IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 18?" DAY 05' DECEMBER,
BEFORE
THE I-ION'BLE MR. JUSTICE OSREDDTA E O'
WRIT PETITION NO. 29459 OT 2099
BETWEEN
SKGURUSWAMY _ V.
S/O. KEZIVIPASIDDAIAH ' I
AGE4'7YEARS -_ 5 ~
TRAFFIC CONTRUirLER.IKSiQ'I'C "
KEMPEGOWDA 'I*sLIS- S'rA'I'Io1\;I=' ' ._ 1..
BANGAI,0R_E»+--..9. ~ I PE'I'ITIONER
(BY ._ '
AND:
THE DIVISIONAL C'ON"1'RO'LL}c3R'<.--"
KSRTC, I'E(:10vvDI'x BUS '
STATIQN DLIVISIIQNS, SUBASHPJAGAR
BANGALORE -3'. _ RESPONDENT
(BY iADv)
'.TIr-IIS OOFETETION Is FILED UNDER ARTICLES 226 &
V é CONSTITUTION OF INDIA PRAYING TO QUASH
I.iI»1Ie»IU.GI'~:ED ENDORSEMENT DATED 11.8.2009 VIDE
O' AIeN;A PASSED BY THE RESPONDENT; AND ETC.
{JX ..\
IN.)
THIS PETETION. COMNG ON FOR PRL.I-IEARIl\§G IN
'B' GROUP, THIS DAY THE OOURT MADE THE FOLLOWING: .._'
ORDER
The petitioner suffered an order dated.”2’l¥CZ7} ll-,99;8
AnneXure–“B” whereunder his basic pay wasliiedticed * V
two stages for a period of three years, fonproved
misconduct. That order was noit~~..call_ed _in— qtiestion in
an appropriate legal proceeding,
a representation dated H2008′ to
reconsider the order u”w*h’i’ch ‘i*es1ilted in an
endorsiemerit 1§Gt§f2OQ§’Annexure«”A”, declining
the reqi1.est_forreconsidélration. Hence, this writ
petition g
absence of a challenge to the order dated
11;’: filnnexure-“B”, the petitioner cannot be said
to aggricired by the endorsement Annexure–“A” so as
Vcallllin question the same’ by invoking the extra-
«Q
ordinary writ jurisdiction of this Court. Writ petition is
accordingly. rejected.
Sd/_
KS