High Court Karnataka High Court

The Railway Board vs Dr. N.Suresh on 6 January, 2010

Karnataka High Court
The Railway Board vs Dr. N.Suresh on 6 January, 2010
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA CHRCUET BENCH AT DHARWAD

DATED THIS THE 6"" DAY OF JANUARY 2010 5  ,,

BEFORE

THE HON'BLE MR. JUSTICE K.I;.'iMA'N,Jl.}N,A,lT:£9I._ ,  A  

AND %

THE HON'BLE MR. JUSTIC}3l'AfifR"i'\$/'INI).K"£}1l§iIA.F, M 

WP. No. 631417./20.09 (S#I<,A,'I"}_

Between: ' 'M  K  3 Ii  

1. The Railway Board,     *  _..
Ministry of Rail,w--ays~ by its Cha.irrnani,'_--.._ '  '
Rail Bhavan,      V " 

2. The  ~  
South Westem'I?.ailyvay,-,_"~«___ _ --
Hubli---58_() 020; Q   

3. The Chief Pier.so11nel'.Officer;l
_ Headquarters O"ffi;;e,V I
 V'  .South:'We.stern Railway,"
 »HUblVi*5.8G..Q2O§"-.

  (by Sri  & S.S. Niranjan, Advocates)
i   Sui*e.sh Sis/o MR. Narasimha Murthy,

 ._:"H.l'No;A. l0 .1 ,. Laxrni Plaza,
' .f,B_ha'Vani; Nagar, Hubli.

Petitioner/s

Respondent

This Writ Petition is filed under Article 226 and 227 of the
Constitution of India praying to quash the order dated 02.01.2009 in
().A. No. 189/2007 passed by CAT, Bangalore. .

This petition coming on for orders on

Sri KL. Manjunath. 3, delivered the following judgment. _. ‘

Jadgmzlt

For non compliance of office objecti’ons;’the’ matterwas iloi-stedf

on 06.10.2009 on which day two weel<_s"'tirne was granted{f111a1.ly'; for = 0'

compliance of office objections. Since i.office_.objections…vwere not
complied the matter was again liistied that day also

two weeks time was.vg'3*.an_'ted. objections were not

complied with. posted on 04.01.2010 on
which day at the Vvreqliest-oi"'iil.e'aifnedicounsel the matter was adjourned
to _V05.0l.2C_§pl0.es. On when the case was called in the

morning; requ_est_was~–rnade to pass over the matter on the ground that

during' _::'li'.l'l€ day office objections would be complied.

Ll.il"he.Court4:waitedhtill 4.45 pm. office objections were not complied.

'i._'_""f'he2*et'oreitla.e matter is adjourned to this day. Today also petitioners'

H iiicotliniselfi is not willing to comply with the office objections.

{"'H'/

Considering the conduct of the petitioners we do not see any reasons

to adjourn the matter as the appellant has no interest to prosecute the

case. Accordingiy Writ Petition is dismissed for non compiji'anio*e_o.f

office objections.

t3tJDGE

bvv