E
IN THE HIGH COURT OF KARNATAKA, BANGALQRE
DATED THIS THE 24% may 01? AUGUST, 4
PRESENT
THE HUMBLE MR. J. s. V'
AND V
THE HON'BLE MRS. Jtisfiee MA£€.jUI.§§_;
WRIT APPEA--LzNO.2-83..'2Q1O {HERE}
BETWEEN
S. T. Srinivas,?}l-- _ . :
S/o S. T. '
No.28'), IE'£C:fe$s"'?'..__ > "
_ .
APPELLANT
'By:VSfi: .Swamy, Advocate for
Associates, Advocates)
The' Gei}eifaI.'e':11a11ager
State 13a.'tk'of Mysore
Heat} Offiee
" e . G. Read
" Ba:1ga1ore---550 001 RESPONDENT
This Writ Appeal is filed under Section 4 of the
High Court Act praying to set aside the order
dated 20.11.2009 passed by the learned Single Judge in
the W.P. No. 17238/2008 (L~–‘1’ER) and direct the
respondent to reinstate him into service with contirmity
of service, full back wages and all other eensequential
benefits.
Cr ‘m_s.~\fl?Z
2
This Appeal coming on far Preliminary fieegfing
{his day, ChiefJt.1etice defivened the foliewing: _V
JUBGMENT
J.s.x1m C.J. Or :
It is not disputed by the
appellant, that the fsertiicee V L’
with by the State Bank of -»i,e.,.’h_i:3v..e11fi)loyer in
the year 1989 dispute
in respect at years.
2. the Claim raised
by on deiay by an award
dated await! waslassailed by
t11e4;appeHeV11t _!}V)y”‘f1lii1g..’Writ Petition No. 17233/2003.
Tlie WI’iiLW£)€tifi01’1 came to be dismissed by a
of this Court by an order dated
20]} A far the reasons that the appellant had
silent for a period of 15 years before assailing
“”?;Eie’erder of his term:iI1a’£i0r1, which had been passed in
” “”t11e ywr 1989.
3. During the course ef hearing of the instant writ
appeal, learned Counsel for the appeliant could not
point out any justifiable reasons for which he had
delayed Hm chaikznge to the impugned order Qf
ternlinatien fer a period 0f :5 years. Thus A’
find no mait ii: the instant writ appeelyaxrl . Z T
accordingly dismissed. » ‘
Q 5]..
t.;.{ _1~.
Nsu. .%