High Court Karnataka High Court

P R Kulkarni vs Superintendent Of Police on 7 January, 2010

Karnataka High Court
P R Kulkarni vs Superintendent Of Police on 7 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
IN THE HIGH coum' 019' KARNATAKA AT BANGALQRE

DATED THIS THE 7TH DAY OF' JANUAR?  '   

PRESENTW=«

THE HONBLE MR. JUSTICE.V'AC}C)PAL,!§G€)Wii§A.:A :"i _


THE HONBLEzsg:R..rus'r:§:E§A.s.BO1>A:mA
WRIT PETITION m% lsézés-32?9?,2%29o9 (S--KA'i')

BEFWEEN:  

AGED ABG'U.T'--6L3nYE.ARVS"'- «-

FORMER' 12.,;i*:.,C-1'C:~5 " 

R/A1":Vc/c..JAcxx.1)EEs:a_  .

BEHIND 'Na:1*ARAJAA G:E.N.l§}RfAL grows

FIRST MAIN RGADVAV' _  

SESHADREPURAM  

BANGALORE'-»--+A 560 0:20  PETYHONER

9 R 1<UL1e;ki;1<¥:s::  :RAN15;CH}§N'D RA'

 " ._('E's*.? SR': &§.*.{.NAR§ééiMHAN AND SMT. N S PRATHIMA,
'     

 zv K

1 .. VSUPERINTENDENT OF POLICE
-LRAILWAYS)
CITY RAILWAY STATION
BANGALORE --- 550 023

f2 DEPUTY INSPECTOR GENERAL OF'

POLICE, RAILWAYS
5TH FLOOR, CAUVERY BHAVAN
KG. ROAD, BANGALGRE ~--~ 560 009

¥\\'L,/"



3 SFATE OF KARNATAKA
REPT. BY ITS SECRETARY
HOME DEPARTMENT
VIDHANA SOUDHA

BANGALORE -- 560 001    :%i4fi0_;§0§iI0'E'2a9frs  u 

(BY SR1 B VEERAPPA, AGA)

mesa WRIT PETIT1oi€1S"ARE FILED 1U':s»11j:gR-V --AIS?'f'ICLE . '

226 85 22'? OF THE (:0NSrI*rU'1fI'0N 01?" 1.1_~:'mA PR_AYiNG TO
CALL FOR RECORDS PER'FAI.N_iNGx'fO T§iE.,_APPLICATION
NO. 353/ 2000 AND RE;v1:Ew"ApPL1.cAT10N N0; 15/ 2009 ON
THE FILE 015' THE ,.x;aRvNATA1<:A'~.,ADMINIs'rRA'1'1VE
TRIBUNAL, ANS PERUSE"T_fiF3' SAME; 

These;"pe§.§Lfion$._  hear1n' g
this day, EV. passed the fo11ow'mg :

z"i'«1V1'e--  the order of the Kaxixatakzi

 Bangalore dated 09.01.2009

  i;;"1QAAp'V}:5};iti£if.io11 1810.353/2000 arid the review

 A"'e:rxdA¢z}f%'¢1ae:5;;0A:s.4.2009 passed in R.A.No.15/2009 are 0

qa;esti0ne.éi  by the petitioner in this writ petition seeking

 .0 :0  the same Lmging various gonads.

2. In the erifinal appiication before the Karnataka
Appellate Tribunal, the petitiener herein had questicned

the correcmess of the order dated 23.04.1998 imp0siI1g

\\/



the penalty of reduction in rank upon the 

from the cadre of a Head Constable to  V' 

Censtable and its conf1rméfiiiOi1'« '_    »

respondent authority and    * 

government revisiona} authGI.it}* xia.ffiou}<:._ grounds.

