IN THE Hlfifi COURT OF KPs.R§’~¥A”f’A}{A
CERCUET BENCH AT GULBARGA
I’,}!%f’£’E’–[) TFHS ‘I’§%fi 13% DA? 01:’ APRIL, 200§~’*~~– f A’
BEF'{}REi
THE H()N’i3LE M¥%.JUS’FIC:§1 s:}’BH§_§;sa:3, 2333.1″: *
WRIT PE1’1’E’f’I€j)N NO. 1.38_33/i3{I~Q5′{S-RE}$}.; ” ”
BETWEEN:
SR1 ‘£’H§}1ZL§PA”£’HI HoSA_LL.r _
S/GAMARAPPA H()S£:LLi .
AGE;-D ABOUT 48 YEARS, ‘- f
PRESENTLY WQ’RI§_’.ING’ AS; ;a.1;>:xA’i1s§:~f3:’1’R’sx*:f1<:E
OFFICPIR, {i}§'iE?i_vCE1"{}'E' _'¥'HE _
F3XEC1;§'F§'££', iszzssmw;:s;;3I<%.{.t:m':'.¥eQNMENT)
RAI(iZI~iU.R 'mE1:::vy'xjL _?GW'{1R-~STAT1ON,
KAR NATAVKAVAPOWERA co RPO RATIDN
L3I'fJ.S}{AK'i'%¥.iNA{3£§R;~RAf€1HUR
R/fii I\E'… T«6,64=8,R’TPS COLONY,
* _ s§v:AK’:;g;As:;AR,RA;–£:–§mR-534 179
PE’I’§’T¥C*NEF*’SRz A§~{zj:,*;2:§”¥:.-‘f KUMAR DBSHPA.NE}§f;, ASVGCATE}
ANI5 .,
V’ Mfs KARNATAKA POWER CORPORATION
LXMITEE), No.32, SHAKTHI BAHAVAN,
RACE: CQLJRSE ROAB, BANGALORE
R::;2:>._:»3Y ETS MANAGWG DIRECTOR,
§-~>
THE E3XE(Z-LWIVE EZNGINPIER
FIRE AND SER\”§.CE$S,
KARNATAKA POWER’ €.§ORF’C}§42A’I’E{}N
L-§MiTE3D, RAi(1i~¥UR THERMAL
i3€}’%VEF% STATICEN, Ex?g%¥CHUR.
l’\.)
3. ‘THE? SUPERI’NTE}N{}E,3i\§’F EWGINEZER
§{AR§\IATAi{.A POWER CORPQRATION
LIMIT’E{}, RAICZHUR.
E2EiSF§(f2I§$’£7:}:EE%Ifl’§’ ‘%
{BY SR1. DEEPAK V BARAD,:’Afj>V R3) ”
TI-HS WRIT’ §3z::’r1T1C:¥s{‘-~….1S f?’IL£1.[‘)
AR’§’iC1LES 2325 AN?) 2:2? or? T’H.;E°’CONS’F§TUTiON’;:0F
INDEA PRAYENG T0 QUASH T}-.i;;.+:i’ii.1Pu.;:’rN£D’ ORDERS
m*.:.7.199s MARKE{>._,é;3.’ Ar%:N§:2_;_1-.:s.199,9 “‘AN’i;i1_— 3.9.3.206:
MARKE38 AT; .A§:1x:_E;X:3E, A.I§é’r_)”_~.§’V ‘R?:%3SPECF’EVELY
ESSUEB £;Y~’rF::§i: ‘R1 _p4méAG1.NG [}IREC.’Z”‘OR, IN SE)
FAR ;a.s’– fr’ F<E:fLA*1'E*3'«T.TAT'’ ‘iMP()Si’I’ION OF’ THE:
PENA;..:1′:«j :;:x-F 112.31:-¥;;:xi”:1′:~:.::;”~<si~:é{E PAY SCALE: Ta -ma
Mimzmumwfcag A PEf;;;:'a:2;i2* or? 5 S"i'A{}ES, AP'FEC"T£NG
ms,Amm;A'Lv..:ANc:REM:::NTs as THEESE ORDERS as
::,,:;12*;:c};x:;, _{,¥NJE§'E}§'EI …. JEIAZAFIDE AND VEOLATIVE 0;?
A,_;R":*:<::i;.rn%;::-';_%';:.e%;» AND 16 (31: THE CONSTITUTION" 0?
1'
'1*2?uéij_ %;;szm* i?'ET'F'I'I{;}N C:€"}Ml§3'{} me i?{)}%
PR"'ELiE\;fi§€A«–?%'1' Hamzwcg (3 GROUP) THIS BM, THE
C0133'? A!§ri:i'£I}§'3 THE F'OL«LO\ViN€} :«
URDER
A Petitioawr has (sailed in question an orzier eziatezi
V' '"€}1.()'?.1§9S pmducsd at AI}I'1(":XE1I'€-'D' passtid by third
i'€Sp0:'Id€Z{liv»S11}3(iI'i11t€I1{i€I1€ Er1gi;11e€z' and orti,€:;::$ dated
£5
18xl1.}999 and .3;9:€}8.2{)C}1 at Arznexufirwfi' and
passmi by firs: rz::spnd€z1t~ §\Aa11agi11g Directfor.
