High Court Karnataka High Court

Ada And Asst Superintendent Of … vs Sri Basavaraj Swamy on 26 August, 2008

Karnataka High Court
Ada And Asst Superintendent Of … vs Sri Basavaraj Swamy on 26 August, 2008
Author: K.Sreedhar Rao Gowda
on. 'V

. ADA & 

Bafialkot 

IN mg HIGH COURT or?     

CIRCUIT BENCH    
PR1-3sE1§I'!§  " : AL  %   %

DATED THIS THE 26'5fDAY LOF 

THE HONBLE MR.  K;sREED;1AIé  RAO
THE HON'BL}E;:MR. 'Ié;s1§§;'1s;:¢ivAsE GOWDA
   (S-KAT)

 of Post Offices,

0/ o the Supcm'11te:1d::nt..«of Post Ofliccs,
Bageiko Divisign,' '

 Siipe£h1Post Ofiices,

'B.idJar& })§,vi$i0rt,' V ~ 

Bidai'.

. cf  Services,
----   Region,
 --- 580 001.

Péist Master Genet



Department of Post, § L_ j
New Delhi.     "  7**IV,Z7.¢;N

(By Sri RS. Sidhapurkar, Adv.,)

AND:

Sri Basavaraj Swamy

S/0 Dhulayya Swamy, T
Aged 36 years, "  v_ V' 
Earlicrworking a$"E_I)Da]MC,::  - 

At Post,        

Bidar E)istI'i<:__t.*   "     ...Respondcnt

{By Sri  .lE?%itfl,'  for Respondent)

This   quash the order of the Central
Admi11:§;$t1'ative 'i;';#i1)una1, Banglore Bench, Bangalore passed

 {€0,352/2005~----~éated 29.08.2006 vide An11exure~A, in
'V.Vtt1e'z:ixt::1:V:t1s§'cs3i1£:cs of the case.

 ._  on for orders this day, K.SREEDHAR

: VV   RAO'.  dglivefigfcd the fo1Iowing:--

JUDGMENT

v Siddapurkar, learned counsel takes notice for the

.

2. The fact reveals that the respendentggaej a i»

Extra Depaiimental Delivery Agent i”

was entrusted with the Work .:jf-

the payed? ..’I’he Iespondent reporie’Lie:t;’1et tiie is not
available. The Branch 191.05. It is feund
that the pays-ear tr}.-e’.M.Q;’ the branch
post master payment and
misappropriated’ charged that the
responderit’ the branch pest master

in showing the amount. The enquiry is

__i}’e{itieIier…_£iiI~ected that the respondent is net

eiigiiiéie 1:9″ -for the exaxninajion of post-master for a

ief The Revisional authority suo–mot:o

_ 4e:’xercised~~ and after scrutiny removed the respondent

* eie«A_.post.: ef EDDA.

it The respondent filed an application before CAT. It was

that imposition of penalty by the Revisienal autherity is

bad in law and made observation that 2*”? petitioner is at

liberty te reconsider the case 01″ respondent and pass fresh

‘*9!

orders» in acmrdancfi with Law in the light of ‘

made in the order. The ” ‘ ; a

order have filed this petition.

On thorough c0nsideratio11V’VL4L’t2fv 9 facts ” we
find that the order of CAT np’%k%ws;y o£1ei:c:s» the 1mm intextstxg
of the petitioners. ThercfGr:{, we to interfere

with the order Qf . Z:

Acco tr_Iing1y’,
%%%%% Judge

Sdl-

Iuclge