High Court Karnataka High Court

H Thiruka Jois vs The State Of Karnataka on 15 February, 2010

Karnataka High Court
H Thiruka Jois vs The State Of Karnataka on 15 February, 2010
Author: V.Gopalagowda & B.S.Patil
WT" 456/2() 3 0

IN '1';-£1-'«;: _1L-new COURT OF KARNATAKA AT BANGALORE
DATED TI---{IS "rm; 15"?" DAY 01-? Fi<3I:3RUAI-{Y. 20 :0

P R ES i'§E\IT

'11---1 1; HON'Bi,l?«3 MR.JUS'I"ICi?3 VGOPALA "   T»  H

AND
'1'HEi*-{ONBLE    
WRIT PETITION    
BETWEEN:  h ' 

I--I.'£'h1'1'uka Jois.

S/0 Eate Sasha Jois. H 

Aged e1b()L1I72yt%z=,1*;%,_   _  - 

{Retired [~'i1's[: E):fvis;'3';11r;.' Asé%L_isl.;22111't]  A V 

No.5.       V

Mysore     »  

{iiesicl @111 _Q_E_f E\/I'*e1iébé«1:.::1-_1u1'  7,7530}.  V

I-?[a11'ih2;1t' T211 Li R; ...EV"Q'.a1\.-'  1'ic_.:!;.  . .. PETITIONER

[By Sri _1\_/ii.Ragfm\7*'c11§1';fa  Adv.)

 "I: &'I"IV"1'Li:4:  bEfE{e11'1'ra.t.e11{a1,

' Rt': pid. _ By 'i1j:§" S_e(itre{a1y .

 i2.i_rig21t;i_cjm [3s:p.t:,_}~(Sew1ces-13}.

" ,:<:a

'Mtx-i,+'i:is1,<j1'i'&;d Buiidillg.
ET3z:,1_1ga1m.~'e_  560 001 .
The G1} 1'61" 131: §__j1'1'1c3e:1'.

 n1.E,;')pcé1' "I'unga I"-'1'0_jec1" Z()I'1E3.
" Shi"1=::1<.)ga - 577 20.1..

.  AA *'F}:£(§A SL1pe1'i111.c313dmg IE1'1gi11e=.(-31'.

F3}md1"a1. PI'0_f('?(Ti. Circie.

"  BR. Prqjm.  RESPONDENTS

\-VIE’ 456/201.(}

(By Sri B.Vee1’21p})2:1. AGA}

>k$>%=

This WI.” pei.i1.io1’1 fiied Liiidei’ Ai’:i(.’.1es 226
Co1’asiiiut;i01’1 01′ India praying ‘£0 set aside Li1e_;(5i*d:j1=…_oi7 ;_.1.he

Karnaiaka Administrative T’i13’u’na1. BEli1ga101f¢,” 1A:):<.1S;~se'c1.."
O.A.N0.l22/1999 dated 22.01.2009 vide Anr1.e2<__»"A_ graiiii "
relief to the petitioner as p1'E.1y€C1_.»~'i1"1._OI'.i§:{i1"i§lI'"'..1%pp1iC§lU'QI1 '

N0. 122/ 1999 by the petitioner.

This Peiflition C()111i1″1g on i’§31’_ P1’€}i11’1i1.1’aI’,V H(i.’9ii7iA1’iVg.1,hi:’B ud;a_\«’.§

B.S.Paii1, J.. made the followiiiggg

1. In this writ. pe’£iii()’ii1.’i” VI3.tE’.1″fiI.i(i2;-1’V1i)I’Ch&l.u(fi’1giI1g ifhc: order

dailed 22.01.2009=-passsed'”i:;–§}:” ilie.”*9,Kair11ai}3»’}§.e1 Adiiiiiiisiraiiive

‘1’;-jbunayigan”rairere 1’e’fe1’red 10 as ‘the ‘i’1*ibL11iaiI for
short), diS’}”}’}iSS1’I’1 .Ai)p:ii::éL’i.ig)i”i~ Ni). 1 22 / 1. 999.

