1
IN THE HIGH coum or KARNATAKA
cracurr BENCH AT GULBARGA
DATED was me 2431+ war or JULY 2005 .
BEFORE
THE I-IoN'3Le MR. JUSTICE NI'Kv:s.)I
AND:
1. we :\_a.a.§IA{;!*assc;V_t5:REc.ff€):=e._ . .
ags.a.T.c;,;3uL5AR§A. _
THE BSVISEONAL. c':'<3:Nmb;.L'ER,
EAST K;sIRi:-'.c,V GULBARGA.
$3
3; -IITHE1'E}IVISI{§NAL,QQfNTR0LLER,
'- V .. EASE' K;-$.R.T.C. YAQGIR
I I . E)IVI$IGN,'YADGIR.
RESPONDENTS
I ‘{§’IIISRI,!.’,.I(I3R§©1;\I’III\I[}RA.3, ADVOCATE)
99¢?
IIIFHIS WRIT PETITION I3 FILED UNIDER ARTICLES 228 AND 22? OF
I” , THE CONSTITU’TION or-‘ mm, PRAYING TO QUASH THE ENDORSEMENT
_ “Wren 4.5.2906 ISSUED av me 19’ RESPONDENT, woe ANNEXURE-G.
THIS WRIT PETITION COMING ON FOR PRELIMINARY HEARING
IN ‘8’ GROUP, THIS DAY, THE CGURT MADE THE FOLLOWING:
4
necessitated to present the instant writ petition, seeking
appropriate reliefs, as smted supra.
4. l have heard learned counsel
petitioner.
5. After careful perqsal it
1$th February 2006 subni?tte:§3a.by pefitifinéf. wxinwpursuanoel
of me directions obj)”‘tii£eVV”‘i’3ourt’ion’ Sis’ January
zoos in w.e.No.2673.91:anoe, escaping the impugned
endorseme’nt”jA;i.tiseLred respondent, whet
has proceeded to
dispese of submitted by the petitioner
wit:noutl’affordin.gA’a3n”~.o’pportunity of hearing and without
‘-od’m,piianoe it principles of natural justice. lf
‘ given reasonable epportunity of hearing,
A Vpniilplritnave subsmntiated that, she is entitled for the
.. I of compassionate appointnent, as envisaged
“under the Scheme, referred to above. ln View of non-
: affording of reasonable opportunity to petitioner and non-
compliance of principles of natural justice, fiwe impugned
5
endorsement cannot be sustained and hence, it=’is iiabie
to vitiate on this ground alone, without going._’i’rit:<)4'r:'ffirti*1er
merits and demerits of die case.
3. in the light of the andcm;-sranirosrarrsd
above, writ petition fiiedsby fi1é”.o’etifionar*A egg-;eéiioi~édi%iirir
part and the impugned May 2006
issued by the first viee;§nnexur§–o is hereby
set aside and ‘toe back to the first
respondent-‘iv and to take
eogordanoe with law, after
of hearing to the
petitioner–« the same, considering the case
petitioher–,——«sympathetically, as expeditiously as
i any rate, within a period of three months
from of receipt of a copy of this order.
Sd/–
Judge