2, A11 finqufujy was initiated against th_&’.V;’3 €&ii%i::Ii£%a§” ,
by Amgxta:-u1re~’A’ dated 2().11.1§9’7?’~., in
aiisged that, the petitioner ha:s”–::Qm3:fi:’-ttéd Vn1iT3{¢{;a:;:i.1;CHt
in terms; cf clause: 2:; of t11e_1j41%:s;tz§_;1e1V5;;g’%c;:a§;:e_§f§: is
furihar aiiegegi that,’ ..j :dis 0bey£:dV the
orders. cf h.ig}Z1<:';3FA.Ei"t1f.f1(L}Iii'£iF§3§'~.11.fL?#¥*:§:.bh"E(i§".}'éIT3;igii:{"iéilffl t0 the
duties anti 1%;-.Ve€ Bari? and Several
éafiae :0 be dismisssd. Thereafter, he fiieci a
se£:king fez’ zfiducing punmhmfint. The
-;f’xppeI}at$ Autharity mcozxsidared the same and passged
an order modifying the order 0f p11niShII1€I}t from
redzlcing thé pay scale to basic to denial cf five annual
.i”11+::r€me::’iTs.
4, Thereaftér, petitioner filed. raview
bezfezaréz the Apptiliate A11ths:;1’it§,«* on the ground ‘
irilarge sheet filed agamsf, for a:1′”‘*.::fiI:%1§.£;?£:
gmnishabkz i1}f3.$ZiCI’ Section 341, éizgi
E.P.C. and the pr0s€:Cutio;17’€}?jL¢1″e5£f*i.v:;f’ ix;
1?15/1997 has emieci in a(L?(jl%iif.i%il of
acqtiitial ciatsci G4. 03$; JMFC II Caurt
Raiaizur. HE submittedAVVt£§5$, :prr5sz§é’€iti0–f1 fafled to
gmve the ch.;’%¢_”i”$g’::i”:;jT:i.2*1(1. §:€iif:i01:2€f”i}}¢tU§:3 g___’r_’:EeI1 acquitted
hc;1*2ca:jzé«§blj§ ‘E:eza1;f§=3z:fCl _t’}1c.:”saméVV’évide:1ce which wage
£62151 b€§f*:’m&«.t}i& -{i6§:§5;aIfti31§:§i’ta1.–~€nquiI3r, he is entified for
mvicrw of 3:: :31*<{<:r _0f:;1i:i:iS}f1£aent. He submitted that,
" '~ }'€'L?'.§£i%3";i3,§_?€ tbs ciepartmentai enquiry and
' fiié -. ::fv'£(§;é:1§:€: : ;'}3T'(Z3d"ll.(ff€(i %::ef(}m the JMFCE are (3:13 and
€;§1€'= $a3i'zé–' "'?1i*x£§ £31 Staci} €i;I'£'L"i;iI11S'£i311£'€S, Gztier 01'
gézuijshfifgarit requirss to be reviewsd.
:3. Per C()i1UC"d, Eeaxnefi counsei appealing fcsr
f€5a§;3{}I}(i€§1'£ snzbmittad that, a1"t.i(:1eS cf change is not
@3111}! for asfiaujt, but there are savfiral ailegatmxis. alas
fikfi' lair: rt:p03:ii;t3.g 3:0 duty, ea;r:"}Lj; 3:;-*:av}l3;1g and othar
mi3b£:havi(21". E":-win the assquifial is; mzri .h<mm:'abi€
F'
'''+–….
2/’ -Q
acquitta}. This is. oniy 3 bfirxzsfit 0f doubt, which
axpressed by the leaxnad Magistxate as some g§_’
wimssses have ‘(l11″i’1€d hostile. it is iz:,_”t}E3eTss.é’ ‘M
ci3:r3L:111st:.a11ces, criminal cmzrt Vf:1é:iS”–4aCq4uit_m_;Ai”vj’:1E;e~fl}
§_}€fi¥fi011E3f’.
6′ Laowakizig irate articles ‘Vi3ha1″g$s-.wVi1i§;§1 Sizvdiés
ihat, ssxzerak charges.’ We1j:t:'”” agéiiiisi; ~’ ti1e
petitioner anii eI1q11é1f;? VA ;wa’$._ -after the
}L31iI1iS}’.1i3Li€§)._{:V’Z«§’E;1S’ : péfitiafzer filfid an appfial
and tiig 21;)p¢a1V”;11$<:} c:§}d1:::« in. be" dismissed. 'E'hr3:rf:af'£e3:,
Eha on h1:'~. ' ax¥iim, r;eught for modification of
the p1;3";ish:i:<.;;1:'a:id at his instaxxca, the _f_Z)IlI1iSh13ilf:)}f1i
w*a¥3 m:§dii3§e§ f1'01:fi"'i'ét§Vacing the pay 3<:a}e tr} basic to
&éf1i;a:1'cfE'f§v;z'éVg§:i2'nuaI incresments and ihereafttr, he has
scmght Vfé:-r'_"r€:\%'.§;e£v on the ground that $116: criminal case
haéé:"—- Eixééti in ac uittai. Even iookin into '£113
A (1 g
j:1cigmt:'n£, ths witnesses sxanained by the: pmsecufion
_}':a$;;i§1g mat fiifly supgaorirs-,d, Wi'£;316:ss turnifig hostiisz, in
V' these ('iI"Cl1£I1SiE3I1(f(3S, the Magist:1:*a'§f: has fauna that,
{E161 es:vid::n<f:ér ig mat $11fii{?i£:I1{ to corivict file pgmunvri' 15:) 1':1t;::fi"é1'd*2vi\1ii:z._t11e iuipugned
order. A.<:cort:¥i;1g}y, writ p§"£iti<:;–;r;{" f.é2_i1:~t; film same is
ziiismigfied.
SW}: