. 1 '«B;a.n.ga1gx~e;2=3__ .. APPELLANT
._ Asstxtiates, Aévs., ~ absent;
.. 'I'i1'e:Sta.te of Kamaiaka
IN THE HIGH COURT GF KARNATAKA AT BANQALORE
£)AT§£'> THIS THE 10" my OF SEPTEMBEQ 553433
PRESENT '
me HONBLE MR.?.D.DINAKARAN, c;~a1E%;IL2
.w.>%% T T
we HON'BLE mxu 5TI§E_f§&O¥§§A;£;;§"S;HAr;§?*'¢;:f§3'g§§C§§i§;%i§:'VV %
wgr A??g_4__L 2{§<2%e§%%'f5'-£4'.-3Si*;; A
BETWEEN; -
G.%i<::1§::_sp;§a
Aged 50 yéaig H
S/Gfiraizgappa' -~ M _ V'
Assist:-:*.;1t"Y'r:acr}.1e;t<V' 2 «
Navaché Vi<1ya.;~J£.as::::1i:2;:
Hi};-;}3.c1' Prii;:a;y.sch:sa;
E3hguva§meshwaI;rEr;ag9;r'
fvfiagafcii E-'i*<;ad H
2x:m«. j % %
, ";Rep.by its Priticipal S1:-tsretaxy
' and Scccndmy Educaticsn Department
M. S. Blfilding
Bangalore
La}
Q1
The: Block: Educaticn Gificer
North Ragga: 1
Mallcswaram
Bangairbrc
And.
Thc Admimsirator
Navachethan Vidya Mandirav-' ¢
Bhuvanc shwarinagar T . ,_
Magacii Road
Banga1ore--:':')6O 023
The Black Education ~.
South Ranges-2, i?'.oo3:':1aiah« Cizaoiiiitxy
(fih1kka}aIba,gh . _ u V
Bangalorefiéfi 053 '
. '1' he Dt:pu*:3* I;}irec:.i{:si"»=ef
Banga1Qré'S<§'uth=:__ 1 .
Bangaiorg-?§'§_{} GI'_3§':_ _V
Th€"C.{GflflB3fi'§$iDfl&3.If far ?u'%33ir;*'}31$t11:ctio11s
'NEW P¥i133:i€...C33'?fi£:€$' .
§'<I:1:patb.u:;g;u?AF*fGa{§ ".. ' '
Béxggaléoféfiw r .. RESPONDENTS
& :’1’his is filed under Sectimn 4 of 651::
L’ = I4.’ Cnuxt Ac’: praying to set aside thfi {writer
A ~. =pas§.§£fi;_’»i11′”§}f1é wP.Ng.2949o; 2993 dated 26.23.2008.
” ,. Tifiis writ appeal coming up for preliminary hearing on
V’ ” r ._’§;hi§s “c§hay, the Court éelivexeci the f<3110v.2ing;–
JUBGMENT
(fleiivfirttd by Mchan Sha;1ta11ag0udar,-.4'g}.,}'. '
PeiitI102':er'=s {:()"i.1HSf3} is abs-£;fi'i;~«. §i10w5z:éi"r?:1", V'2s..{3;t:1"~_ V
perusing £116: recorcis, tha fo1i0s§:iii~.g1'{;1;de:"is. 'iZ£1é3,di: t:fl""i".
nlerits.
The uxisuccessftii Qeéififiiaéi-~ has presezitsd
this writ appeai; sha;:e:1g:t;g ¢&a§;~%A. oi’ the ieamed
Singlrs J.11i:1’§;;a.: ‘Z3612 passed in
wP..%éo.%2949§:~,%%2{§a§3.A_% ”
i3’o1I’.,_f:hr::: 1′::s’:1:*1_:xi3~’.=-«$4 “{) f’«<:%311ver1i&§1c{~:, the: parties are
ra*:fs:';z*e1:.i_fi;o as fi_:é§3;"aré§ refetmd is in the writ: petition.
