1
IN THE HIGH COURT OF I(ARNA”I’zi\_KA AT BANGALORE
DA’l’EZI) THIS THE) 318′? DAY OF JANUARY 20 1
PRESENT .%j, x
THE HONI-BLE MR.J.S.Kf¥EHAf{, CHIEF’ JEfJ:”‘§S’I*§’j_{‘;.I.ii_”: _
AND { {
THE HONBLE MR.JUsI’1c:E’;:x.–s.B:::_PAr$;:N;a 1
WRIT PETITION No.194I8/2m: ‘1(s*-RES)
BETWEEN : ‘T A A T’ X
Sri Beeralir1g<3 Gawda ..
Aged 50 years ._ Vv S/0 Channc G0wd.21_. ' 'M _
Preserntly xV()rking as Tah§é_i.I–ciar_ ”
Enforcement C.<=:II,-. :' "
Baf1§§*c1I0z~e N(}i;t.f1’i5fI*£’;.}L1.i{–. (U/¢F_iii’e11’1’A).A4 ”
& Res1d3.ng,-at’N_0L=]v-883,«._ 7.1′.hv..NIéi1fi,
J udiciai Le1y§)ui,Yel1éih;1fi1~§;:,_
B21ngaE_c>r~@T.56£) 0635} ‘V
.. . PE’I’iTIONER
(By Sri.Pra”veé’nf for G Papi Raddy’, Adv.)
i . State of K:;11’I1 a_i:aKa V . I
ReVen11é .Depart.n§e3″;t,
M S ‘I31,1iicEir1’g§&?;. %%%%% .. »
V VL”I)’x.’:L$Xmbegika1r Veedhi,
~Be1v:3gaE0ré’ 560 000}
{Rc’:~;jI’-r::v:3t:I?i{:.e:ri:i by its Secr£~.t.ary }
‘ Upa. I1)’};z1yL1}ii.21
M $;3’u’i1ci1ngs,
I)f.A;*-r1bec3k22.1* Veedhi,
V ” *=..]_E::32111V’T;_;>;z11.i():r”£~: 580 001
” T. 3’s;r:ic7Iii:i(3I’1.*::21 Reg§iSi.1′;::1′
{E§:nqt:i:’ies — 3}
M 55 3}3’L.:i§{3.§:’:;._;s;..
KIM A_:’:’1bc:«:1I<;a:1* Ve<'-;=.d}':i
_B2'1:'1gz;11()rr:: 5650 QC} E …..R£:.<,ep<§1'1<i€I1t's
(By S3": .Ba..e;aVar'21_j IE{a1'e(id:;., Pr}, GA fat' R1}
[9
"H133 Wrii. Pet.it.inmt.ion~.119.i:’i<2.c
I'1fZ'.XE h.ig§he:r c_*.2zdr§:-2 aaibjegrt. to i,h<;t 0uic;?;f;t1i::’1g
ciiscipiinziry cmquiry 21gz1.i.r1si. him 8;: eiic.
‘.Fh1’s writ p<:.tition <1c)r13i1'1,§,;;' o.n~vfTr,)1' o.'1'cic:= 1f'§1.lc)xxri1’1g;A:
J.S.KI-IEHAR, C.J. (Oral) : i
/£310 p€:t::ii;ior1er hoiding
the post of ‘{‘a1fV1silc121rA:_ “i–§.:t::j%)$fip121in.t. made
aoainst the e’i:’*’iOi”1e:’i#, flit UV21}r3’k:1*’L1ki.21 issued an
order d2iA;_§2di:__ 3G.’?’.._2’Of09 iriitieii.ing disc:ip1inary
p1′()(3@Cr’L_1i}1gS_ f}'”J§?>”‘p§3’€,i.’fi{)I1€f£’. ‘T’1’1<:~m2:1'fi.e:", by order
d21te.d _:fi;g: »-E:f;:;L2iii)k21y1.11<t.e1 fmmed amiclc-353 of
(:}1ai'g,?§feS agai:1.§i:' pgafitioner. The enquiry pI'()(3e€2dif1gS
agai1_1st'_th.<:~.p&:*::i_ti0:1e.1:' are pres<3,ni.ly stattéd to be pvsrxlding
..f}7r)£" 'iOr,nrv21:'d p.I."(}}"3'1()i'i'()I'1 is 13 chi
i.3€?fi).17C
;'.i'i}1é grir;~:ve;11'1(:e of the pe.t:i'{;1'on<:.r iihai: his céiaim
' " Ag;
:.re;:; w’hi(:::1’1 E”iE:WU i3..;§2:ii2’1s;t. Eaitm. it is;
Wm: I]E’}.€? i:’:sai:a:’:t, g.;:*i.e*<sz'-:1'1<:%c':. E.E'3;:r£'. that pem:.izic::* }'”1a.s~:.
