High Court Karnataka High Court

M K Nagendra Kumar S/O M V Krishna … vs General Manager on 18 July, 2011

Karnataka High Court
M K Nagendra Kumar S/O M V Krishna … vs General Manager on 18 July, 2011
Author: K.L.Manjunath And H.S.Kempanna

§

33

A Rules: As the order ef termination of the peti_ti__Qr1er

from service has been gassed by the
Authority, ihe order does not call for any
They ales contended that the
conducted by the Enquiry

the procedure laid down anciijihe been

afforded reasonable e’ppQrt§1’fiityV—I’§:; ‘defend–Vfiiffiself and

there are me latches in in the

enquiry by as the Enquiry

wOffic:er haé§’.he.£;§i’viihele-he.rge levelled against

him of} tIieT”‘vt§e,_siAs’;V’3:ef evideefice and the documents
placed erg nothing on record is find

fault’ with Lhe”‘eaieE erder, basing on which the

.’ V. viz. the Chief Engineer/C0~
Bangalore Cantonment has

‘ _ paeseei order ef the peiitioner which has
t;.;§’}:e1d by the Dieeiplinary authority as per the D
‘fiulee viz. {he Chief Engineer and hence the same

fleee not suffer frem any infirmity eafiing fer

interferenee.

(\§%%§;/’/

§

§

4. The tribunal on Considering the
placed before it and on hearing the
respective parties’ rejected the
revision preferred by the petttiorter its

1e.e.2010 and 279.2010. It’i§”-t.he eé1id.vo’rdz3te1.:Ettié1tVhas V

been aseafled by the pEfiU01″t€f– petitiet1…..Vv’:

5. ; l§g1r1;§’e’t–. have not
been ;’;’1iiK;’g3;3z » :C’emi)etent Authority as
eontertiplatedtvttitrittet rules, the entire enquiry

proeeedzirtgs_ie.,Vitieted”. report cf the Enquiry officer

‘_ reveetlsi ttzet t}1e”‘:eamev is not based on the evidence and

{i’oet;t1;ef1t;s placed on recerd and as there is lapse in

it eannet be the base for

terrfi-inatiei:-“‘V of the petitioner of his services from

h He further contended vehemently that as the
.’ iilfipugned erdere of termination ef the petitiener of his

T’ “Services from Reiiways ie met passed by the Cempetent

Authertt}; as eentemplated mzder the ‘£1*&A Rmeeg the
same is eitieteé aefi the ‘E’ribur:a§ without appreeiating

$3″E?5?: ‘ £ Z%’ e-%777)///////////mom~.»……..~.. .-,

. …H§$S\\\\\\\\\§ &\\\\\ W

. …+.$\\\\\\\\«««\\ .%

g
§
2

, .,,.W,,.V.W»~»WH.wm mW

‘9
peiitiener from Railways passed by the respva:::J._e13_:s

calls for any interference?’

8, It is the contention of .:he»..pet§’_fief;’e’1;VI, V
report of the enquiry officer is

and the documents pIace’d*–.__ie’1@_> ree’ot_d .’—.VA “ie, no ‘V

material placed before .§he er£qVefi:f’}}VVv”effice1;A{<3-.§1?£ew that
he had actually covered
under the Kfirinivaeuiu
Reddy. "me s0le}y relied upcm the
technical grounds.

The been examined to preve

the alleged z’ehe1rg-:v$. the other hand, it is the ease

Raiiways ‘fiA”iVéi’t”é1V:he cheque drawn in the name of
Reddy, an ernpleyee ef the Railways,

_ haei~f3ee_:1’ei_e;fie1estinei}r removed by the petitiener when
gigs.’ 1′”-eéurned from the Bank of India; Yeehwanthpur
and thereafteiz the proeeeés of the same has

-beien misappropriated by the peiiiiener by makmg use

ef ene Jjviaéhu Bheekery 3. esyempieyee ef the

petétiener. The materiai 0:: record reveal the petiiiener

M”

EEégffci/ %% /I//////////r/;;nw

14
interregnurn the petitioner instead of preferring the

revision had Challenged the said order in

8749/2003 before this Court which
dismissed on 31.3.2003 upholdingf it

Tribunal. After the matter wasbA:’.re:ihitteci1h”has}:1

appropriate Disciplinary V Chief

Engineer / constructiori/. ‘Ch’ariton’rn’e11t:.v the said
Authority on going passed
the order of xlfrom service by
his speaking”:o*rtierV’–~–. and directed the
applicgintfliy to the Appellate
Authority” administrative Officer,

construction!Bangalore”Cantonment under the D & A

iéxeoordingliyiiiithe petitioner submitted the appeal

riot lfirofngalore Cantonment on 35.2004 against

the”-.penaityC~’of dismissal from service imposed by the

Vhdiseipliriahry authority. In the meantime, the CA0,
i._’t3Vonst’ruetion, Bangalore Cantonment, retired from

-»serViee on 30.4.2084 and therefore? the Chief

Engineer / Co~or<iination / Construction, Bangalore

Cantonment was posted as independent eharge oi" the

5;'?

‘”