‘ V Ai>H:3’*»: ” ” ‘A
…1…
IN THE HIGH Comm’ 012′ KARNATAKA AT
DATED THIS THE 5TH may OF;TAN’LfA:%3§’,’ 2éC§i% ” Q
THE HON’BLE MR.Ji;3’STI(V34§3§'{;€3;\z’I M,’ALfMA’IvTiA”‘vv %V _
WRIT’ PETFPION 13:0.157.9%’Q¥«~2oo$(LB–B:vfP–REs)
BETWEEN 1
1 S;fit.K_:-S§}M¥PH’RP;_ ‘
_ w_1 V ” « .
AGEi3v5*ABC)UT43?’YEARS
‘r..Rf(;3 Ni} 15 1;»,s’1″;<;:T0R 2
2+r_MT coVL:3fw~% *
BA§JG'ALO_RE3.~55€€; 031. PE'm'I0NER
'c.
gaév Sr: ; M “B.H_A_C~:-WAT, ADVOCATE)
*1*1~3;’a: QFFICE OF’ mm COMMISSIONER
V_BAN .{3ALORE MAHANAGARA PALIKE
4% BANGALORE-G1.
“REprD. BY commzgmmgg.
#3
THE ASSISTANT EXECUTWE ENGENEER
HEEBBAL SUB DIWSION WARD NO 91
BANGALORE MAHANAGAR ?ALIKE
BANGA.LORlEJ~O1. (L
3 Sri <3 GOPAL "
NO 1434, 2ND MAIN, MANORAYAN mmarr
R T NAGAR, BANGALORE. , V V V
R13)SP(i3i~’«-Z*–‘1f}E3__’_1\£”1’..*”‘.:”§_”
(By Sri: S M CHANDRASHEKAR, ADvoc;x:r11:,%Trrr =
FOR R1 8291??)
–o–0–e;~
THIS WRIT PE’I’I’I’ION I$’*.Fi:.{;El§ :
TO SE’I’–AS1DE THE IMPU{}N’Ef}._ORDER”I}f?,’_ :23.:’5′:2<30~::
IN M13313/20053 PASSEE) Byr '}'-.I7:IE) '=APP15LLA'r"e:
TRIBUNAL AND REMIT _MA'}"i'ER' FOR FRESH
ms 0N F012 HEARING THIS
DAY, THE.fLG:'.£J'R?* .T}«IE,.%FQLLOWING: –
WSORDER
T1*.¥,_{3 pve{iti<a5n';3r.:'$;3éks to set aside the: order dated
V:;::3_-$42005 Miscellaneous N0. 13/2:305 passed
' 33.13,; t§re.K:-érjaataka Appeflate Tribunal, Bangalore.
H.S.BhagWat, learned counsel appearing for
the gfétifioner submitted that the Advocate appearing for
' x petitioner before the Tribunal mat with an accident
on 18–}.1–20()4 and hence couid not attend to the case
when the matter was taken up far final censi ration.
/V…
-3-
He submits that the Medical Certificate haVsVVi.t>iiso been
produced for consideration of ‘the ‘i’I’i_.b_tir1e.;1’v:~ ‘the
same has been negatived. E-Ierjtce, .
3. I have heard _ the i:i’ietirried
petitioner.
4. The the order has
referreti petitioner herein had
a1:a-jeetiteciwi.5if;.i1:g.§ei1″.ci1..i_’n1ore 8 occasions prior to the
acci::ie1iét.-i :_i”?i§ierefore, the Tribunal hat} no other
zgiterriativeiflexcepiti to pass the impugied order therein.
” “it thereefter that the Miscellaneous Application
it filed by the petitioner seeking to recall the
‘order. a
5. It is an admitteé fact that the petitioner
abssemed himself on more than 8 occasions prior to the
accident. Everi the Medical Certificate produced by him
does not induce any ccrzfidence in the mind of this
94-