Karnataka High Court
Prabhu L S/O Laxmana vs Under Secretary To Government on 8 September, 2010
- 1 _
IN THE I-EEG}-I COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8"? DAY OF SEPTEMBER 2010
THE HONBLE MRJUSTICE RAM MOHAN "
W.
BEFORE
MIsc.W.N0s.854.7, 8546 <3: 8548/291.9 O
WRIT PETI'I'ION Nos. 21566: 8: 250 O' _
P. Nos. 21571 & 22342/201'@_m~m 21G5::2.O/201QOO'N A
In Misc.W.8547/2010 in w.%1§}N2O155s &"223%41V i2o1o
BETWEEN :
1
PRABHUL.-S/O LA.Y;P!iA4'\¥Av--.A V
AGED Asoxjrso . ' "
#,.583.,, <'fRQss1,.:QAN'Dm1\E;§GAR
MAND_YA? 57?: V 4o'1*~« _ _
TI;IIMMAR1\4}.U:_Gjs.ON'ONARAYANA
AGEEABOUT 33 arggas
_ .4: E, 7,"K§3P""S'.. '-
. CHENNAPATNA TALUK
.. "RA.MA--NAGAR'A"D1sTRIcT
PETITIONERS
K c AND SR1 R H DESPANDE, ADV:-3.)
UNDER SECRETARY TO GOVERNMENT
HEALTH AND FAMILY
_ V DEPARTMENT
' (CADRE AND RECRUITMENT)
GOVERNMENT OF KARNATAKA
BANGALORE
COMMISSIONEEU CHAIRMAN
M
HEALTH AND FAMILY WELFARE SERVICES
GOVERNMENT OF KARNATAKA
BANGALORE
CHIEF ADMINISTRATIVE OFFICER
AND MEMBER SECRETARY
DIRECTORATE OF HEALTH AND
FAMILY WELFARE DEPAR'I'MEN'1"~ . .
GOVERNMENT OF KARNATAKA A is '
BANGALORE V '
DIRECTOR
HEALTH AND FAMILY _ _
WELFARE DERARTMENTI-----~-- .. "
GOVERNMENT OF__KAR1'.IA'IfAKA_
BANGALORE * - \_ .
' QRESPONDENTS
In mse.w.s54éz$o1&3_i:mI.F:;'2:1S7A1IIs§ 22342/2010
1
" * MYSORE - 570 024
1
DHANAIIAKSRMI H.55-
W] O__ Dr. 'S'U--NIL TMANKAR j
A(}ED._ABOUT"'27'3.'_EAR§5
# 827, OPP;'».B£'xL2'.'IURI SHAKTI
GANAPATHI TEMPLE'
D:,_RAJI<I;I\/IAR MAIN ROAD
~'«:.sAjmAGALLz LAYOUT, SHAKTI NAGAR
" MTSORE - 570 019
C
. S/O-c;s~II«3LUvARAJU D
AGED ABOUT 26 YEARS
#670/2. KUMBARAGERI 3RD CROSS
CBAMARAJA MOHALLA
PETITIONERS
_ "(Big 'SR1 PRATHEEP K C AND SRI R H DESFANDE, ADVs.}
UNDER SECRETARY TO GOVERNMENT
S
HEALTH AND FAMILY
WELFARE DEPARTMENT
{CADRE AND RECRUITMENT3
GOVERNMENT OF KARNATAKA
BANGALORE
2 COMMISSIONER/CHAIRMAN ._ .
HEALTH AND FAMILY WELFARE sER\r1OEs_"--..
GOVERNMENT OF KARNATAEA A A is
BANGALORE
3 CHIEF ADMIN1sTEAT1vE--OE33f1cEf< ~
AND MEMBER SECRETARY.._ ' _
DIRECTORATE OF.HEALTI~I.A1\ED--~.,_
FAMILY WELFARE D-.EPARTM'ENT _
GOVERNMENT OF 'KAENATAKA~ A _
BANGALORE " T '
4 MEMBER 'SEERETAEY-A
SPEOTAL RE._c1E.U'1T_MENT COMMITTEE
HEALTH-AND FA.MIL§'1?W'Eit;FARE DEPARTMENT
OF" EARNATAKA
:3ANGA:;QRE;;5'6o'0Q'9
-. ' . ' ...RESPONDEN'I'S
In Misc.i?V.8ES4S/it5._1_'_g.'f_i2:§4W.P.21572/2010
* . Z ..... .. »
L' SEIVAL..INGAiA.Pi M S/O MALLAPPA
AGED 'A.E~3OU71"~3--9 YEARS
#2,"sUDAIi*;:3EANA HOUSE
7'F"««..CRQSS,..~~'DEVANUR MAIN ROAD
VIJAYANAGARA,
V' TUMKUR -572 102 .. PE'I'I'FIONER
--..j(Ef.-'SR1 PRATHEEP K C AND SR1 R H DESPANDE, ADVs.}
E "AND :
1 UNDER SECRETARY TO GOVERNMENT
M
HEALTH AND FAMILY
WELFARE DEPARTMENT
{CADRE AND RECRUITMENT}
GOVERNMENT OF KARNATAKA
BANGALORE
2 COMMISSIONER/CHAIRMAN ._
HEALTH AND FAMILY WELFARE SERVICES"-V j
GOVERNMENTOFKARNATAKA r ' ' '
BANGALORE
3 CHIEF ADMIN1sTRA11vE--OFF1cER.__ '
AND MEMBER SECRE'I'ARY-. _ ~
DIRECTORATE OF HEALTH AND'-. _
FAMILY WELFARE._DEPAR'IfME--NT_ '~~ ,
GOVERNMENT OF 'KA.ENA'I';A;<A" f_ A _
BANGALORE .... ~ '
4 DIRECTOR;-'
HEAL*1"1~rA_N£1 .'£+'AMjI:.,Y ' '
13EPARTMiEN':M-- 1
Q.OVER1\I_MP3Z&§T_O--F'I{AR1\IA71fA}§A
EANGAL:QRE*;_ _ * ' _
. * ...REsPONDEN'rs
Theée A » V:':E;;;p4;)1icatiOns are filed under
Sec..g]'.'51eA.CPC iOc_V_teca11V'the Order (it. 2/9/2010.
' A°Misc.W. applications are coming On for
etc?-ersyv the Court made the following:
ORDER
A * Heard.
2, Perused the averments set out in the affidavit.
The explanation for the absence of the counsel when the
M
case was called and dismissed for non~prosecution on
2 / 9/ 2010, is that the counsel was held up in Couri4Ela.ll
No.5. ‘That explanation has been held to be A’
_ in a number of orders passed by Jthis c0u’r’iv–since.:that.
cannot be a ground for non app’earax1.r§e. ‘ee..HoweVe’r.__in, f
order to do justice to the Vthelorder dt:.”d’2f ;
is recalled. Petitions and…..ff1isce_llarie011S Writ are
restored to file on payii1en.t,”-:iffc()st’-VQf:R$.1,000/– to be
deposited
Rd/~