High Court Karnataka High Court

S T Srinivas S/O Thimmaiah S T vs The General Manager on 24 August, 2010

Karnataka High Court
S T Srinivas S/O Thimmaiah S T vs The General Manager on 24 August, 2010
Author: J.S.Khehar(Cj) And Chellur
E
IN THE HIGH COURT OF KARNATAKA, BANGALQRE

DATED THIS THE 24% may 01? AUGUST,  4

PRESENT

THE HUMBLE MR. J. s.   V'

AND    V
THE HON'BLE MRS. Jtisfiee MA£€.jUI.§§_;
WRIT APPEA--LzNO.2-83..'2Q1O {HERE}

BETWEEN

S. T. Srinivas,?}l--  _ .  :
S/o S. T.      ' 
No.28'), IE'£C:fe$s"'?'..__ >   "  

    _ .
     APPELLANT

'By:VSfi: .Swamy, Advocate for
 Associates, Advocates)

The' Gei}eifaI.'e':11a11ager

State 13a.'tk'of Mysore
Heat} Offiee

" e .    G. Read
" Ba:1ga1ore---550 001  RESPONDENT

This Writ Appeal is filed under Section 4 of the

High Court Act praying to set aside the order

dated 20.11.2009 passed by the learned Single Judge in
the W.P. No. 17238/2008 (L~–‘1’ER) and direct the
respondent to reinstate him into service with contirmity
of service, full back wages and all other eensequential
benefits.

Cr ‘m_s.~\fl?Z

2

This Appeal coming on far Preliminary fieegfing
{his day, ChiefJt.1etice defivened the foliewing: _V

JUBGMENT

J.s.x1m C.J. Or :

It is not disputed by the

appellant, that the fsertiicee V L’

with by the State Bank of -»i,e.,.’h_i:3v..e11fi)loyer in

the year 1989 dispute

in respect at years.

2. the Claim raised
by on deiay by an award
dated await! waslassailed by

t11e4;appeHeV11t _!}V)y”‘f1lii1g..’Writ Petition No. 17233/2003.

Tlie WI’iiLW£)€tifi01’1 came to be dismissed by a

of this Court by an order dated

20]} A far the reasons that the appellant had

silent for a period of 15 years before assailing

“”?;Eie’erder of his term:iI1a’£i0r1, which had been passed in

” “”t11e ywr 1989.

3. During the course ef hearing of the instant writ
appeal, learned Counsel for the appeliant could not

point out any justifiable reasons for which he had

delayed Hm chaikznge to the impugned order Qf
ternlinatien fer a period 0f :5 years. Thus A’
find no mait ii: the instant writ appeelyaxrl . Z T

accordingly dismissed. » ‘
Q 5]..

t.;.{ _1~.

Nsu. .%