High Court Karnataka High Court

Sridhar Naik S/O Shivappa Naik vs The Chief Manager on 23 October, 2008

Karnataka High Court
Sridhar Naik S/O Shivappa Naik vs The Chief Manager on 23 October, 2008
Author: D.V.Shylendra Kumar
-- I ~ WP305-29.08

:11 THE men wear or KARHATAKA  
cmctzrrr BENCH AT mmnwan (   u % 
DATED T!-I18 ms 23%" BA'? or ocroamg   
mmnn V J '1 ~  N 51] E  V' _ 
I-ION' Ems: MR. JUSTICE  E 7
WRIT PETITION No.3os:_.>9 ok  Is»1é%z:.§j». = "  
BETVIE N:       

SRIDHAR NAIK
s/0 SHIVAPPA NAIK ,  

AGE: 57 YEARS   _  

occ: LINE MECHANIC GRNEEE-16'  

R/O Em CROSS, GANDHINAGAR  ' *
KUMATATQKUiMA'1'A;'  _  -  *

DIST: :rrrAR;a1<:1aNNADA =:   _  PE'I'I'I'IONER

V 1111   'S31, EN: ,bNA;§::QQNo, ADV., FOR
r 'A -- .  fr M:~;Na_mu§j"as 12 M NADAF', ADV. ,;

1 THE cH1EF'mANA_GER-- _ 
ABMiNIS§'RA'i'iVE ANI3._HUM'AN
RESOURCES ANHAPPELLATE AUTHORITY
KAENATAKA ELECTRICITY

 "  . BOAVRE3'-EKAVERI BHNVAN

. EANGALQRI_fL-..9

2   SUP"Ei2Ii¥§T§'Ei'¥DENI' ENGINEER
EXECUTIVEAYJD SUPERVISOR CIRCLE
HUBL§ VELEMNICIW SUPPLY co LTD
Hum " 

 '  THE E§{EC{3'I'iVE ENGINEER

-- _ EXECU'}'§VE AND SUPERVISOR CIRCLE
'IHUBLI ELEC'I'RIC§'I'Y SUPPLY co LTD
EARWAR

" ' ~. _ Re;  "THE ASSISTANT EXECUTIVE ENGINEER

EXECUTIVE ANS SUPERVISOR
SUB DIVISION, I-iUBLi ELECTRICXTY

SUPPLY COM PAN'! LTD
KU MATA  RESFONDENTS



- 2 - WP30529.08

THIS WRIT PE'I'i'I'ION IS FILED UNDER ARTICLES 226/227 OF
THE CONS'i'I'I"U"I'i0N OF' INDIA, PRAYING T0 QUASH THE IMPUGNEK)
ORDER ¥3'1':l1.8.2f)08 PASSED BY R2 VIBE ANN~F AND E'I'C.,. 

THIS PE'I'I'I'§ON COMING on FOR ORDERS, THIS "i:§A$?";~.fi'flE
coI.mTMAm:'rH1: FOLLOWINC}:-  u ,_ 

_Q§.l2E_..R

This writ petition by an empl}9yeg:.4£;f 

Supply Company Limited who     3 ;

voluntaxy retirement from  zfitilpiication on
1.3.2008 and the voiuutafif  given cfibct to

fmm31.5.2003.  

2. It  at the relevant time the

respondent 1-" ».¢mplx6yéI' ._  I'6C6IV' ed certam' complaint

that disclosed his correct date of birth

was that aspect.

3. V.’%\%§’11ploycr did not act on the request for

and was pursumg° the enquiry and in

_- “bile the date fimn which the petitioner had

for for being relieved from services on 31.5.2008 also

expired and therefore the petitioner cemtinued in

– 3 – WP30529.08

service, subsequently the employer has in terms of “order

dated 11.8.2008 [copy at Amwxure-F] has

petitioner to retire from service with effect

31st May, 2003.

4. It is this order which is foe writ” 0

petition.

5. Appearing Dharigond,

I learned counsel the petitioner

while ‘hfefiiement with effect from
31.5.20()8v,V.7hes to quash the order,

particularly when once the respondent —

:.’j’employe£* did not the request of the petitioner to

from service with effect from 31.5.2008

order subsequently gving efiect to that

ateqaxest w:.t§; retrospective effect and further making it

sagbject is outcome of the enquiry that had been initiated

the petitioraer.

– 4 — WP30529.08

6. Submission is that if the employer wishes to

the enquiry, the petitioner is not R0811 on presekig

application for vokmtaiy retirement and. –.

petitioner cannot be relieved and oi: ‘V
employer is inclined to permit the-.__ L.
his request that cannot be toifjhevvfeutcome

of the enquiry.


'7. This court     ivgranted interita

order    the petitioner

8.   submissions made on behalf

‘rm “petifiener__ by ‘3:>han°gond, learned counsel, 1 find

ttie— is not one warranting interference

what has been done is to permit the

i ” ” to;retire in terms of his own request. It is 1:1oth1I’ 1%

pmlanee that a pending enquiry may be

it beyond retirement also and the retirement een be

it hiiiade subject to the result of a pending enquiry.

– 5 – WP30529.C8

9. Such being the legal position, there is

interfering with the impugned order which 13 K

order brought about in the context of

relationship between the petitioner respo ,’ –

10. It is open to the petitioner o.t}i€:z#.;-egfiedies as

are available in law, but Léédismissed.

An/~