_iZ;.._ '1'E1«3 'petitianer is warkiiag as a Teachar in
Nasféciaéiiiéjfftéi Vidya Evianaiira Highar Se:;ho0'i,
Bangaiejire. The gievaflefi Bf' 'ths:~: prziiiiezmer is that he is
paid fer flit: period fram 1.6.1995 to
1998. Thus, he ffiad Appeal N<;».'28;"98-99 bfifflffi
I':
V
, 5 IE
the: 3*’ respcnéfiizt. By the order dated 4.10.1999, the
said appeai came to be dismisseci. Thereafter, 3 I'{*’3E?’iS§.OI1
petitican was fiked befufii the fi.:£”$€; §’€3S1301’id{iETgTT;’«___i’£1
RP.N0.:23′?/1999 by thfi p€fi{i0I1€I’,. which
he digmissed. Chailenging thuse’-4 M
WP.N0.2949G/ is filer? by {R1535 j§+e”i;i’£i§>i1r3r.;
Court. The writ petition is diSH.:’£iSS:€$’;}z by ”
Single Judge. iimxce, thig fllheég A
The cast’: of is fiiat the
nianagé-::1e:’z€: :§f._ib:rCibiy’ pr€:v&I’2t&d him frenss.
Signing 4;%1£:’:Lja1f:’:€:i(‘£fii-::ie»– fétjster and aise firom atteizdirzg
to }’1is§;§:iuuii€s. fiuther ha1″1s:.¥, the resporiciezits have
V.¢Ae:s>:1″11:.V:é:;1*1{i:«§<:A§.";:");vA=_.~,:"*gfe1je the leanxfizd Single Judge that during
t§";$"Sai£§'Vp*iérimé{§;'Vt}1e petitiazzer 1'e3::.1a:i13ed tmautiiiorisfidiy
–V abseiifi.
K x V’ AA ‘ mat-aria} on mccrfi amply disclasas that
Gal} netices, datfid 29.6.1995, 3.?.£99S,
V/’
*5-
7.8.1995, 25.8.1995, 16.9.1995 {-i.’i”3.{3. 3.11.1995, {I16
petifianar failed to reporé; fa}? duty. Sjafiisfient
oppoxturzities were given to {ha pet.iti1’1er t0_.;%_:’é*s€:1f’t. .
case befara E316 531 :*:esp«r:.»11d»t:1′:-3; a:1dmi:k1e 1*a€S*§3€3i1(i:::1i;.v ” ”
Learnad Singifi Judge, based 011
has Cerrectiy Gbserved [th 3«t;—…1he §’vC§3’1:£’3rii’3fi?§£..,.gf The 2 L’
petitioner that the CaH_I}{)tiB€?S_”I}{}i :§ cr’J€:§} gig: him is
unacceptable. The i’¢’v%;-11.031} natices werfi
duly stamped cf the
patitiugitég tine Schooi and that
theréfaff: Th}? the authorities are dfififiifiii
ta },”1.£3JF§i ~ an the pfititiener. As
afoiiazfiéiiiiézzad, 0:’? six accasfiuns, cal} notices W611?
-fiiafififirzer. The in1pugm:d srders Cifiafiy
rfifieal tfsat petitianer had stlffisieiit oppoituxzity to
“place :V€I’SiOI1 before I’a$po11<:ie21ts 1 arid S.
W
4. Since the petitianer did not atteirzi to duties
during the aforementioned period, Ci$Spi1L(3 fi€:a§i(:es
issued ta him, I10 leniency can be shown;’_”ii«t}’ ___If’~E¢
casmat taka advaxatage crf his ($375711 fa11%i;.~~. ..’§i:e”t1§{etiti-szgzier»
Lmauthoiisedly abs-w&:Hl:€d T .. :i’r£J::i fiffim ‘
1.6. 3.995 to 8.6.1998 W”3fl?.”i€l_fLf.1; va}i::§”V’15:ja$Qn;
petitioiier is under 3.1′; ebi_’§§éitiQfl._»_n0f:’ :0: :a.;bs:9iI1t himself
fram war}: wi.thtt:n.3.t this tixxm he is
required ta trait at xzveérk ‘,’Df caiitract 91″ his
S€:i’§’iCii. “2%§§sen<::e' aszitiibiit ieéve znay also c:a:1s1'itut.<: an
act :3? m'iscGE:dfi£:'E. "A__1§s{:":1c€ of an €ZBp10_'y'6fi from dug?
wiiizmzt 'V }',*<t:1'I'I3i's.sii:s:1. is incensistent with faithful
Eiiéméduties. Hgwever, the pfititififlfii' is
1 no ciisciplinary aéztion is iriitiated against
..__"I12.*§?i€W ef his eontinuous abfifillififi fmm duties far
A. a}301fi;sthr€e yams, he is; neat entitiad £0 s,a1a;r3«* far the:
saga period.
(0
We :10 not find any reasan to §11’E€1’f€I’€
mrdézr of that: warned Single Judge. Hemre, apifiiak % T’ 1
and same is dismissed
*c:k/ —