High Court Karnataka High Court

Anilkumar vs The University Of Agricultural on 13 October, 2008

Karnataka High Court
Anilkumar vs The University Of Agricultural on 13 October, 2008
Author: Ajit J Gunjal
.._.............. .1...-m \.uuKI ur KAKNATAKA HIGH coma' or KARNA'1'KKA 341:»; 7

h "( By KG. Nayak, Adv. for 1:21 & Ki)

IN THE HIGH Comm' 0? KARNATAKA, BAz~zGAt; 0RE

DATED THIS THE) 33TH DAY 09 0CToBE~:I:g%$2%&§Qs " 

THE HONBLE MR. JUSTICE: Aq rrVJ'--C;t}N3AL * 

WRIT PETFPIGN No,»4722 3i?_2'o07  I %
BF'I'W,. EEN:  V' " x % V

Anfikumar S/0 Shara§;'1appa  V. "  
Aged about 49 years, '   5' "
000: Senior Messfsnger, §  '
Agricultural Cpligge, '

Raichur,  fr' _. _ .   
Now residi1é;gVat~«Ma141g§   V. "
'i'q. Bhaiki, 9.13:.   ~ A'

V ' Pctiticner.
( By sfisharm;a£g:sa.ppg'zefl .?-Babshetty, Adv.)

And:

 * ,1. V. ;;E~'h¢A.:U:1iVef<a;}ity'"uf'Ag'icu§tura1

V  3 ::"3ci'<~:1j1c.:eS-,. Dharwad, by its
 ' ''R€'g5:.sfr3::.. 

2. " __ }§é::_r€f1i?;-gtziative Officer
"{In§¥e1"&§ity of Agicultural
Siziéfices, Krishi Nagar,

 ~ .T .pha:waa-5.

  The Associate Director &

Research, Regicnal Research Siation,
Rajchur, Dist. Raichur.

. . Respandents.

   Jn INf'H"'\"\ LIEHIJ I-l\|I..llI_11ouu-



.......... ....m uuuxi ur KARNATAKA mow COURT or xARhiK"r'AkJK' "H161;

This Writ petition filed under Articles 226 .:~.«§1d 227
of the Constitution, praying for quashing the-._ _"aWard
dated 9.10.2006, 'wide Annexure~N and tc:«~~-di:*§:ct.l' 1:113

respcncients ta reinstate the petitioner to.--£i'1evpb3{"§."ié}c£%".

by him etc.

This petition coming on fajfir  an

'B' Group this day, the (301111: mérjefiié foiiov;%inVg:. "  '

The petitioner. x is  .  A ' "Ar1i';ex11re~E\F.
Pursuant to   dismissed
the 3.pp1icat.i{}3.1:A' im{::% gag  tht: mcmsmaz
Disputes   ' ' 'L 
2.   following manner:

Thé' 'p§:fit_i<§1:1::f4:.g§as;"'ivorki11g undsr the respondents

&1s%,’:?§.§37,e§$ :eI;V_g€r; A’V”Ov:-=::*”a psriod of time, he was promoted

L’ zsfié S§:;’1i§_§:’ :,’I*.}i::eTs.{senger. Suffice it to say ma: certain
wem levelled against. him. in respect of
“._VV§11iSfiE31’1%€?u’9.IV1O11I’. The petifionsr fked his reply denying

V’ “i;ha3’g€s ievelled against him. In fact, one of £116
charges is that he has misappropriated a ‘sum of Rs.

‘4 ‘?’760/~ by using a éuplicate key. The said explanaxion

did not find favour with the authsrity. Hence, an

enquiry was initiated. In the enquiry, he was found

INnr\’\ I..J£’\lLl Inr\lLJa|…nnnn..nu ._. ..m__ _ ..

_ . -_ ….,…,.. x..uuzn Ur mumnmxn I-WSHCOURT or I<ARi§iki.fAxA men

has a large family and pursuant {O tha enquiry

removed fmm the service.

4. I have: parused the ordsr

Ciourt.

5. The said order of _=:’;d’urt $311110: be

fauéied.

6. The nafjfgtiérg of ‘*;i1’é:A’.:vVL.’:~;§§:§§:’i’ts,::§ as stated, wouid

criaariy disclossé A’ §11éti:3I1’3:…__iar1ieI1cy was shown and

the pet1′;;_o”r1;er’ from the past 0%” Same?

Mas§eI2.ger utc; _ ifitast of Messenger and further a

};v*3;s iséfxed for recovery of Rs. 7′?5{}/W.

A*~NeI::vit§3Vé’£;ak;di2–“‘ the said Ienian ‘ shown, the etitiener
_ ‘lg G3′ F’

1162:’ to duty, but nevertheiess absented

“*31iI;1se§f..é:ubseq11ent1}? on the gonad of i}i–health which

was fiat supported by any éocuments.

V 7. Haxring regard to the fact that the petitioner has

not availed the munificence shown by the a1.);th0rit.ies,

-If} I)lf’!(“1″‘\ LI£’Ill_.i i.nn.n-n.-nu.-u can —

EEKRNAWEA men

..,…… ….m MUUKI ur KAKNATAKA HIGH COURT or

_ – ._. ..-.ua

he cannot new turn amurxi and claim fi’l8{j]h.iS

applicatizm far Imve for the relevant period A’

have been accepted by the authofities.

8. Having perzsed the i11;;f31g1éd_{i1″der,

. .

View that the question of shéfiézfig any 1é §fi€fl(3§’
wmfld be 3 mockaxyv ” prficéedings.

There is no merit in mskkpejmsai; iPat:§:o£: :£;L rejected,

EH03 H933-I VNVLVNHVX $0 3.2-H303 Hniu H\n-I:wrmn-M “-