High Court Karnataka High Court

Sri M G Gangadhar Rao vs The Divisional Controller on 12 January, 2009

Karnataka High Court
Sri M G Gangadhar Rao vs The Divisional Controller on 12 January, 2009
Author: Subhash B.Adi

$53 THE MGM COURT GF KAR!’«}:-‘~.TA%<A AT BAMGALORE{'

E3A"f'E€) TH3S we -:2?" cm' 0:: JANUARY 260%": j' n V

ssmaa _% W
'.?HE HCNELE MR.JUST¥C:'£ SLJBHASH my 'T Vt

-I rig

BETWEEN:

Sri. M. G. Gangadhar Rae.

8/0. Late H. S. Govinda Rae,

Aged about 4? year ,
Saar Ix?-5.z12f159-d, st Cross,

Nearfiwlice Quarters, _ : _
Ra§ha%:endrar2a§ar. é 2: * _

Mysored 1_ ‘ 4’ ‘V 1’ H , .. F3ET§TiDNEfi

AND:

‘§he Dbxisionai Car: re!!er; A’ ‘- ‘4

KSRTC, %_

Mysore D£2.z1sa;.>n = ‘
Mysore. ; ” . V ..RE:~’SPON$El’~5’¥”

(8§§_é’;t%.- e3,A;:{. adv.) %%%%% A

Th£3»..4’§fi!rit.-ééifiiéfi is faeaz under Articies 225 & 22? cf the

%1Cofis:titut¥on éfilridia praying to quash the order 8t.16.05.29!36 passed by

— -« tifk~s:Laia,our Cotgzg Mysore, in iii}. No.?O¢’2UO4 on fha praiiminary issue,
_a_7¢sarfV£S§e<5 sapy at which is produced as Anxé'-', etc.

'F~'eTfifien coming on for Preiiménaw Hearing 'B' Group this day.

.Cc'iuri made the foiiowing:

.Ma!ax:a!!§ taéak. There is a materéai difference between ‘she fxéevflfyse

Méddie Scfzsw sad Qeazernmant Primary Sahara; sad a£3o des;5;*§;i{t%s:%é’:-.:§§’« V.

the defiigrsaiiczsz cf the authsrééy. who has issued it.

8. Cirder of d§smé3sa£ is a mags; ;;}ena§_ty . 3%? %’;gis*é1,e;{£’–.€%ie».Eéffi as? f

we emawee. as saw ?i’9?}8%’ censidgwaéicn4£5;_§é§%.s§:e€3;.72i. §:V$2’€ne§’; $19?
éégéztfiy baked éntc by the Enqazézy 0ff§cer§”*vL §§*iz*2 thé La%$_¢£zr:.{?o;…iz§ weéé
as the Enquéry Gffice: ha’-gev .~:’.:;.f;t cgnéizi-ér§§j”LAtf}$ c¥& ‘a§{¢ard passed an

the Saki ewdence is net ::;§’:~:£aina;i:;§e. ‘

9. V”a;¥!e’-ssed. “Ems award
paased by t?}é”L2?be%§:V_v£:$é:§§{ :5»:@;_a_m.;~:;§.’?;éer34 dated 45.5.2993 gs
quaséwd. erder is $§3-G set aside.

Hewezzer. !2bef£y re$zen!e%:.f’V.€oA ‘£–¥*.1se”é–‘.,”‘*:c:”p~:;rat§o;’: is initiate enquéyy bases:

er; «:ie§’§::§teV_’a>;i:§<£:e_g?a'::=.§V% agaéfisé the. petitieaer.

petitione: has succeeded is shew that the

L"'Aas2eard is z:.=aa?~.re:*3o., :%:4;::%2e\ae:. azaeréed for which he has :10! weyked. and

-_E’.;.f:§.¥!at%z=.~,.ze is dcagbi as regarcé ta his quaiificaiéon. heme. he carmet be
‘$is:t§$!$:3″ fer ‘fhe back»-gages. Accerdingiy. backwagea §$ net ordered.

‘ “E:mfé1e¥3er;’;he is erstitéed fer a!§ ether ccr:3eq;:ent%a§ benefifts.

W sd/-»

Judge