Karnataka High Court
K. Vasudean Nair S/O Late Krishnan … vs The Deputy General Manager (C & S) on 26 August, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 26th DAY OF AI3GUST.2_i'3 V.
BEFORE .
TEE I~ION'BLE MR..ms1'1CE RE1")"DY.
W.P. NO.17438/20:10 [$4RESy
BETWEEN: *
K. VASUDEAN NAIR S/O LATEOER1_sHNAN'_NAIR
AGED ABOUT 58 YEARS .-- _
DEPT/PB N0.1575/6'3__1'2.3~7'2 V V
WORKING As sTENOGRAFHE_R%-A.
HINDUSTAN AERONAUTIOSV LTD: . _ _
AIRCRAFT DIVISIVON, :VIMAN,A:9UfRA POST,
BANGALORE:~5GOVL»Vi3171 :: A '
R /AT NO.2_1V&..222j;jH_E_--fwAwA, VIGNANA NAGAR
13TH OROS-s, NEW 'fHIP'EiASfi.N,DR;3 'POST
BANGA:,ORE¢56'G.,O75_, *
O' if "ff " PETITIONER
(By Srivvi' _z{vAs1JDE'v.A g~PARTY--1N«PERsON))
V" TEE OEEUTY GENERAL MANAGER {C 3: s)
Ev.» V
" .&~p1sO1Pi..INARY AUTHORITY
HINDUSTI'-AN AERONAUTICS LIMITED
. '"=AIRCRAF'F DIVISION
BA.NGA};;ORE COMPLEX. VIMANAPURA. P0
BA;15IGALORE«56O 017
' ._THE GENERAL MANAGER
= ._ EINDUSTAN AERONAUTICS LIMITED
AIRCRAFT DIVISION
BANGALORE COMPLEX, VINLANAPURA
PO. BANGALORE-560 O17
RESPONDENTS
M
and not invoking the extra-ordinary jurisdiction under
Articles 226 of the Constitution of India.
2. The petitioner has an alternative and efficacious
remedy to ventilate his grievance and henc_e.,._;doesijn”et
call for interference with the order V’
otherwise, the equitabie doctrine’ idelay’ d;efeai€.s Vve'(§ui.t”y
applies on all its fours to the factsof case,”
petition is filed on 3.1.201O”vca’iV!ing order’
dated 31.1.2_.”()i(§§::l:.afteir a;l’a:pse Aof–i”six…3rears. the petition
suffers from.::ino.rdinat’e§.’jdelay aijlcii latches. Hence. the
sdl-it
Eudqe
petitio”ri”is’