High Court Karnataka High Court

Parasappa S/O Yellappa Raval vs The Commissioner Karnataka … on 27 August, 2008

Karnataka High Court
Parasappa S/O Yellappa Raval vs The Commissioner Karnataka … on 27 August, 2008
Author: Ravi Malimath
IN THE HIGH COURT OF K'qRNATé§KA'.L'% '   

CIRCUIT BENCH Afi'fiHAR¥§iA §   A

DATED THIS THE 27TH DA?o§5AUGUs*?,%%,2oCs«[Xi1A

BEFQRE      
THE HONBLE Msmusfiém "mam NIALIMATH
WRIT PE'r:'r1o1~§% N9;   IS»-DIS}

BETWEEN: 5'    ' "  V 
Parasappa,%5$;r'0:?€i3ap:>a f€aVél;"%%V» 
Aged abo1.1i,3.3. _,' R/'0? Ugérgoi,
Saundaizti   
Belgaum _DistI*i;:t,_v __ - I . . . . PETFFIONER

"[BSz'SIéI;1«\?I1=§L1i,'I':¥<Ai'{V;.JUN CBASAREDDY,
 - ,ADV'OCATE.(ABSENT.)]

 V      A.   ..... .. V

  1*. me 'Cdn¥imis*$ioner,

._ "I{a1iia:t_aka:;'1?EcIigious Institutions
' And Chazitable Endowments,
Chmxgarajpet, Bangalore» 18.

. .. -' 1'   The Ffiiecutive Ofiicer,

" . S"1:lRen11kadev1 Yellamma.

A'  "fjvevasthana Trust, Yellammana Gudda,

 Saundatti Taiuk, I Marg,
" JE3elgaum--591 I26. . . . . RESPONDENTS

(BY SR1. R. L.PATIL, ADVOCATE FOR R2. {AI3SEN’}’.)
SRI.R.K.HATTI, GP. FOR R1.)

VA”

This Writ petition is filed under
227 of the Constitution ef Ind_i,-evprayiag tG–Idiree_1;;. the ‘

respondents to sanction the susta.inanee.iai1e’Wa11ee fora

period of 14 years for maintainailce:fofipetitiexaexg

family and etc.

This petition coming on ‘ ‘d:.ay,:Vgthe Court
made the following: A

ab sent:

Viaave been appointed as a
t1:ie’:’.’Seet5i3.t.1’i’i’ie:s.po11dez1t on 1.1 1. 1977 and was

suspendetiitxxi View of the oztiers of suspension

V. A_ beiiié. peesed, Z “he……._e1ade an application for grant of

‘s1istai1::afiee éilowance and the same having not been

uleas filed the present petition.

«:”I’I:1e petitiorier was suspended on 3.6.1991. The

Government Advocate appearing for respondent No. I

” stibmits that subsequently the petitioner has been

terminated {mm his services on 13.6.2005. There has been a

substantial delay in making the iepresentatien for grant of

sustainaeee allowance and also in View of the fact that the

:gQ@[\»-~

wag;

petitioner has been terminated fiom the __ :_.v.;’_>’::_

13.6.2005, this petition does not suxvive for~c::.4x:1i§.;i;L1Veir§i:iQ1;.VL: ” = ..

4. In View of the above mentioned ;’acts;” *J:ic:”‘pr’a§rer

sought far by the petitioner 1i}iSCO”I1{‘3£3V’iV’f’.f(Zi be: *

granted by this Court. Aoco1§ji4::i22gfly’;.V_the “petition being
devoid of merits is .

Office to send a o’1.iit;Vr’~ihe petitioner and

mspon,dc:},:1t_ V ‘ ‘ ‘

Sd/-r
Judge

3