High Court Karnataka High Court

K Nagaraju S/O K Kempe Gowda vs Kalpatharu Grameena Bank on 21 October, 2008

Karnataka High Court
K Nagaraju S/O K Kempe Gowda vs Kalpatharu Grameena Bank on 21 October, 2008
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT  =   %

DATED THIS THE 21"' DAY 0::  2:393    L

BEI?0RI§i'~.__    % %
THE H()N'BLE MR. JUSTI€ff;'-AN3§ND'_BY R1§}§'EDfiY
WRIT PET1T1<31~z N.~;;5go?9% 2003 (S4133)

BETWEEN:

K. Nagaraju,4?7        
S!oKKempe'G_aWd£':*_V_ '    '
Earlier worki3:;g:»as;'¢:V ' b . . ..
Branch K :31: *  « . 
 'Gf§iI£--'!ifa':r_l'_Iéiv__ -- '
Hulixnahgala, }igani Pr::§t« _.   

Anekal Taiask   .-  '

Bangalore Rir:'a_1  
 iliegally mmoved fium

 V V'  - Sefviéei.-and"%Rées&dinVg"'&t&
 »S§1i£cga11z_1'~= $71'
A  Taiuk

District ... PETITIONER

 xN. Pmsanna, Advocate for Shri. P. S. Rajagopal)

' "  V  Iéialpamam Gramaena Bank
"  body constituted undertize
' Regional Rural Banks Act, 1976

Representcd by its Chairman
Head Office.-:: 'Prasada Niiaya'

6



2
B. H. Road, Siddaganga Extension  
Tun1kur~ 572 102  

(By Shri. Pultige Rmpuadeul Ramesh, Advuw lc)--*.4'::"    
¢¢¢¢¢ _-__au--i'4

This 'WritPe£i1ion is flied undiar  the i

Constitution of India praying toquash'thé:* Quiet fitéd ;§6.i.4O'.i',002

Vida: Annfixun: M passed by  Disciplinary iAui.htH3Vriiy zmd"

decision of the Appellate   dated  31.12.2002
communicated la the p§:{i[ioner....Eiy'..(}rgier  6.3.2003 vidc
Annexuxe Petitioner ané  all ccinmqgieaxfiai benefits including
teinsialcmenl inks the scr\d'ct'wo'f_ 3nd.paymcnl of arrears

of salary etc.

This    this day, {he
Court      J

           
  1.3:.-.litium:r and the rcspundtsnl.

  'is.V1i;eiipi:{i~*.iii)ner's case that he had joined the

 "  the it:i!i2i2£)(')'i'l"(iti.3ll{ on 1.02.1985. While. so working, the

  as Branch Manager at Hulimangala

 Q17  iiank. By an order dated 27.12.1996, the respondent

had géiaéad we puussuaer under mpensson_ Themaaer.

pitxscetiiizgs had been initiated by issuance of a charge

2

3

sheet dated 12.03.1997. The petitioner did not submit to

the chmgc sheet. According to the petitioner,

disclosed the material basis for the “Tho T.

haviag been duly appxsitltoct. to til:-3

Thcmaflcr, the Inquixy Ottmertttiottiing
recorded the evidence is that on
14.5.1998, the pctitioncrv and time
to engage a ta representation dated
l6.0S.lV’39_3v,€ Inquiry Olficcr to permit
him _ This was rejected by the Inquiry

Officur. disapprovtxl making representation

, ” to (§I’fieef__;tnd mjocted the prayer for a legal assistance

firitd Txwntinucti by the Inquity officer. It is contended by

at; panama;-ttgat on six occasions, as detailed in the writ petition,

the petitioner did have occasion to palticipate in the enquiry but

‘S-fisventeen occasions, on which dates the enquiry was

,A _,v_£:€>nducte¢L the petitioner was not in a position to participate in the

same. Inspite of this lack of opportunity to tho petitioner to

Q

6

6. The admitted circumstance of the pctitiuncgwhu of

his own smliiion did nui change to parfigipaic at eafifid ,

not cumpiain of the alleged infinnii}:?A:4wh§:r;..p;:t§{i(3r§6i”:’ayas1V?:iut .

diiigcnl in defending his 0aS(3€i’i.. Ih6″f§f1;IJl:€:dihL#.A”«:. ‘}7!f!t3 mma

allcagaiiuns made by of the
Inquiry Oiliccr, the the Afipcllate
Authority do ‘interference. The
findings havc: been aflirtncd by the
Céiénut be dismissed as being
lacmaicl lhc merits of the There

is rm. g1ut 3 z’xci fur inlcrfcrcnct: by this Court.

. . ” the is dismissed.

Sd/-

Judge