High Court Karnataka High Court

Sri H C Vijayakeerthi vs The Director General Doordarshan on 8 September, 2010

Karnataka High Court
Sri H C Vijayakeerthi vs The Director General Doordarshan on 8 September, 2010
Author: V.G.Sabhahit And K.Govindarajulu
 "  . BangaIore--'5§0 075'; """ "

IN THE KIGH COURT ore' KARNATAKA AT BANGA_L__ORE
DATED Tms THE am my? OF sEPTEnmER;..2o 1.6'; 

: PRESENT :

THE HON'BLE MR.-JUSTICE  d 

AND;

THE HON'BLE MR.JUsi*IoE K.dGovINoA:§AJm;U %

REVIEW §~};ft:'If1f1:)N;r{o .4-7T v.Q1~"-'A .20 10

MISC.CVL.NO.1;?;'07 OF 2o'1o. d_  

  OF 2010

Between:   1"

-H.C. Vi3'--aya}§ee1'tl*iii;::A.  " . ..
S/o. S./A. Caiic-;;sk_u:naI';.¢V 
Aged about 40 yedafrg  V'  "
Residing at" No.'1201.,'  = 
3"' Cross,V"e1._§';'3_loCk,  " 
HAL III stag'e,._ ' " '
Ne,w{¢'Ihi13pasanc}--ra Post.

 Petitioner
(Common in both Mise.Cvl 8: RP)

 I'-Eiolla, Advocate)

 And 2" 

   1,' Tile Director Genera},

'1'"3oordarshan,
Mandi House, Copernicus Marg,
New Delhi~1 10 001.



2. The Chief Executive Officer,
Prasar Bharathi,
Doordarshan,

Mandi House,
Copernicus Marg,

New De1hi--l 10 001. 

3. The Director
Doordarshan Kendra,
Banga1ore--560 006.

4. The Director,
Doordarshan Kendra,
Bindar Road, "

Ponnamthota,
Vijayawada, {AR}.

5. Union of Inciiae; "_' ._ 1: 
By its see4:e_:Var:;:;"  .. 2  _ _..  a
Ministry ::'of Infoia"n3.ti»o'n{janG .Bg:oaric-asting,

Shastn Bhavan, . _
New_Deihi_--1;_10   

"-» i    ...Respondents

‘ _ (Cornmon in both Misc.Cv1 81 RP}

[By Sri. S. VPfakashV§3he’€ty;*~*ZidVocate for R1 to R5}

3!¢9if*=i€*

Mie;e.ee,e12o7/2010 is filed under Section 5 of the
Li.mitation’ALt.. 1963, praying to condone the delay of 141

days th’e.ReView Petition.

‘ -.._’Rexriemvetition No. 47/2010 is med under Order XLVII

–V Rule 1 ‘read with Section 151 of cpc, praying to review the

‘Order ‘ dated 12-06-2009, disposing of the

14361/2009 and to restore the same for
‘Consideration on merits in the interest of justice and equity.

The Misc.CV1. :3: Review Petition coming on for Orders,

” this day, SABHAHIT J ., made the following:

dismissal from service on him and orders are under

iSS11€.

5. We have given careful considerat:ion.r:Vtot’ ”

contentions of the learned cousiiel-.appeari:ng_ forflfithie.’

parties. It is clear from the observzi’t.ion in’ac_ie~ in.

of the order that the order’-vfiassedhvhby. ind’

o.A.No.435/2007 dated’ 23:d”J$n;1;é;:y&20o9’is aside.
Order of reinstatement is there is a
direction to.» action in
not find any error

or iilegalityieaéfiparent _o11:the {gee of the said order so as
to C3112 for in this review petition.
Accordingly; the vreviewdpietition is dismissed.

301/5
.Tudg7é’

sat’
{page

T ~ ‘”BM’V*