I IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2"" DAY OF NOVEMBER, 2010 BEFORE THE HON'BLE MR. JUSTICE EN. NAGAMOHAN DAS57j<~,S: WRIT PETITION NO. 29622/2010(GM.RES5:" Y:A7:VV: BETWEEN ; Mr. EHANUMANTHARAJU S/O LATE HANUMAIAH AGED ABOUT 70 YEARS R/A NO.47I,3RD STAGE, H - 1ST BLOCK, WEST OF CEOR1)i*'RO;A_Di.; A V " A BASAVESHWARANAGARA, . " BANGALORE~«»560 079. _ 'g.. P;ETlTIONER (By sn.H.N;M.PRAs_AD;D " AND: %' 1'1%E%%'GO\}'ER:mAENT OF KARNATAKA _REP_RESEN'}TE'D BY ITS CHIEF SECRETARY VI_DIfi£ANASO_UD'HA EAN_GALORE__. 560 001. _.V ,_CONTROL.LER OF LEGAL METROLOGY ,NO.:?.,_ ALIASKAR ROAD, % "'-BA1_\TGALORE. RESPONDENTS
V” gay SE.K.S.MALL1KARJUNA1AH,HCGP)
.,
7:,_,..,
TIIIS WRIT PETITION Is FILED UNDER ARTI(.3ML’5iS”.,
AND 227 OP THE CONSTITUTION OF INDIA 1_;W1TIIV:-A._A .
PRAYER To DIRECT THE RI TO CONSIDER THE ‘LE’PiTERE»
DT.O3.08.2005 AT ANNEXURE-B AND ETC.
THIS WRIT PETITION COMING
PRELIMINARY HEARING .. ‘B’ GROUPWTI-IIS DMZ, =TIIE~, ‘
COURT PASSED THE FOLLOWIN(‘};..__u
Petitioner was workinzgfiiisp ihpss;i:.st:.ant’~fiiontrolier of Legal
Metrology from 1993 to petitioner
was in service, fmisappiropriated a sum of
Rs.J,70,048/v–‘_.__In was lodged against
the petitioner OI Chikmagaiur police and the
same came to be Iregistefediiiin ciriiirge No. 91/ 1999. After investigation
a Chargeyfshieet is fiietdoni CAC. No. 2560/2004 and the same is
A pendirrg, adjudicati Orr.
Ine’anwhile the Legal Metrology department
Vrecovereti’ the misappropriated amount from the retiral benefits
‘:,4.¢p;n;yIabie.rEto the petitioner. In this connection the petitioner gave a
Fjww
representation on 08.05.2005 to withdraw the criminal case against
him. Reacting to the request of the petitioner second respondent —
Legal Metroiogy department addressed a communication to thefirst
respondent -»» State Government as per Annexure
03.08.2005. Since no orders are passed by the ii
Government, petitioner is before this Court; fora. writi’of’manda1nus. , .2
3. No prejudice will be caused:°*to the”fi_r_st’~ respondent –
Government if they are directed toiiiicoii-sideiri’-the redtiesti of the
Petitioner dated 08.05.2005. 2 V
4. Avcco’rdingly,’lih.eliwrit=..pie’ti_tion is hereby disposed off. A
direction is isstiedto the_firs_tire.s-pendent ~ Government to consider
-the repreisentattion of “the.p_etirioner dated 08.05.2005 in accordance
i”witli;Vla’;v, in_V’ti~;e'<l.i:ght_ of the recommendation dated 30.07.2005 as
V expeditiiotisly Ordered accordingly.
tins/031 120:0.
Salli
Hide?