IN THE HIGH COURT OF KARNAT'AK.A,
DATED THIS THE 5'"! DAY OF DEcEMBERM2d'<)éj[ .
BEFORE
THE Howsm MR.JUsT1cE I%*I.;8tIfi4,L1!_;\v,E'5_i?:}§. M
WRIT PE'I'ITi0N No.I7$O£1 L2{§07bfS'§ A = "
BETWEEN:
Sri.S.R.Prakash,
Aged about 33 years,
S/olate Rangaiah, - _ . '
First Grade Revenue " 1
Ofikte of the
West _
Bruhavt, ' 2--..= Palike,
Bangalore «.660 .. PE'I'l'1";{ONER
(By S_:*i'.S.V§'ia'Fa_j-as.iinfx:axi;" Adv.)
V I ..... .. V
.1"; _Cém.ix1iséieI2 £j;r,
Mahmmgara Palike,
Barlgakirc 4-560 002.
V' V' :2". JG.int '(3ommissioner (Administration)
'A Bangalore M -wfike,
' Bkangalom-560 G02. ..R.%PON'DEN'I'S
% my Sri.Ashok Hamanam, Adv. for 12.1 85 2}
V
This Writ Petition is filed under
227 of the Constitution ef India, praying xée
records _pertain'mg to oflioe order dt8-8-200?-._V0fjthe R2
vide Am2x.C and quash the --dt.'8«8y+20O?.V of
the R2 vide Annx.C and as a consequence tltiereef «d i'rect"'.
the respondents to release and giant _'vc'ithhe'i€.iI.:
increment, by issue of a writef ma’ndé’a1nus.T _ ”
This Writ Petition
hearing in B’ Group this dajf;.._the Cot1.*’t_’A1;n.a:£1<ie the
following: 7 _ ,
M
Heard ceunseiejvbg' parties.
Article 225 of the
Consfitfitieii of». petitioner has called in
que’s:ie:a.tl1eV 8~8-2007′ passed by the second
V _ Wide ‘C’.
impugned order at Annexure-‘C’, the
has imposed penalty of withhelding
increment.
4. Aggrieved by that, the petitioner has filed
V’ , this writ petition.
&/
5. The learned counsel for
contended that the impugned ox’d_er..¢:ann;)i K ” V
in law as it is in violation 01′ Rule 2 at }
1957. He also submitted be ” L’
entertained, though there as the
order is void ab initie. that the
writ petifion is fifible V’ V”
6. éefé «'(V(:ffCA’::jR’t:1aes, 3957, provides
rm concerned servant must
be in of the proposal to take action
‘ st; of the imputation of misconduct or
the present case, the petitioner has
V «V . of the proposal to take” action again’ Q
‘A of the imputation of misconduct or
* Therefore, the iznpugnw omen’ cmmot be
” susmm in law as it is in violation of Rule 12 of FIGS
(CCA) Rules, 1957.
L/
7. Thsrefore, the wft pemon is
the impugned artist at is
and the matter is remitted to
with a dsmcm n to vs i.n a;.cce:rI'(I:
with law.
Bss.