High Court Karnataka High Court

C S Rangaraju vs Divisional Controller on 13 April, 2009

Karnataka High Court
C S Rangaraju vs Divisional Controller on 13 April, 2009
Author: Huluvadi G.Ramesh


V’ v

:52 31-33 mm cam? es? 3-aammmm,
mawaa vnzs wag xffi ax? é§’k§aiy 2fifi§f *7
&E$QaE _A :HT_ _ –

THE H@R*BLE ma. aus%ic%fsLv§an; G $&fi#§H”£

var? 9E?ITz@H,§$.2a39%§§aG3{3~KSR?c;7

BETVEEER

C 2 &ANGARAJfi_

AGE 59 ¥EA3S _, _ .3,
c0x§ucoa x{s;agr.¢’«.’L
52¢ ahszvaagsazawg-”

NIRARBAHA KRUEEHVKV 4u«, 1;

CfiLLEGEaHGhB’K§3S3fiav”, ” ..* E$?ZTE§fiEE

say 5:; 3,3″: é$§§;;,£av3

“fi:*_5:v:s;a$ha”amwwaeazga

‘K.s.a;?-§
‘xHA$SAH~a:vzszeN
333253 Rflb RESEQEEEE?

fl” ]n:3y«$z:;: B L sansssv, %B¥}

‘I’?-fifi §t’.P’. EILEQ i.?£¥§i3ER ARTICLES 225 END 22′?

THE ‘:3Q?n’3’I’ITU’I’IQN €31? ffiflffi. PRRYENQ T’C? QQRSH THE
” E§QUIRY zarrgfia 353535 3? 22 3?. 23.1.2sa3 VEDE

mm:-u uwual ur nmswnlnnn HIGH OF KARNATAKA H26!-I COURT OF KARNATAKA RIGH COBRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

A3*i’?If§’}i.’J AXE ALEQ *I’€.§ QEJRSH TEE §.B;’E’I”..’3LE G? C11-‘EARG«E

W”‘

EQEEB ta acntend that thare is W§aiay< afi& u w

latches in iaauing ahaxge fi£m§"fQ::mm:e_$han7

2% 'yaars in. initiating }flg§a§£m%mt#$; ¢mq$£E§
heid nut maintainahla. E§fé£zifig_fi$ft$é $b%ve
ratia, the iaarn§$,_:gfififi%i fi2gbmiE€a& that
thaxe is in¢réin§§w fi$E@yu i¢";initi&ting

d£pa£tmantai-§;fimeé¢ing%.% " *u V

$. fi§ardJ :thé§ 'ie§imefiJ""$$un$e2 t¢: the

2a5§e¢tiwé.paxtiéa{*."

‘”1, f£fi;,i5u seéhf’t&at *** the fixst award wag

Lkgmégaj.%:3§§z:V{*x;§L%%2aaa by the mama: Qazzxt by

aafitfifig asifié aha azfiar at yunishmeat imgaaefi

P. q;?ing Liberty tn the fiauagement ta inatituta

“._f£a§fi enquiry. fimms aeccmfi raggandent thwnain

V*. issgad an anquiry mating ta tha getitianex ta

‘ *, appear hefwze him. Hanna, the warkman

Ill – , -.-. _. …………….1 9,9″; vr nnnwnlnnn mun LUURT or KARNATAKA HIGH comm or KARNMAKA HIGH comm or KARNATAKA HIGH c

grafartad this writ gatitian seeking a

dizectian mat ta pxccaeé with tha enquiry and

W/%

…–…. . uvvnl vr m-mwninns. unit! OF KARNATAKA HIGR COURT OF KARNA’¥AKA H16!-5 COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HlGi’I C

:3 quaah tha axtiales at ahargéé f&fit%& _ a
15-l2~1§§4 and the im@ugn$fi %fia:é cafi% fig fig”

stayad by” thia aaurt. _ fiué, is t$é; intéxim

aréez paased in this agiit xggfiifiififighnfihe
fianaqement would f,fiafi/” §£;§éafi ‘Aéitfié the
fiapartmantai $nquifif@ §R;;tfi§ §i§¢&m$tanea3,
there is de;a§%§n i§3%§$utifigx§@§fiiry4 aa sash
afitax vaaaE$fi§”§fi§”ififkrégwgzfiexw as arfierad
hy th§”Eahfifi# 5§fir§_§@ §Eé imugned mrdsx ax
Annaxu§3¥fi, fi#éé§ n%té§§ game :9 be issued ta

hmid ah efiguizy wfiiéfi is the raaaan E9: daiay.

‘”w$t a§pgfiraAth# fi§lay 15 nut by the Ehnagamamt

V€§u§:be¢gfi$é¥tha wmrkman filed a writ petitian

b飧f@ thiégéourt &n& by virtue af the interim

*__ gren~v§htained, the matter could not be

‘,”§rQ@§¢dsd farthar.

éffi. In the ¢i:cumatan¢ea, there ia flfi

justifiaatimm ta qmash tn; natiaa issuaa, a5

tkare ia me irxegaiaxitias ia the &CtiQfi to he

W

….. -,.,,…. ….- .u…m…..m nmrrs uuuxr of KARNAYAKA HIGH COURT or KARNATAKA HIGH count as XARNATAKA HIGH c

taken by’ the Eanagsment. .§c£¢r§;$§£”;= thQ _ r

gatitian is fiiamiaaefi.

In View sf diB§¢aa§,%§fith% w§ifi §%§%§i%n,
xisa.w.3{3r::2x2aa9 a;x&%_mx:y §.fs “a;i iawaa.
since the patitiafifl-i:%Qifi,§é f§;3passd afi,
c¢n$idexati§n %f-fi$§c§§fi3i6§§2§§§ far vacating
atay ard§§1Tfi%é$. fifi§ “a;iQ§;’ Acaoxfiiagiy,

Mi3c.§;3ifi§f2fi5§ i$V§ismi$$éfi.

361/ *-

….. .. N