on 1 July, 2009
Author: N.K.Patil
   MW.   

mm: Lwuxz U!" KAKNAYAKA W61"!  Q5 K&&MMMa%A REGH Qflfifi? OF MRNAYAKA MEGH GQQKT Q5 KARNAVAKA HIGH Wm? 0F §(ARNATM(A ii-iififi G

{
EI 11% W63 Qfifigi" $E' §{F@§£&Tfi;KA fig? E&§i}:%%RE
EATED "fi~HS *I"i'-E :15?' &%.''z' $3' JULY 

BEFQEE

mm E-IGWBLE 2s:m..3E.'i'SI"}I£E    

W.P,Ha.l39.33{2@$3"(G.%e1      
BE W:      % 

Mrfinnsfi Wamang,

Sf a.G~ E Watsen,

Agad 4Q yaasra,

Ps.vithrza§  ; V A

hiullfiw 5'?4 154;       _ 

Maww Taimlz, BK,  _  '  " fil PETITI®§ER

1.

Bf Eflfimg
:: =

2.” ; Lining:

– ;_$3?{§p:A By
‘£s,f£1.*mé§:_1-3; :41’ 3am

& ff:

. §gw;mm- ma} aw; ,. EESPQHDEETS

* .j’I’hia wig mitm is Em Lméar §n”@}m 225 mi

” af Elm fiamfimfififi fig’ fizdia, yragm he qumh the:

* dateé §5.§.

‘ QL.gsi%r~{}§§Bfi»~2 Vifie
___7rm§s:;néea’£: is ymafiw ‘Em wfitglm

Em fiaefiffikm :3? an ‘mum

&iapa*I:<:fi.

mmxm’ fl? K%.%NE’W&¥€& Wfifi €@Ujfffi?”‘@f_;? MWNAVAM §-HG?-3 Cfiflfl’? 0? KfiaRM&T.94.KA Mfififi CQUW’ Q? KARNAVAKA HEGH COURT CW KfiRM’ATA%A WQH COUR

This. fiirit ?e$,it§a:3 gaming an far’ pr$ ?
Emfirm in ‘B’ grazzp fig clay, the Cssurt made: the;

QRIIEER

‘I”}:1e p:efin7fl:I3a,w
wmmunisaafisn datad ..:xrf,kiirs ‘
Tnsueci by the 1* rmpnrzdm _

dimctisafi m tbs 1% gfipgjnéaéifit arhiclea
pmmentaé fur éispa£r;~;i;,t 555% mt mtitinm

2. Tha £3 engaged; ‘at: the
busizmasi. gigfifiutign Q1. mmmm
1 tn? akmd %e {$83,
ausu-a;.1a%, . flham, Wm: mam,
muflflieg. ‘ ‘wk are

mg me at mm 3 K aamcz.

mam fin ‘EEE aback grad §u:z%ymse’ § the

at aemmufififisn datml 25.9.2m9

” aegi the 3* raga-rzfiam: vfis &B sta&@ tldat

cztzatemer ia mt gaid the RP fiumg hfi paw}. will

paatage ahamw Eaévifiafi 6:: $3 nmwleiimabfia

£fi fitzm fimign Tm E” ymwndantg,

Q}
m
E?

z

3
witlmut imuém xmtics aw a_fi*Qrd%m an agparmnity he
the pe’ti’®nex3 mlm a sfieciminn. u::1i1atm*a11y nut

aeeéptizg tlw pamel £33 be aiiagmtcheei tax the

Ti’1m?efbre, the petifiasnar Em ‘mm this %

appropriate reficf aa stataé ab-ssf.;ée’;’ A A

3. I have Irma; rm

petitioitm atfi lmrfi $5: the

1§;hm95<-:= 1% :13" gm

mf thfi can am ffl

imfi mmmm MW mmwmmzm MEQM G$Z?%$TR%'f Q? mmnmm MEGM 603.3%!' Q? KARNAYAKA MEQH COUR? QF K&RNA'§'AKA. FNGE-S CQURT QF KARMA'§&5*5*=*'*

reayanfianm.

5;. 151%’ impuwd
mmmumz:.a’ fiiéfi. is emwgad is

am ifzbméés sham mama tm.

1%     fiam 

as I

am: far ik rfigsnzimta ta»

$2′ gm Pmtal fiat am.

” the aafi § thfi maid mi

yfifitimxam mt 15$ fiiapatcfi am mm; ta rm

‘§’%e§am§ witkmui agyixg am: § fl an

nfigg/pw4f4rW.V’
ifixégrfiarfimfimfaflmfiffiiaaam,

4/’

amrgm

%fi@i§%T Q? K&:?:9*&Mfii¥’&%A WEQH fi@WPjg’.?i””@.f1_#f” !W.RMAT&WR Hififi fi@URT 0? KA%%4?a”¥’&%A fimfifififi €0§.§R’f fiF %3aRNA?’AKA Wfifl COURT 0? KflRNA”FAi{A %<l§$H Cfifilfi'

the writ pctitiim atanda dispeaad 3%'. 'ma impugmd
aommuuzkfifian éatafi 25.§..2% Vida

smma quashfi. The yefitiwnw $3
atatamamt af ahjflctimna he {ha
dam zsaaoes witkém a gaerm 3:':§m"';§ea§mg%1*2;¢ ;;:

wponcleut 33 &3m% flag a.szx.

appmpfiate ordm’ with afibrdim
rwnzrzafla afi fiw same
shafi be d}’z._§c.$a& ‘ with law”, as
a at’
ft)11§’v¥;’w’=fih?;3§iA: ésf af the ahjmziatz tea be
fi1ed ‘£:1y 2:-wk it :3 gzmma, gm. thezre

5m :13 rmwrlfienm Efi ameyt the

by Em puafiiimnfir afifir mllmtim

Sd/-r
Iiidge