High Court Karnataka High Court

H R Somappa S/O Rangegowda vs The Union Of India on 27 October, 2010

Karnataka High Court
H R Somappa S/O Rangegowda vs The Union Of India on 27 October, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
3. THE CHIEF ADMINISTRATIVE OFFICER
RARE MATERIALS PROJECT
BHABA ATOMIC RESEARCH CENTRE
RATNAHALLY COMPLEX
YELWAL
MYSORE ~ 571. I30

   4.  

[By Sri: I<RIsI~~INA.s.DIxIT M (20.30 FOR RI '&..2l;'--sR1 sf; 

SHEE IY FOR R3]

THIS WP IS FILED UNDER 'ARTICLE'-~2'2'0' OF THE
CONSTITUTION OF INDIA PF3AY1NC}'"'TO'-- QUASPI TIIE-'ORDER
DT. 30.4.2003 BY THE c.A.T.', BRNO1ALO.RE..BENCH, BANGALORE
IN ORINAL APPLICATION NO.434/2'002;vI_DEaANN-A AND THE
ORDER IS ERRONEOUS, UNJUST.AND__UNS'U»STA1NABLE.

This petit.iOn3._.:  2:1' for l".llI~Ie2iring this day,
SABHAHITJ, made'tile.I'OlIOyfJin'g;=..__  '  I

 ....  _ ..g_ " ~«:.,;: __  

This Wrill;.'pIil',i[l0I1 Articles 226 and 227 Of the
COnsLitutiO'n_ Of India; by-_  labplicani in Original Application
N:0:"l*34/   lhell"i'i1e-------«:Il' Central Administrative Tribunal

[herevi.1Iafi,eI';gA 'i,1'ibL1n_al'], being aggrieved by the Order

  'IIiIIIeEreiII the tribunal declined to giant". the prayer

 5seti,ing  the Order dated 27.11.2000, imposing penalty Of

 pay by six stages from £255,250 in Rs.4.500 in the

I '4I'_'~iiII'I*e.--'seéI§Iel  pay Of Rs.4.500 to 7,000 for a period Of five years with

 



W3"

effect from 1.12.2000 with Cumulative effect as per the 01'de1'tia'ted

27.11.2000

.

2. The petitioner herein filed the Original 9′

N0434 / 2002 averring that the applicant. 1’_l,€rd ..Inade’

for appointment to the post of Trades111a1ni*.’&B’ifioiiv

he was appointed on 20.4.1987 aite1″‘se’ieet;i0n’v-to the iaaidltpest and
thereafter he was Continued in__serViceV._____A’ ~<:_ha1f_ge rner11Q_ waé issued

on 17.9.1998 stating that ""mtni1e'~_L f.{iing"'*.VLt11ie't._app1iCati0n on

20.11.1986 though the app§ie?i:1jtV" technical
qualification for in Civil
Engineering, and the particulars
had not beenijgivelt Sanpressed the material and
since the explanation' uz.aaj..A'11bc;${eatiiéfactory. diseipiinary enquiry

was init.iate_r.1 by f'rar.ning1:h1e fdlotving charge:

'V – 4_::g§rA3T_1;MENT 019* ARTICLE OF CHARGE FRAMED
are. SOMAPPA. TRADESMAN/D, ITS.

:”1″hqt i”h.e=—-s”aid Shri H.R.soma_ppa, Tranciesm.an/I), ITS,
Efttppressefd the factual Ir;j’c)r7nat’io:1 about his

‘ pigssessing Diploma in Civil Engi.neering quatrffcation.

9″?

293%

, E3 _
The writ pet.i’€ion is allowed. The order datecl
passed by the tribunal is set aside. The application
The order passed by the diseipl.in21ry aL1th;_)ri.1.y_4da1t._eel”2’%,’_§.l:iO’DQ
and the order passed by the appellate auth:&:;it.y’;’_’o:?E
set: aside and the order of pL1111s11r11el1_1’i-..j1111§e’s.ilig
also set: aside and the applicant shall be

consequential benefits.


llll H –,

g 1eeGe

S3!