4_ . (By sxm.i5{;Jadhé;v,'----Aqy,}
IN THE HIGH comm' 0? KARNATAKA AT BANGg.:.[c_;gE.V_
aamn THIS THE gm DAY 0;? JULY 2{>€§"9" ' ;;-f _ : _
BEFORE
THE HOWBLE 13:. JUSTKZE arm:;.f%v:'i4iT.:;*;.%',eg*:*SA;;;+.A___V ' T
Wm'? PET§Ti0N169'§!'4} i200?
BETWEEN: x V ' V
Shivappa,
S] 0. Puttamadappa,
Age: 43 years, - _ .
Occ: Deveiopment Assista31if,"" -- . ..
SC 8r. ST Devc1opmcn§ _' {3orp ors1t:-'aén;'«. " u
Social We}i'are.F3epaz?tm.¢13t," _ _ if .
(under order cit" disiniésezi), * V'
R/a.No.f3()5, 3"*~v~_C£oi':§;, V "
'G' Block, "
Mysore. " ...PE*:'"i'ITIC}NER
%%sm&»
1. Q1'. B..'R .Am'}:\.c€ikar Develogament
Corporation ,
-- Rep} by'-the' Managing Director
' £55 Discipiinaxy Authority,
3 §'t3'?&s 10th Ficors,
,, W" b: _ '
" « . V' '»!isv%§.swm*aya Main Tower,
'".*§}z*.'B§ Rfimbedkar Road,
E§~a1:1ga.i<:;1:*e-»56€i {)0 1,
31". B. R , Ambedkar Dcveloymem
Corpomtion Ltd.,
By it$ District Manager,
2
St" Cross, Bandikoppa Layaut,
!V};a11dya~571 401. ..f_f§ESP§3N_L'»i§__NTfS
(By Sri.V.Y.Kum3r, Adv. for R-1 8:3 2)
This Writ Petition is filed utzdér A1¢tj§$1{=:s"«2:25' am. %2%2*?..,oft21e'
Constitufion of india, praying to q1iash--._€he i;aiI"d1}d:ge
Special Court, by Judgment dated
Sentenced the petitioner who "~Aec:1A1.$;ed F39; oifeiiee
under Section 13(1)(d) 1ea,d_.wi.t11&, §:§i"'*:3t1e.~{3'1'eventioz1 of
Conupfion Act. As againei and sentence,
the petitioner V ;[3:I:'f:f_¢ITe:_d" " Criminal Appeal
No. 1504/ j appeal was admitted
and sentence §#éj$v.'vg1;_s_;pend.efl.fer 2:. period of (me year 3?, per order
dated 28.Q'£3}.,2GO"?'.' 'V.I§§1:ji 'tieefesijondents, withcsut appreciating the
order gassed. €tim;ii1a1 Ap;3eal No.15{)4/2007, solely can the basis
(Sf .Qit'mr :5}:§f Rce:§nvicti0n anfi sentence 11136.6: in Specie} Case
file of Specie} Judge at Mysore, by order (hated
06,16-.,2G(}'?,~ '_iheT petitioner was dismissed from service by the
'««___i1rapugnet2Vei'der at Annexure 'C2'. Therefore, the petitioner is before
_{;'e:a11 praying fer quashing the oréer of ezlismissai made by
V. Eeeggzoxxderlt N111 at Annexure 'C'.
3. Learned counsel fer the petitioner submiis that the
Respendent No.1 erred in éismissing the pfititiflfifil' fmm E:3EtI"ViC€'.
9,
5?:
even though this Court had suspended the fiassed
against the petitioner in Special Case: NQ.8O/19%:
in Cximinai Appeal No.1504~f20()'?. Fiirfizmj, 'the; 4réVfs1§g;§vdr;:1t§:"*.ha@;¢ A'
not taken into consideration that fh:_:j 'p¢x'Litia1:§§;rA 'isvarz '$z§ra?§éd~.Vth£:
department for 19 years ta theV of :';;11"iE2:L§$2{'ii'.;facti 11.._ of u éixdiciaus mind amd
therefam, prgay~.%" order at Ammxurc: 'C'.
filed objecfians.
3, {stained cQ§_;.Ifis:§§i"§:;§i' the respondents 0:333}? submits that
t11é;:V ‘Crevsmznent Order fiated 26.06.1996, ‘£136
gat the right to pass the impugned order since
the. §icfifi0fi§€:f_x§%%¥a.é convicted and sscnten-cad under Sactien 7″ of the
‘.vE31*eve’i1ti0t11 Corruption Act and there is I10 illegaizity or infirmity
V V’ fiz.iA thz:,imi:ug:1eci ordar.
6. L-sarmsii C€:s§}.}Ii$(31 for the petitioner submits that the
u aérimina} apyeal ffieizi against the Qrder of corzviciien and sentencfi
maria in Special Case §’»f0,8Q ,1 1998 is still pendixig.
\~/.
U1
7′. Su$pe:m:£ing the sentence is net a good gmunEi’–.to serik felt
setting aside the order 01″ dismissal passed
There is no good gmund for quashixzg the er: “‘}¥£34!E’iI’f:
is no impediment fer the petitjone:4;i§§$ Seek ‘apg>1*:$7g§i€Jat:V ‘X;;€’31i;C;f
event af succeeding in Cfiminal goofii
ground to quash the im§ugne€i–vL.;i§fd,e*r. V.
8. In the result,-. the same is hereby
561/ ‘-3
Iudgé
¥:.:1:1vf.* ..