High Court Karnataka High Court

Prabhu L S/O Laxmana vs Under Secretary To Government on 8 September, 2010

Karnataka High Court
Prabhu L S/O Laxmana vs Under Secretary To Government on 8 September, 2010
Author: Ram Mohan Reddy
- 1 _
IN THE I-EEG}-I COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 8"? DAY OF SEPTEMBER 2010

THE HONBLE MRJUSTICE RAM MOHAN  " 

W.

BEFORE

MIsc.W.N0s.854.7, 8546 <3: 8548/291.9   O

WRIT PETI'I'ION Nos. 21566: 8: 250    O' _ 

P. Nos. 21571 & 22342/201'@_m~m 21G5::2.O/201QOO'N A

In Misc.W.8547/2010 in w.%1§}N2O155s &"223%41V i2o1o

BETWEEN :

1

PRABHUL.-S/O LA.Y;P!iA4'\¥Av--.A   V
AGED Asoxjrso . ' "

#,.583.,,  <'fRQss1,.:QAN'Dm1\E;§GAR
MAND_YA? 57?: V 4o'1*~« _  _
TI;IIMMAR1\4}.U:_Gjs.ON'ONARAYANA
AGEEABOUT 33 arggas

_ .4: E, 7,"K§3P""S'.. '-
. CHENNAPATNA TALUK

.. "RA.MA--NAGAR'A"D1sTRIcT





 PETITIONERS

   K c AND SR1 R H DESPANDE, ADV:-3.)

UNDER SECRETARY TO GOVERNMENT
HEALTH AND FAMILY

_ V  DEPARTMENT
'  (CADRE AND RECRUITMENT)

GOVERNMENT OF KARNATAKA
BANGALORE

COMMISSIONEEU CHAIRMAN

M



HEALTH AND FAMILY WELFARE SERVICES
GOVERNMENT OF KARNATAKA
BANGALORE

CHIEF ADMINISTRATIVE OFFICER
AND MEMBER SECRETARY
DIRECTORATE OF HEALTH AND
FAMILY WELFARE DEPAR'I'MEN'1"~ . .
GOVERNMENT OF KARNATAKA  A is '

BANGALORE V   '

DIRECTOR
HEALTH AND FAMILY _ _
WELFARE DERARTMENTI-----~-- .. " 
GOVERNMENT OF__KAR1'.IA'IfAKA_  
BANGALORE * - \_  . 

 ' QRESPONDENTS

In mse.w.s54éz$o1&3_i:mI.F:;'2:1S7A1IIs§ 22342/2010

1

" *  MYSORE - 570 024

1

DHANAIIAKSRMI H.55-

W] O__ Dr. 'S'U--NIL TMANKAR j
A(}ED._ABOUT"'27'3.'_EAR§5

# 827, OPP;'».B£'xL2'.'IURI SHAKTI
GANAPATHI TEMPLE'

 D:,_RAJI<I;I\/IAR MAIN ROAD
 ~'«:.sAjmAGALLz LAYOUT, SHAKTI NAGAR
" MTSORE - 570 019

  C
.  S/O-c;s~II«3LUvARAJU D
 AGED ABOUT 26 YEARS

#670/2. KUMBARAGERI 3RD CROSS
CBAMARAJA MOHALLA
 PETITIONERS

_  "(Big 'SR1 PRATHEEP K C AND SRI R H DESFANDE, ADVs.}

UNDER SECRETARY TO GOVERNMENT

S



HEALTH AND FAMILY
WELFARE DEPARTMENT
{CADRE AND RECRUITMENT3
GOVERNMENT OF KARNATAKA
BANGALORE

2 COMMISSIONER/CHAIRMAN ._  .
HEALTH AND FAMILY WELFARE sER\r1OEs_"--..   

GOVERNMENT OF KARNATAEA A A is
BANGALORE  

3 CHIEF ADMIN1sTEAT1vE--OE33f1cEf<  ~

AND MEMBER SECRETARY.._ ' _
DIRECTORATE OF.HEALTI~I.A1\ED--~.,_
FAMILY WELFARE D-.EPARTM'ENT  _
GOVERNMENT OF 'KAENATAKA~   A  _
BANGALORE " T '  

4 MEMBER 'SEERETAEY-A

SPEOTAL RE._c1E.U'1T_MENT COMMITTEE
HEALTH-AND FA.MIL§'1?W'Eit;FARE DEPARTMENT
 OF" EARNATAKA
:3ANGA:;QRE;;5'6o'0Q'9 

 -. ' .     ' ...RESPONDEN'I'S

In Misc.i?V.8ES4S/it5._1_'_g.'f_i2:§4W.P.21572/2010

 *  .  Z   ..... .. »

 L' SEIVAL..INGAiA.Pi M S/O MALLAPPA
 AGED 'A.E~3OU71"~3--9 YEARS

#2,"sUDAIi*;:3EANA HOUSE
7'F"««..CRQSS,..~~'DEVANUR MAIN ROAD
VIJAYANAGARA,

 V' TUMKUR -572 102 .. PE'I'I'FIONER

 --..j(Ef.-'SR1 PRATHEEP K C AND SR1 R H DESPANDE, ADVs.}

E  "AND :

1 UNDER SECRETARY TO GOVERNMENT

M



HEALTH AND FAMILY
WELFARE DEPARTMENT
{CADRE AND RECRUITMENT}
GOVERNMENT OF KARNATAKA
BANGALORE

2 COMMISSIONER/CHAIRMAN   ._
HEALTH AND FAMILY WELFARE SERVICES"-V j  
GOVERNMENTOFKARNATAKA  r '  ' '
BANGALORE  

3 CHIEF ADMIN1sTRA11vE--OFF1cER.__ '
AND MEMBER SECRE'I'ARY-.  _ ~
DIRECTORATE OF HEALTH AND'-. _
FAMILY WELFARE._DEPAR'IfME--NT_ '~~ ,
GOVERNMENT OF 'KA.ENA'I';A;<A"  f_ A  _
BANGALORE ....  ~ '  

4 DIRECTOR;-'     
HEAL*1"1~rA_N£1 .'£+'AMjI:.,Y  ' '
 13EPARTMiEN':M-- 1
Q.OVER1\I_MP3Z&§T_O--F'I{AR1\IA71fA}§A
EANGAL:QRE*;_ _ * ' _

  .  * ...REsPONDEN'rs

Theée A » V:':E;;;p4;)1icatiOns are filed under

 Sec..g]'.'51eA.CPC iOc_V_teca11V'the Order (it. 2/9/2010.

'  A°Misc.W. applications are coming On for

 etc?-ersyv the Court made the following:

ORDER

A * Heard.

2, Perused the averments set out in the affidavit.

The explanation for the absence of the counsel when the

M

case was called and dismissed for non~prosecution on

2 / 9/ 2010, is that the counsel was held up in Couri4Ela.ll

No.5. ‘That explanation has been held to be A’

_ in a number of orders passed by Jthis c0u’r’iv–since.:that.

cannot be a ground for non app’earax1.r§e. ‘ee..HoweVe’r.__in, f

order to do justice to the Vthelorder dt:.”d’2f ;

is recalled. Petitions and…..ff1isce_llarie011S Writ are

restored to file on payii1en.t,”-:iffc()st’-VQf:R$.1,000/– to be

deposited

Rd/~