2::;::g;:»1″<3z-1.c':I'"::~'4:(i ibis; Cc.:::m'1..
.C03:r:Ir2iV€t<:c;._pe3't4a111i11g to the petitioner
szifim sVhz":'i_1~.b€:,.pV1ac:ed in sealed cover and %
3
8. M1′.B:»:1sa1v21ra_}’ KzH’er:idy._ 1ea.1’ned Principal
Cx()V@I’I’1I11f31Tf. Advoc:a1″.e 21;}pe21ri1’1gg on
R€S}3€)11(i€fI’1I’. No.1 scmghf. £111 21cij<;m1'n:7ne:1t', on V.
so as to en:;.tbI:1g Qbtained ir1st,ru_ct;io:{1s§ 1;€1’1c_ °fc:.;:11″=1_1c2iverI1ment Advocate ir1f’c>’1f:3″g5-3 z1s¥;;_t3é121’t: i;f1{~3l . APr<–}.si€1§f1'g
Officer was n.o':: axgaiiable for e12'1:.::ozViV'{. two
mcmths and 110 prejL1d,§§e%d<.§ér1§,§i been suff<:reci
by the pet£t.i<)nAc'r on fifirfiselicez (3f the
P3"esiding c:eafi:ended.. that the
claim 0f t,i€m promoiiion shall be
duly .()'_f',I%(:'.1" cligibie candidates in
ac:c:o;'daA1 1e_c é'L1bH1i1Li.€d, that in so far as
the.gitCiVeEAiber;1éiaij§ "the D€part:me11t,a1 Promotion
are C:€)I1C€I"Hed,
ft 2'
g_;'iw"n. effect
fl 1
to, 'in"g(:ei'$e the petitioner ex0m=:rat(-zci in the
"V.v.p1't)c::€:d§1'1gs which are-?. 139111;; c011ci1.1<:_:t;ed against him by
if} Upa1()kayukfi1a..
4%. Le21r1’1e;%ci C(}LEI’E:’?3€f3 far ‘t.hr;%- p:”:ac;%3* $t:21i.es~,s’ i:hai
fixe. ;3ei:it,i.1’1<<:.=,r° flzfiy seléisfiefii wk}: t:.}'1<–? si22:£.<:'::m'em: meme
beh alf" T sf
4
310 this C’.():.1ri: by the: Ieamed c’:1..ms(-’31 rep1′:1de1:1i’s.
5. In View of the e:1§3c)\-13, we c<mside;* it just: and
21pprc3p1'i21t.e. to d.ispose Qf ihe ir1,<5tar1f: writ. pet,it:i0n~».;1
directiozl to t'.Ir1<: r'esp0ndem;s to <:()1'1s1'der the "c)7f"t,h%§:—– ~
p{:titi()13€1' for 011V-'31'C1 pr()1110ii()I_3»AA»V'I)y z1e'i0pVt'i3*1g V
cover procedure. En. case the pet.if,«i'o1ir:.r"'is é;*<_(3:I.eI'e1E'.e(ii«.if:[–.
the proceedings which are})(;;?fm_1ing.against;_hiz{fi""'ae'f0re
Upaiokayukm. T,h.f: det¢trmin;ex{':i:3:*1-.'f5y_ the 'E36-p21r't.n1ent.a.I
Promoifiicm COr11r11if1€Z€E3 iii1;hs§':sr§a}'{ed'c:f3'vei"§sha]} be given
effect, i'vo';"'f””th(é sub1’r1iss1’cm of report
by the Upai]’ok21y’£i1;{t:2;.’T’E.ri”e,;i’.ss:i, Upaiokaytlkia passes any
o:rder_t0 t,hé~Vd€{.1:imef;.1′. cf’ the pe’citi<)ner, an appropriate
..~…–.3.
~._Ord%:_i’*sh—a1iVvbe pe{ss’uu’in this regard.
“E3;”A}ie3£x,<g2ci'..ir: the af0:resa1(i1 itc-2r'ms,
Eéfw
Shigi E§$%%f1§§
§§<f —
§’m;i::,>~:: “ff?