IN THE HIGH COURT OF KARNATAKA L % R
BANGALORE
DATED THIS THE 23*" DA? oswmsa T
THE HON'BLE MR.
WRIT ($913)
BETWEEN:
A H- A
S/oi-Iéan11aiéi1?.j., _ .
Wm-king asTcnie:fk30a:e,a:TkT%% L %
Pa113na'PaIi€.hay3fli"«V"*
T. Narasipunj and R1__:sAiLii»ng. fit
T. rsmsipur Town %
PETFFIONER
"lfiarasimha Murlby, Advocate)
I. ufiiamamka
AA the Secrdtaryto '
" the Government uffiamataka
Urban Development Defiant
Vikasa Suudha, Bangalore
2. The Director of Municipal
Adm§nist.ra1:ion, V. V. Tower
%
Ambedkar Road
Bangalore~56O 001
3. The fieputy Curnnaissioner
Mysore District, Mysore _
4. The Dimclur of Planning
Urmn development Cell V
Deputy Cummissitincfis
Office, Mysore ii i - '
5. Naganna, chs¢:omige2%ii%i;: 'ii
Banrmr 'V " V'
T. Na:~a;sipii_r.V'I'::§a§§;» _ RESPONDENTS
(By S§iiii’l’; “Government Advocate)
* i V i -~ aa-siralitw
This Writ ‘Peliiios; under Ariiclcs 225 and 227 of
the Constitution c§f._India”p1*aying to quash we Orders made by
th¢;47ilf’rts;spI3nden_f,’daie;125.6.2008, as per Anm-.xure~B.
Petition coming on for Preliminary Hearing in
“§_”‘ ciay; the Coast mde the. following: –
OQER
petition coming on for Preliminary Heating is
fiamiiiderai my final disposal.
2. Thobricffzictsofthccascaxcasfothsws: _ 4′ ‘
The petitioner was promoted as a _
Municipal Admiizisttation and he ooi1tinuod- it
Offiocr in the Pattana Pasichayatli, “mg
such, as per the orders ~ ”
Administration, Govcniiiicnt of working,
the Deputy Comi*r:i:ssioiiit’::’,i_o has issued an order
under suspension with
smmediatgtcmmi’mistnagtwiiich is in chaitcngc.
3., contention of the petitioner is that the
‘ .iiei_Iig an ofliccr coming under the administrative control of
‘Municipal Administration, who has appointed him, tho
jurisdiction extends beyond om: district and thcrclbio,
» thc«.._doicgato(i power under which the Deputy Commissioner has
the petitioner undo!’ suspension would not extend to tilt:
i petitioner. In that, the authority who has appointed him has
jsLri::x_iis=!i!s i_*_’>_Y*_*_*_*4.i 933′?» siistziszi whsszc ass his s3s=§s=ga!<?tr»; IE2? Ikpcty
5
Cummissiumar does not this is the sealed posititm juf been
laid down in a judgment of this court in the
BS. vs. Deputy Canmzisaiwnen ‘inf-,l’_
465. The Courage! would also alitaentiixozr, lo’ (j”§2).VaVq.-4):¢V::ia1dtsd
19 Rule 10 of the civiitjgervipes (CCA) Realm, 1957 which
reads as follows:
H Cr3iirni§sir§riéfs– delegated power
ti;tci’Gmup ‘D ‘ service of all
~ = A’ the Kari-aataka judicial
2’i’-ie -1 district under the immediate
” administrdttiie any Qfiicer who does not have
_ }’:¢ii’;*¢fic*tizJi! the limits cf the district vide
” NQtg’ic£i’tic3x:__N2).DPAR 24 3.312 75. dated 11.12.1975.”
‘ would submit that the tsrdcr of suspension be set
kasidc. * j_
ii a “V ‘fW’hile the: Government Advocate, who has cnitsred
~ on behalf of this respondent and has filed objections,
iwiiuld seek to sustain the order of suspension and would place
2