High Court Karnataka High Court

The Executive Engineer(Ele) vs State Of Karnataka on 22 February, 2010

Karnataka High Court
The Executive Engineer(Ele) vs State Of Karnataka on 22 February, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT I3AI\IOA;;OI213
DATED THIS THEE 22M) DAY OF' FEBRUARY :" 
BEFORE % V  1% 
THE IION'I3LE MR. JUSTICE 
' -- WRIT PETETION NOI»2Q34A14(}1f3£.3I.OIO:.'{"LAR'Eé)'_i';. " W
BETWEEN : '  V V '   

ADDITIONAL SOUTH I)I"vISIo:\I if;   
BANGALORE ELEC'E'RICE'i'Y-" SuPI:>LY c:.O'.;..},tIjrI_.

MUSEUM I=2OAI)._  " 1 I
BANGAI,ORI:.,.~~.._  ::   "--.f'»...._i...PE'I'I'I'IONER

THE EXECUTIVE ENOTNEER i__ 

(BY SRIIIAIAI AI:)vgI

AND : 

1.

STATE. OF KAr;<I\IATA'_I;AV~–~
DEPARTM Er»zT"O F» LABO UR
I/IO}IAI'x,IA'SOLII)I–»IA"~"

¢ OR…AMBEI3_I:AI2 VEEDHI
….. .. V
‘ RE9RES.§:NT’EO’ BY ITS SECRETARY

I O2; fi*I~I’I’:;”«S,;E:CI’;?¢.’a:TA-IAY

. “*ITcI.f.’;I.AIORI5So om. …RI3SPONDE2NTS

‘S SRI.JAGAD}’jESI-I MUNDARAGI, HCGP]

a’~\AT

Ix)

THIS \=\-“RI’I’ PE”ITE’lON IS I’1Li§-D UI\5I.)I3R x’\R”I’ICI-1’£S.~__226
AND 227 019-‘ ‘FI””II§ COE\§STITU’I’1ON OF INDIA. PRf\YINQ ‘TO
QUASH ‘I’I”IE ORDER DAT{*3D 01.10.2009. V1131?) ,/\NNI1’_::’~~

Ii I–ITOLDING ‘E’ITiA’I’ ET HAS JURISDICTIO1\E TO 1\I)c:}UI3If:

RKCFIFIRIEINCIE IN I.D.NO.80/2007 AND ISTC.

TH is WRI’I’ I-‘IS’1’§_’I’EON COM INC} ON 1=’c)1;i1:.;…QwgNC:E_ _ 0

Respc)1’1cicr1’1I’: NHO . 2 elfeigl ” Hi C _. t.’fiiti(:* vv.=,.11’T1viE):T1 an (1
they 211’e espousing employee by
name I”3y1″0’g{(.)\f\{(EEi;:V driver in thy:

peE”iti01″1E:r E’ .. ~~ . A

2. }”1’ir: V pt);{.ii..i'(-).1j1′(:é’_.0″”s{i&i3 0:’cIc:1* of pcna1l’ty datcci

06.09.1993 0″‘~\vVii.111’i£>1_t.t–._ V'(:~)11c*. 2m1’11.:a1 in(:remc1’1t with

“€’…1.1:1’1-?..1.Fat’,:_;”*JAc e£”I’cc;t€.. ‘P§’gg£’ic\re(I by this 0:”(.ie1° c)1′”pt:11z-my. t,I’1c

“V’i?’.i1:V-V’10§,1€’§:E’..Byi;€~§.§0W(‘IE;1 miseci a Ciis1.’)ut’.c before the T ri}:)m’1211

in Ii). No.. /2003 2.mc,I iihe same cramc to be ciismisse(.I

1’1()£.” .§§;12.1.i£”1f£1iE1£1§}1&3 on T110 g1′(:JLmci i,1′}E1’E. i1’1divi(:1r.1aI

T 0C?..Ai$p_t01_A?«i–‘(:’ (‘2’11’1n(.)t. E36 (‘f()£1.’r’,idC£'(.’.(.I as i1’1c11,1sI’rie-:1 C1i5’S}’)L.1{.(“3.

