High Court Karnataka High Court

Golden Valley Education Trust vs State Of Karnataka on 3 November, 2008

Karnataka High Court
Golden Valley Education Trust vs State Of Karnataka on 3 November, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF' KARNATAKA AT BANGA'I}OfR_ E:A'

DATE!) THIS THE sré DAY 0:2 NOVEMSER: :"2Q(§S   é "

PRESENT,w--_

THE I-ION'BLE MR. 13.13. D:NAKA;2Ar%_; TcH1E;«f1gIzJ§fs"1fi«9§}£.T

THE HON'BLE IyiR.JUSI{IC;§;_V._»G.SABHAHf1§
WRIT API;E1§L"-lSjC§_,;'3;34i$}';§'..(fl}{38 _
BETWEEN:    i   

1 GOLDE:'!;VALE,E'{4E{)U(31XTION TRUST
zU{:ATI_N,;_" :  " '

PALACE ROAD,
BANGALORE- 1

DR Mi'SU_RYANARAYAN;Px._ 
S/0.sAMBA,.--MUm*:aY"-- ~  
A.{}EVI)'A?3i,YEA*RS,NQL'-3.055;'"" '
IQTH CRO'SS,SWA«RI'éA_ NAGAR,
R{3BERTSONI3'ET;I§GFe22,
KOLARV.DIS'i.'RIf3T%,.  %

;  N CHQWDA REDDY
,3 ' :3. 3\§ARAYFsb!.A.PPA,
_  A(}E§)?~$.'? YEARS,NO.842,
' " .. V 3125 c§zGss,swARNA NAGAR,

§{GF=.22,'§<Q~LAR DISTRICT,

- '-»'LEcT1;--R}3R IN HISTORY
  FEES'? GRADE COLLEGE,

Safe MADAN GOPAL

 " '*~._S/O.LATE.CHINNAPPA PILLAI
= ._ A353 54 YEARS,NO. 1034/ 1,

1 1TH'A'CRGSS,SWARNA NAGAR,
KGF--22,KC}LAR DIS'FR'IC'I',

SR! ASHOK KRISHNAPPA
S] O. LATE.M.V. KRISHNAPPA,
AGE MAJOR,



GUTTAHALLI VILLAGE AND PGST,
BANGARPET TALUK,

KOLAR DISTRICI'. I2_ESP;{§Ni)f%:'if«!?i'S:  "  'V

(By Sri :B.VEERAPF'A, GA, )

THIS WRIT APPEAL is-4.%._FiL1éii:2."'U/sJ~"?i'..«1 0,1? {rat 

KARNATAKA HIGH COURT ACT 'PRAYINC. 'I?()_ _:Sl§',I' ASIDE

THE ORDER PASSED IN' THE w IT PETITIQN NO2296/02
DATED 14/03/2008.    --.    

This Writ Appeal  vé  'g  Hearing on
this day, SABHAHIT' J., gielivcziedfihc fo1lo§¢i§:g'}

%§ é¢nafi§§: 9
This ._  ._bff" the petitioners in WP,
No.2296/20¢; b¢Lng"';{ggf£e§}éc£ by the order dated 14.3.2003

wheygiri the   Judge of this court has dismissed

   declining to interfere with the order dated

1 '1:8v.=1_._by Joint Director of Coflegiats, Bangalore.

 2. Petition No.2296/ 2002 was filed by the

H H 'A   seeking for quashing of the artist dated

 -_:sfs'.'1.2Oo2 passed by the Joint Dimctor of concgate

  ~E<iucatio11~respondcnt No.3 in the Writ petition wherein the:

 third respondent has canceilcd the oréer of suspension of

\2~

the Principa1~Sri.M.Suryana1’ayana and lecturers V

Roddy in flistory and Madam Gopal in “E

pursuance of the order of the Comfi3is«sio1f1or

Education, Bangalore, dateci ._

that they shall continue in tho poé;t.as’t1jé}{ ‘boforc ” V

and it is further instructpti virfchaxwgo’ shall

hand over charge to Sn’. _V

3;’VIf1ViS’$3I.1:’73 that appellant No. 1 is
a Privofo Respondent No.4 was

working ao Lf?fincip’a1 é.r,1d’x§éspondents 5 and 6 are working

flvas in “t”ho…_II1sfimtion run by the first appellant.