2. The g1’ie\u/a.1j1c3e” Of the pei.ii,i0ner before the ‘i”ibuna1 Wd.S

direcied zigiiiriisi. the passed by the Dieeiplinmy AL,:1ho1’ii,y

,.the_.:Si1})ei=i_r1_1.;e;3dirig Engineei’. Bhadra P1’0je.(:i. CiI'(}It’.,

1′.1’ea1{n’_1g 1.he.;iej17ii:5d of his abeenee f1″om duty from ‘i=’i~.O8. 198$ to

2-2.ii.l934′:’:’£1S leave wii;h(.>1.:i e.11§cm-‘2.-11’1<.*(:é 233.8 giaei' Sec.:Ii.(m EOESA of

V' i.I1'eVK21riiaLa1.ka1 Civii Serx»-'iees Ruless.

The ‘I’1’ibLi..:iaI iiais held i,i:1a.i. the findi;.’igs I”£’.(“.O1’dCC1 by {he

;’i,)is(?i;’)1i11z11*y AL.iI’.hu1’ii’.y were 1..i11ex(‘%ep1.ioriai. in i”ha’i. as ihe

VVP 456/2010

p(:’.I,i1i()l’1€’I’ did F101 repori. for duly 10 the i’1″e1r1sI’er1’ed a1T1d
2-1bs1,21i:1ed f1″o11’1 duty I’z”0m 14.08.1981 to 22.1 Se1Vjd

period was righily ‘i1″€£-tl,€.C1 as leave wi’1’h0u1′ 21iic)\va£:’:_g:cr.V L”

4. The contention of the petii.io11ev;jis thai h’e_wa$’nc§”i. :I*r:ii’é:1;:_ec1

of his duties on l4.08.1981~’£1_;1c1 L.’m;’;1″éE’01″€.[. t’}ie~1’§:_H \VfasA12.o ‘

j’ust.1’ficati0n to hold that the 21bSfi.e1iiiéd fiionl duties

from 14.08.1981.

5. The I)iscip1j_fia.J.jy A2_;1A1I1f)i”i~t._y _e.1I’1.:vi-as ‘211″;;c;’V1j.}1€ ‘i’r1’bu1’1a1 have
clearly 1’ecc)1jd’c%;E’ ai:….£’i-ndi1i<§ '…I_1e1'1" 'fjosfing was given 1.0 the

._t.

pet.i'{ii01’1e1f ____ ..by ‘.,_i.’1’é”fi}$fCI1Ti.i’1g_’ «I1’1′—n1W_.~’b11 14.08.1981. One
D.L.Hant2_11’1e;1r:t.ha I95;-:1.”S.eCc1ri(§— Di’vz’si()1’1 Clerk, was Josted in his

place and t.3;’1r:§_ seaid i*I_eii;iJ1’11.§i’;’z{h21 Rat) 1’epo1’I.ed for duty. If1.ha1′

V was uilgawas i’:*1c:L:111E3em. upon the pet.i’i.ione;’ 10 get himself

1’C1i6VCCi z-9.1%.} z.iép€}1’1 to UK”? tz’a1″1sI”e:~:’ec1 post”. He has not. (?}’1OS€I’1

t:<5' pet1'1.i0:1er haci filed W .P.N0.29885/ 1981,

where-?i-1'1 11¢ gz1.\?e up I':1'%<=: (2%121IIcr1'1gEi 1'1'1e:de to the order of t"ra1*1si'c=::'

—aL1″1d F7()1’1I’ii’1′(3ci his pmyel’ orlly 1.0 $136.’ pa_V1’1’1e1’1I 01′ sa12.11″y for me

” pe'{1O’ci~’\ivhen he was working in Ma1leb€1’1nu1′. ‘E’h.€ wm petiifliorl

‘x<.r.2:1s d%.s;p()sc?d of direc:t1'ng the Asssiz-3t.e"m:. I33xc(':uiive EI'1giI1€?C'fi1' to

V' " "(i%5b1.1:'se the sa121I'y of the pe1'.it.1'01":€z'" for the pcrricnd froI1'1

13.07.3981 1.0 1~§.O8.i98.E. Ever: 1,he1'1. g3e1i1..i<)n£*:' did not z'€p0r£.

%/