x 'T {Eariicr Known as KEB)
3
IN THE HIGH COURT OF KARM-'=;TAKA AT BANGALORE
DATED THIS THE 339 DAY OF AUGUST 2009
BEFORE:
E'. Ei0N'BLE MR. JUSTICE ANAND 1
WRIT PETITION Nu.31949;2o03(s4R£ s; _ é ' ~
BETWEEN:
I
S Chandrzashckaraiah, .
S10 Late S Sadashivaiah,
Agcd about 60 Years, _ "_
Accounts Oficer (Rétired) , . "
Kamaiaka Puvmr Trafisniissiirn' --
Cprp.Ura.i;ii5i:. '' ' ~~ _ ' 5
Residing at
8th Niain, 5th cross,
, RFC L;iy9ut,~
; imanagarak « %%%%% -A «
3éziig;a1¢2:§--560 O40.
PETITIONER
Kalhavig Advuaaic)
Power Transzmissiun Curpumiiun Limflcd
" -- .. Cauvery Bhavan
Bangalurw-560 009.
8:; Its General Manager (A. & Hkfl)
2 The Bircutur (Finance) And Appellate
Authority
KPTCT.
Cauvery Blxavan
Bangalore 9
3 The General Manages: (A8; A f} 1
(Earlier The Chief Financial Adv§«sct--._ ' "
And the Disciplinary Autlmrity) 2 V'
Karnataka Power Ttansmissigfiq
Curpuration Limited,
Cauveffi' Bhavan, V "
Bangalure-S60 _ RESPONDENTS
(By Sfi.B.C;”P?:abltai§é:r,’ tfittlilbfiattfi ism: 3; R2 )
g owns-nt£’4« ‘ ..
‘~£Ei_l¢:tl1V*”under Articles 226 and 227 of the
Constitutien” pf _India ‘..p’:’ayi’ng to Quash the Order Bearing
Nc.B2l:’B22f73?;’97–98, * Dt-3–7-2002 Vida Annexurt: F by
_Ho1t_rlii;2g 1 thg sékm. _____ illegal, Arbitrary, Unsustainable,
Un;e&sofi:£hl¢,’~.Capricious, opposed tea the Principles uf Natural
Justina, A.Regulatiens cf 1937 and violative of Article 14
M: i;x’i_c;.Cmi’:;tituti<2£i of India and Quash the Order I)t.26-5-2000
Vials An:3ext:f£:.i) by fielding That The Same as illegal, Arbitrary,
. Unjust, Unsmétainablc, Unreasunabla; Capriciuus, uppusad to the
"-Principles oflfiatural Justice and CDC & A Regulations 1987 and
' igVi;}§a:tive'luf Articlta 14 of the Cunstitutitm and Direct the
j "R<::sm:':dent Corporaiien to Refund the Amount Collected!
Rctaincad in Pursuanue of the: Order Dt.3-7-2002 Vida:
.ArineXare.F.
5
3
This ‘Writ Pcliiion cuming on far htsaring Lhis day, the Cuurl
made the following: –
OEQE R
Heard [hm Cuunscl for the pciitioncr and the r6.5i4.V..3′}:i{§-‘§.%Ijfi§3r:’.,
The rcspondcnis have not chaser: to Vb
objections. However, the wunscl fi:}5Sf:3′(_.}’I}’d<;.:'Ifi§E.i..h__";';r'ij:i!§'(1
vchmncznliy oppose the peiiliun viii t'=(.V3'I}tss'25};'1££A.V§}IvI"!Il€3l':"i'.E3'v.'
2;; Thdilig-.13 i}3;.ii"..l:'I€ pcfiiliancr had entered the services
of the rt:s:';g_3t1:1cziiV.:~ 'Karfi£:;£a}(a"'.Powcr Trdnsmisséun Corpumlion
Limiymi; whicix 1~:_gS':§ari§(:r knuwn as Kamalaka Elccuiuily Board,
'V :35 in lht: year 1959. The pciitiuncr miircd from
{h_e":s§:r1?Vit:t§sv. pf ~ fiié respondent – Corpuratiun as an Accuums
V –V ve5s?:i&Vl'f15':"::fiZ:¢.;i from 29-4.2000. He: was served with a charge-
.s§;::t:£..;:3 5.5.1998 when he was working as Accounts Qfficcr »
' The charge: was that the pciilicncr whils working as an
" Qxccuunls Gfliccrr in the offlcc :3? the Superintendent of Palicc,
Vigiianeztz , had aficgsdly wzitien a italic? with fake office dispatch
5
4
number with forged signaiuzfcz of the Supmizzitzndcnl Police —-
Vigilance, iniimafing {hat the back-biiiing charges of Rs.92,272r’–
pmfurmd in respect of a particular meter “~s;t
Kammagondanahaiii, Bangalore was 1viLhdra\vn.V;;i§’ci::
alleged act amuunicd lo grave misc:(y:1’1du§ lT’
have: led to loss to the extent of.R$_T92,2′?2!}’4′; ” ,
Curpuraiiun had aiso issued a fa)’ aiiiiéiixcfgcmployec,
by namts Vcnkalcsh, V S§1ii9r’«._ C-3 Sub–Divisiun?
Ixarn’ On the basis of the said
allcgafirafi {he zzziflcd upon to sht1w-cause as to why
suiiabin disc4§.’§ii1é_::iaI3*.7’ac{iuz§”‘s might not in be iakcn- H6 had
. hi”s~. chargts. The discipiinaxy aaihoriiy
V-A ta hold an enquiry under Rcguialiuns II and
l1A “:z:f fink: (Classificaliun, Discipiing Cunlmi and Appcai)
H 1987 (hercinafler :£”::fara*<:d L0 as the 'I937
.1 /,5?-égtxizjtiitrlléz', for brevity). Latest, by an order? the: Corporation
" Wafapuinied a attired Diskricl and Sessions Judge Lu» huid an enquiry.
The said enquiry offit:-er did hold an enquiry, which according in
5
If)
such rtziiremcni benefits thai he would be eaiiilcd lg
The: respondents are diremcd In f6fuI.IdjA,,§1’_!§} a:;2′:5ufi{:; .1
petitioner is entitled in accordance
weeks, if not cariier, Bum [}I€ £L:f;fil’§[%$V_Ui’
urdar.
11?