.. .._under suspension pending enquiry. Being

‘ order of suspension, respondents 4 to

‘V 6 pfofofifidhvoppeal before the Commissioner of Collegiate

u x V’ ijfitiucgantioo and the second respondent disposed of the appeal

— fiiifiliofit proviciing an opportunity of hearing the potitrionersv

T éipoeflants herein on 7.11.2001 allowing the appeals filed by

: respondents 4 to 6 and set aside the orders of suspension

M}

dated 4.10.2001 and 6.18.2001. After re1nand,_

appeared before the second xespondent,,’v_”fi1e&»i./.11’tieL=iil”i b

objections, the appellants jusfified[:theb:oit§,e”r1

passed against respondents 6. :’botI:1°’:

paras” s and on appreciation of entire fizateiiéil record,
the appeals filed by L62.’ wezevvollotwed and
order of suspension were were

directed to their nespective

posts. __’£.’1e said order, Writ Petition
No.2296]i’2{)4’6£?. ‘ g the pendency of writ

pefition, the fi3€:t:it_io;ii.e3.*si%-agipellants reinstated respondents 4

to ii), xespecgiite wsts and on reinstatement of the

he attained the age of superannuation –

service and fifth respondent has continued

After reinstatement of xesmnsient No.6, the

i”.f;i:titij{ine1*s~appel1ants again suspended him on 12.1.2003

K the same was the subject matter ofW.P.No.17’153/2006.

\._i

4. It was contended by the learned Counsel appearing

for the appellants that the Management of the apgeHe1,tt~.is

not an authority as defined under the _

Act, 1983 (for short ‘the Act’), therfifore, the ”

respondents 4 to 6 under Section 1730 ‘b¢12m: £1;.;:

second respondent was not “and L.

order is without jurisdiction. ‘I’IréVV.:learr1edV”Si.::txgie’:Jddge after
hearing the counsel’ the Hdes and

scmfinieing . ‘C3.l__Zi– record he-id that the order
passed iii s;LfiP.N¢e.4:36e6:5e3)2001 dated 13/12/2001 has

becoggg» final.’ {E116 dvapiaellants have accepted the order

. ground of maintainabiiity of appeal

of the Act and also question of

juriedicfiondf the second respondent was not raised before

The order of suspeneion was passed on

T”‘r%;;.’1o.::z0o1 and 6.10.2091, both the parties have accepted the

‘Herder passed in W.P.Nos.42686«688/ 2001 participated in

the proceedings before the second respondent and

respondents 4 and 6 were reinstated as per the order and

\._2’»

7

fourth respondent retired from service aftsr

Fifth respondent continued in sexvigg a11d_–i’i”i§:: ~ V’ ‘A

mspondent who has been ncinstatéé ha~s .Be’éz,1. .’pl a’c<4§.s5;ed.”-t11A.é’..Writ petition. Being aggrieved by

‘% k”v%a1;e%%vL%;iis:c::ssa1 of A’c’}§1£:” ‘vswrr:r’it petition dated 14.3.2008, writ

/4 igsrcferred this appeal.

WE have hcani the iearned counsel appearing for

H u and the learned Government Advocate for the

.’ ii¢?:V5′;’;i)(ii1<it:13.ts.~

6. The learned counsel appeaxing for the appellants

submitted that the learned Single Judge was not justified in
Kr”

eonfirraitxg the order passed by the third respozifiieiit» .

Annexure-C to the Writ petition dated 18. ‘*

petition ought to have been alloweeci

order passed by the Joint Dizeetm” of Cev1_1ég.iate: V

?. On the other hand, 1ea4*eied”€«evemji1ent..vi-Ekdvocate

argued in support of the learned

Juége.

8. We .1:’;E;§re ve.ca:efi11} eonsiderafison to the

centention ef’ for the parties and

scrutiniseé the

.. Ii is elea1*–Vfr9g1_tit1e perusal of the material on record

erdeI’«pf.v:s7t1epension passed against respondents 4 to 6

6.10.2901 has been set asiric, the same

V . was”é&cce’§t.:eti”.:t)y the appefl.-ants and zespondents 4 to 6 were

Respondent No.4 has retired’ fimn service.

Respofident No.5 after reinstatement is continuing ix: service

VT ” Respondent; No.6 who had also been reinsmted has been

\JJ»

suspended by order dated 12.11.2003 and the saxgxe is

subject matter in W.P.No.17153/2006. The

Judge has scrutinised the material on record .

held that the order impugned in the jagfit pekiiiofiiisi ” ‘V

and does not Cali for interfemnce 11:1.dt-

reason to interfere with the .»0r(§er ieafnéé

Single Judge as the same is acbotxiaiéce law.
Accoxdingly, We hold inHt1iA:is appeal

and pass the __ — ‘
‘« ‘f’hc: “d iétiiisscd.

Snd/.

Chief Iustjce

Sd/..;

I”d93

Index: Yes] No