S_1_.fl:>sct(;11(:1T1ily. t:1’1L=>. secut;c ()i’1′]’1C ernp}()ye.c=? in (f}l.1(‘;’.S1i()l”1 by way of

1’efe1’e1’1(:c=-? in 1.1.). NO. 80/2007. E3cf()i’C [}”1(” 11’i}311i”.1;;ii’~_fE.?.§%

1:)c:1it’a1o1’1::1~ filed <)b.je<%i:i()i'1s im:e1'-21l.iz-1 c(:)1'1i_c1'ic.ii11–_s_§_ i;']'1':2Vi;'=t_lFiés____"

claim of rcsp011dem". N0. 2 is; hit 13y_1"]}e p1'i.1i(ii}_3!:Cjs E517

juciicatz-.1. 01'} E116 i)ElSif'-3 oi' f)}(TE1(ii}"1g;§S 1:!"1'c:~'11~ibu1"i:1i i'I:&'t:fI'!€E'}.'_:

issues. "F110 micvam. issue i;f’=.1_fi”:~i.:s.. xiwii.
p(:1;iti01’1 is as LiIfld0l’I”

y

” 1} Wi1c’>I.I1.er rzhc ref/l9r(3!’:_(:<3.'I'S }'1o£"~r3ia–1'j§'1i!ainabfe fc')r

{he reas<_'2i'tS"F; é.='Iec1"I_'rz U'(c1"':C?O.iItIiifCI:?~".._W:

3.”;_’1’l:i1c 1’iV19i”r73L.a”;-“1it}._ ‘2’1′.’fi_t;%i=..l”ic211’i1ig both 1110 pzi11’E:i@s on

the e110(.>\re*– issué’._ the impL1_sg1’1c«:i (.)Fd£?}’ on

O}.}0il:2C)09 ]1(.)]cié–.1.’1gv_ t1]”‘1vLi.1″ {ho i’ci’c1’e1’1(tc is maim2’1i1″iab1e;.

V”._vS11bE3CqLfiC1′}1.3:j[V;””vU16 petflionei’ fiiecl 21:1 2~1p1)]i(:e1ti'()n :10

1’e\:*ict*w71.1’1c% (E5’i:’-(i§VC}1’V(iii-E1′.<i.?d 01.10.2009 anti the same (remit: 110

I130 1'e.ju(:¥~:)iiCt!.f1 Vick', his 1’dcr dated 30.} 1.2009. H(‘3I1(‘.t;T, this

» fJ’f:?’i.i1.i()I’1.

4. ‘l’hc’ i1npz1g11cci (:)1*(‘ic1* am crcguitabizr and

CfiSC]'{3T.i()]’}2-i}’y ()}’c1cr. _At’ this S1.21.ge, this is not fit. (‘:z21s’é*–.’fi)1*

int;e1″Ib1*cm:e wiih f.1’1<'.= in1pt1gncd orcier. I*I<.)\x{:2.v_g'-1-…"'11j1c¥'

pr-et,i1'i(3}1e1' at 1i1)c21"ty {"0 take up the &€___);l'()L41.1"1_'(i".'S'~-.V.E1'iigE3C'1 1171*»

{his wri1 pet"iti0n at. the time of]c1'1g1i£c-;.1g;j:'I1g*V1;1'"£e .fifiL31 2

21 w a rd .

5. With the abr)’v..c;f'”‘nbs«}31*v;1f.ib:’1,gt.h«<:: wril ;:)c£:i1..io:'1 is
hereby disposed OEwi1.h0L11._1"c:E7c1'€:1ct@ 1,'<5'~ E}V1'e..'j;f11c1e:21s. All

co1’1t;e.11’t.ions 2111* £Q%if’i’; vo;.3(;–.13.: _ “1:’hc. ‘é…1″ibz;’m–211 to CXp€(.§iI.€? the

matt”.e1′ ,–,511’ad C115-:{§Qstt 7iIit:_415″e.i’:1cii11g tVi’isput:c’: as expedi1.ioL1siy
as })()ssi13’i:€}. ”

S§/«
JUDGE

Tyix/I