-1- . I13 rm Ema coum: or Knmmxzum are "~ V. mum mxs mm 15" may or 191215,"-«'2bo&- 322-om rm HOWBLE ma mas:-J: 9n*r::rzo1§'2¢o.:gs#E£7;4*2aq7 Bmrwmm: V A basegowda. 5/1': = _ V. & 52 years, .vm:k:i.ng§;as: 7 shex:1.stedaxi ;;i:;'_ " North Otff;.t;m ' Of the '_ Yee1a_E1~aaa.$1l:%i'*VMSa.t&:g,1.1.i*':.;o =._!.'<:rarh ,. . 3ant_~;aJ.ox'-e;.L»V_.v " . . pm-xzrxomn :33,- ' ;':4_:."s.. Rajendraprasad :. Just: . ; _ 3-§.§;&B1_:i.3.._d.§.ng', "V11/by'-ijtzsii Registrar. Registrar, Enqgziry--V, attached to the ";3.R.A%ax Veaxfii, ' "Bangalore-1. . . azsromm-.rs (By Adxracata Sxi.6-cvwtham Dev C.'U11a.'.I.) -3- This in-it Petition is filad unaar.. 1£xt.s:;'fi26 227 of The Constitution of India tea set' aside the order of n-2 «tea;.:a.3,9.2ee'r'"p§.ssad :m_ Departmental. Enquiry on _t1he file oi -.__Rv-.1' eansequently drap the accordance with law as pa; Annt1a::1:':z:_e---A. v This petition is cm' on mu.' '5 V day, the Court made the £olIa_wi--n_g: :=etit.i.cg:;::%_L:Vj;§.s Bsneriatadaz in Ba.ngalo::e=i' Office of the Tahsildax: ,-. -..vE'§a#?.9é'11--i}t:e Town , Bangalore. In '_'1v?m:3::Lng as Manager, Food Dapaxt1neiit:_ _iVzVi 'office of the Deputy' caum§.$a1cnex"; ~ on the ground that petitioner received a sum of RS.'009/-* from one ";1_a;sTi;;vauaypa_,1 illegal gratification for kerosene 11¢:-mae, a trap was laid by 6-$:'£.:i.¢':e:::'a at' the Kaxnatalca I-oftayukta on the ;Q,,/ of one Haxayanappa. Allaging that he cgéntnitted an offence under Sam'! punishable under Sat-..13(1)(c1) and (2) of tha Prevention sat' Corruption Act. Charge-sheet was filed after <\/ the_;-*7c:3:§ e _;Eo.r A' 'dogma. The appncation filed by has been rejected by the 1mm. 'Ru;-.V«'ég:'.,.st:V':i.+a.é:"_~,--._ "B;nqI1iry--V', by his order dated. . 4' ' * ia1x§.§ péiition . A Counsel for the petitioner contends that» Wéixan petitioner: has been acquitted by thakcourt ~3- investigation before the Special ' Rural Diatxiot in ct: No.34/99.... ' did not plead guilty, av1a@ge;'_'w~.-4: after xmoxding ev1donr:i_a'_V..l:e V giving' benefit of doubt. appeal was filed by VA Appeal No.1461/2001 which on 26.6.2006
. of the appeal
before had initiated
disposal of the
;:_._’3e.titionex xaqueatocl the
Ito proceedings and xeoomnand
28 This order is called in question in
“,.>€/”‘A’7’\U’nb {S/’
which has been affirnxm by this court in
{V
-5-
honouxably. Re ha: been acqui ttad M
benefit of doubt and tnexe::caz-aw.-Lt’
point No.1 has to be held ag-.u.’n.st :”£:he::’_ $p&£:1:if:i;.;§ha§.’ ”
1: the petitianer has been a’:éé,:_jgr_ ;é,~.¥:.§r.£;ngV
benefit of dorubt, even though «bgfofe
the criminal case and in are 63%
\/\.-VP
one and the sarae,__ whep… “been
honcaurably ‘re&9o?;&£n1.5s. not dxcp
the discipiinarfifi »:;§§’j; “proceed with
the enquiry
5. In the czoaart does not
see any rjaea.-z9na i:9V”:i;1ntérfere with the cazdaara.
is dismi 5.-.-ted.
Sd/-1
Iudgé
k/isosoa