Piacing smmg of the karnataka
State Police £Ru1es, 3965, it is
contended A 'vieiéieted against the
petitioneli Vaoeusation that on

13. Wadi to Raichur in 9
down”fizaifl. he entemd the ladies

eQ:jr1pa.1’tmeI1t check the luggage and snatched the

«geld of a lady, but she was not examined.

finding recorded by the Enquiry Ofiieer

ofi” apfiieeiation of evidence on record has heid that the

* mi_s-e61.1duct aileged against him is preved, the same is

“”–:<'1é1estiened as erroneeus in law and vitiated in law. The

V further comention urged is that theugh the statement 0f

the cumplainant We record:-"zd in the pIf€1i¥I}.i§18I'y

L,//

5
Diary and he could not have been at Raiehur Raiiway

Station at 4.30 p.m. at the fime of alleged incident.

Nomconsideration of ali these materia} evidetiee on

record either by the Enquixy Ofiicer or the

Auttloxity, the order of punishment is ltevsdgu»

as the finding recorded by ‘:Qfi3;eeI”

report holding that ehar’ge__. is; A

proved and accepted by 1g%utho1’it3r.
These aspects are ‘the Tribunal either

in the -»,AL:a;:ef§1ieéLtie11 or in the review order.

Therefot’e,_the liable to be quashed.

3. regard to the nature of the orders

«gs petition, wt; have directed ‘Std

Additional Govemment Advocate to

aeeept’ on behalf of the respondents. We heard

to aiee and dispose ef this petitien on merits at the

d of prelimlhexy hfiviniteelf.

6
4 We have very carefully examined the above said

legal contentions urged by the learned

S.V.Narasim.han on behalf of the petitioner

to find out as to whether the oijders =

writ petition warrants iI1t6I’f6Vi§CI1(‘:€e ..

exercise of our judicial revieW.V.P()Wer.– Q1J1″1%§§§i£7.CI’ $0 the V ”

aforesaid question is in the_ufnege.§ive . itbrivghgfi following

reasqns.

5. ‘:fhe«.ij;3iscipnna:y epmsedigigs were initiated
agairist = i ‘ He has submitted his

explaflaiieii sheet denying the same. The

V. \a;as.’e0:1r:’;_1ici;ed by the Dieciplinary Authority, as

‘ git’ wae4Vneti.i:ea£isfied with the expianation ofiered to {he

.’eiiaj’geS’.E:},fV.’:é.iii’ording an opportunity to the petitioner to

dei’endghi1e.self and 55 witnesses were examined by the

A 5.’ Ijieeipfinmy Authority to prove the charges. The

iéfinqiiiry Offieer on appreciation of the material evidence

on record recorded a finding ef fact holding that the

einarge levelled against the petiiienei’ has been proved.

iv

The same is accepted by the Disciplinary

after issuing second Show cause notice to __ef-%”_.__e1″e_

considering the explanation oifeifed, —

Authority imposed penalty of re’r.;iuc;’tioi’1 ii3._i*e.ti1€ ‘ffemfiie

cadre of Head constable offlie VP:01§eeii._Cens:ta¥o1e3V: ”

which order is afi”2m_1ed T. and
Revisional Autho1*itiy”;”~~V:'” of the
legal conteiitieiis the original
Tribunal in
exereise_’V with reference to the
reeorcisaeilaaetie it was of the View that the

o1;’tf_tei* emf passed against the petitioner is based

it evidence on record and fwther held that the

against the petitioner are proved. The

of the said finding is further examined by

i ” the ex’; the instance of the petitioner in the

petition filed before it. The Karriatake

‘HiAdII1iI}iStI’atiV@ Tribunal, after applying its mind with

reference to the rival lewl contentions urged in the

}t/

review petition rightly came to the conclusion: “the

finding of fact recorded by the Enqlliry

by the Disciplinary Aufl1ority,:’Appe11ai:e

the revisional authority are A.pro»;5ef.” -In of’

the foregoing reasons, we find’ te’

interfere with the sa1’§:1e_ in petitieii.”

Hence, _:i;§1__is péfitiep V.ise.’:’de1?{;i(}i”:’sbf merit and the
same is ”

Sri Government Advocate is
permitted to 51¢ Cfappearance within a period of

fourweeks frem”t0day.

33f-3}
Eudgé

AC}-:1 / bms