High Court Karnataka High Court

E Prabhu vs The Union Of India on 26 October, 2010

Karnataka High Court
E Prabhu vs The Union Of India on 26 October, 2010
Author: Ram Mohan Reddy
' LANE)  u "

H   'fHE§."UN'iON OF INDIA

   THE GENERAL MANAGER

IN THE HIGH COURT OF KARNATAKA.  *
BATED THIS THE 26*"! DAY "c"'>1«" EQACTQEER. E0107.

BEFORE.__  2

TI-IE I-ION'BLE MR,JUSTI£':E MOHANGEREDDY

WRIT PETxTxoiS: 'No;33.b,*.s4:"Ci1%'. 10 (S-RES)

BETWEEN  
1.

EPRABHUV””f’
S/O EKAJT/;EEARAM_
ABOUT 33′ -TEARS’ ‘ ‘
‘R/AT 1)’;No.__ 1467;44r%§:)v%T.’E1,c:=cK
CHAMPION~REEF,
KGLAR D1ETR1CT,”KARNATAKA.

– – …PE’l’ITIONER.

{1§ay3.:s1j:_§ ‘ 3 VSHNEERRASAD. ADV.)

REPRESENTED BY ITS SECRETARY
MINISTRY OF RAILWAYS
‘NEW DELI-II«11O 001

SOUTH WESTERN RAILWAYS
HUBLI, KARNATAKA

3. THE SENIOR PERSONNEL OFFICER
BANGALORE DIVISION. SOUTH WESTERN
RAILWAYS
BANGALORE–56O 023.

M

7*

4. THE SENIOR DIVISIONAL PERSONNEL O1Fi§;iOER%;*— T.

SAC, PERSONNEL BRANCH, SWR
BANGALORE580023

5. SMT. NAGESHWARI
W/O LATE D ELANGOVAN 2 _ ” – 2
NO. 105, “C” BLOCK, CHAMP1ON._RE.EF ”
ROBERTSONPET, K G F§;–.r.B;ANGARPET..ATALUK
KOLAR DISTRICT. KARNATA,K;g ‘ fig
_ RESRONDENTS,
THIS PETITION .EI;.,EE-_ U1x1DE.R,A-RTICLES 226 & 227

OF THE CONSTITUTION Or’1VNi)iA__.RRA’ja?:1\:_{3 TO CALL FOR
THE RECORDS’ ..;Nc:;iji51;~iO RERRESENTATION AT
ANNEXUREJE; }1):A’TE’D 12i.6.4.2.Q1’0″””‘1:iND ANNEXUREG
14.8.2010.’ _ .’:/RE*’;j1’i*iONER RELATING TO
APPO1’iVI””FM$fi\}T v’THEA’–RE’ri*:”iONVER ON COMPASSEONATE
GROi;£NI3s., ‘ ._ ‘ 5

TIii:3_vPETiT;O’iJV’COix41NO ON FOR PRLHEARING Tms
DAjf, ‘i’E.~IE COURT MADE THE FOLLOWING:
_R___ T” ….. ORDER

T’ 1’1$_.:~brOught before this Court is a service

rnattevr’ ‘fgiiiiing within the definition Of the said term

..1inde1″w—-;the Administrative Tribunals Act, 1985 and

“‘;_VVtI*1erefOre, the petitioner has an aiternative and

reffieacious remedy of filing an appeal under the said Act

M

3

before the Central Administratiyee.’IfribL1–ri3;}”I” »

decline to interfere. Petition is 3.-v(A:c<;=. 1""c}~i'i'1g'Iy.. 35.: