High Court Karnataka High Court

Ramesh S/O Yallappa Motekar vs The Managing Director on 17 November, 2009

Karnataka High Court
Ramesh S/O Yallappa Motekar vs The Managing Director on 17 November, 2009
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED TI-IIS THE NIH DAY OF' N0vEMBI3.R,"'-QVQGEI. ~ V.

BEFORE

THE HONBLE MR.JUST1'ICE"H,_B--ILLé'.}5I3A_  

WRIT PETITION No.°é58--1,é/2009  " ~.

Between:

Sri.Ramesh S / 0. Yall-appa M-0tekar,',,
Aged 50 Wzars, «   f    u 
Occ: Accountant, ' I      I _
Residing at: Ilnd I\/Iain,"SI1ivaj_in:agé;1°.,V  " 
Belgaum. ,; '    - .. PETITIONER

(By,    

ANO': *

The Managing .D.'iret;.toI",

,N§WKI?TC, Cenetrai Office,
_ " {}b1<.1;1I Road, Hubii,'
 DIIeIrwad.

._  IIfi=z3etII:f',""PersonneI and
' ,__Appe1I.a'Le.V_A1,1thority,
P:iSR'jI'C Central Office,

K.  . A 'Road, Bangalore. .. RESPONDENT

_ {B.ySrI.ShIvakumar s. Badawadagi,Adv.)

This writ petition is filed under Articles 226 85 227 of
the Constitution of India, praying to quash the”‘order
bearing No.42/0’7/558 dated 117.2009 passe¢d’~._bj.( ‘the
respondent no.1 (AnneXure–K), and etc. _ ‘ »t

This petition coming on for prelinqiinary jV’i1earing._.i

this day, the Court made the fo11owing:–

oansga

In this writ petition”u’n–d.er Articles2’2v6i=a1ivdw2–27 ofui’

the Constitution ofindia,g__the._petitioner«hasvgiicailed in
question, the order “dated7_g1I{_,’7.2’E)Q’9;’passed by the lat

respondent, Vide AnneXure–K;- _ _ ‘V ,

2. ;’i’ihegggi”1earned ~’Co’u;i’s¢’1V.._fqi« the respondents

subvniitted atrrit_’vpetiti_on cannot be entertained as
the ‘appeal ‘ ibj,::”t’rie petitioner challenging the

inn pugneid’ orderhis penidiing before the 2nd respondent.

is not in dispute that the appeal filed by

ehiallenging the impugned order is pending

before ‘the; second respondent in appeal No.399/2009 ie.

it it Annexure ‘L’, The petitioner instead of pursuing the

“appeal has approached this court with this writ petition.

“Therefore, the writ petition cannot be entertained.

L«»~'”