was THE H§GH COURT 0? KARNATAKA
cmcuzr BENCH AT GHARWAD A M
BATES ms THE 207" am' o:= AUGUST zoea j
PRESENT "- v%*'"
THE HQWLE MRs..Jus"rzcE MANJuLA%cr%s:LLf:;§% " ' AL
AND H
'ft-{E HUMBLE MRJUSTECE KE.KE_£'s?-§AVAi$«£ARAYF'§lf2:A
wear APPEAL E\Vis*>._3-'394}2Q.6}?(S»RESV7;.A' " V'
BETWNEEN:
8h§\fa§§ Bfieiawadé .
Sioflharmajiselawadi A --.
Aged 50 years, «
Working as Accounts Officer, _ V
Kamataka A9133 «industries '
Corporation i,.i?_nitega';' _. . '
i-iubii. "
* Av _ _ % ' ...APPEL:.ANT
{By S:€.,A.S.P'ati!"%:5§*-k{agdéx{§ Assosicates, Adv.)
1, he Karnatéicé Hgro industries
[__Cogpgmtéo:1 Limi'te*.£« "
Governméznt of Karnataka Undertaking
V' " ~H;eia.b?a¢,.Bajfiga£ore-560 O24.
Rep Ijyits aging Directoa
AA ' £§a§.S.8uiEding, Bangaiore-~560 091.
-(E'y' Sr§.M,B.Kanavi & Srf.M.S.£-Satish, Advs. fer RA
he S'ta§é' (Sf Kamataka
Rep' by its Principal Secretary
Bepaftmeni of Agriculture & Horticulture,
,.,RESPONDEi\ETS
_ $32.2 Es serveci)
This Writ Appeal is flied under Secficn 4 of the Karnataka
High Court Act praying ta set aside the order passed in the Writ
Petition No.22083f2604 dated 6.?'.2£30?.
This Writ Appeai coming on for Preiiminary Hearing, this day
KESH VANAR.AYANA.J§ delivered the foifowéng:
J [.53 G E M E N T
in this appeai, the appeilsnt has questisned the isgefiity and
correctness of the cider of the ieamed Single Judge
Ns.22083.'2004 wherein the writ petition fiied by the"i%i_i5pi2iiiz:i:rii"éaii§_je
to be dismissed.
2. The appeiiarit was an eiiiépioiysws in
industries Corgioration Ltd, HubiEi','~--i§iéi--vzas .srde.ted;i;7 isévvivfaiisierredii'
frsm Hubii to Bagaikot on 2.Q.?.i39§~..s_iidii:sreai'iér'i*is wss reiieved
from his post at Hubii on 999., iizeiifagspsiiiiant aid not report for
duty at Bagaiimjti,' ._;e_vs:fiw2ifi'ei{ ttie«.:ia2ipii?-ygisiii the icing period.
Howe*g'e'ii;"sni.x6:i3.1§§§5§i tii'sV,si'p'psiIa'iii"sé:nt a ieave fetter aieng with a
medicziiAcéftificsté'iwssskiiigsigiiafii.of ieavs without mentioning the
perisd foiiiisiijiicia iie_\iiii:«_s" isquiring isave. Subssqusnity aiso he
wsrii sri'ssndiiig"~~ap_pi_ications for grant of ieaxie without prsperiy
i ;i?aentio.efiii:g'iiié-- period for which the leave was required. According
~ts'.ihe ép'§éiiiafii.,"iie was suffering frsm Bicoei Presure and therefore
hé'.'irirasi'---iniiaviéiie is go to Bagaikot far reporting to duty. it is aiso his
V iisonieniifoin that his wife is also a Government empioyee staiicized at
' '''._VHubii and therefore if he is made is work at Bagaikct, it wouici
ii " - cause him great incsmienience, hardship and firisnciai isss. As
the appsiiarii: did riczt report far duty, the management issued a
shew cause statics caiiing upon the appsiiarit to shew cause why
action sheuid not be taken against him for disobedience' 'iiie
w
appefient submitted hie explanation, Thereafter, he eebmifcfted en
eppiicetiera for Veiuntary Retirement. However, the ap{53'Eeetie'i:.Afor
Voiuntary Retirement came it: be rejected in 208'?
management stating that he does netieefisfy t?:'eVEet;eiEee§en§:»9f flaew' '
scheme. After serving erticiee of dharge;~{he1maee§e§*r:eet.Reid
/ enquiry. Sefere the Enquiry {fie'V'eppe1e%e'ei»».i._eepee?ed%
defend the charges {evened agaiz_1fie£"£*1i:;~:-2;.' After he} njingfienquiry, the
Enquiry Officer eubmifieee reejertw-_ §1.e!i£i_r3e :'t?3et the charges made
against the appeéiant ere..p§ce!.e§§;.VVA fhe copy of the
enquiry reeorfi eeeeenegz-ehee2"ea{;eeV r§eiice~'i§vas eéso issued to the
appellant eeiiee why he eheuid net be
dismisfieeev 'F;§teEV'VcensEdering the expianatien
sebmiiéee; by 1' me Disciplinary Authority ordered
diemieeei efthe' epVpe£¥entVf2'em the service. The said order came
te..ib?e :;§{e%Egenge§i'b}*------t%§e eppefiant before We Coezrt in the Wrét
' .F"e'Eitiei':,4§v=Eiie?{eerne to be dismissed by the Eeamed Siegfe Juege.
3.. eave heard the learned eunse£ appearing fer the
appeEfaf1f:.ae eieo the counsel for the respondent. We have perused
A 5′ ‘recerde made avafiebie.
4. E4: is an undisputed fact that the eppeétant was erdezed to
be iraneferred from 3-fubfi to Begeikot and he was relieved er:
?,9.’299§. it 53 net disputed that the appellant cfid net reperi for
M
duty at 8aga§kra’. ‘fiEéd
appeflant.
5. £1: is wet! sétfleéf _Ea§vL t§3’ai:shouid be siew in
interfering with the orcie.*$ ;3f:zs$e§£:~._b§} ‘t$*x§’fgiiiécigslinary Authority
based on e:j¢$_§1§r§{;:jj~ré_pa{:i;éu§3_!éés_§{ fisfiéwh that the order of the
Bisciplinarir “suff:e Eé.’L_fr£$ir:’fmégaifész iiiegaiity or irreguiarity.
We see ncffsuch néé’E3V%f§:-sesif iE,§iég§:_:EEi3t’o’r irregularity in the order
passed by the é£?rEs_<:%+pi;'né':y dismissing the appefiant from
the servigzg "Era. this Visiefg of the matter, we see no ground 4:0
inte;ffe:ev:§ézith_§i;::§ oijrtier of the ieamed Singie Judge.
A :A::'g:oTte*f fi{;£g§{, t§inea'ppea! i$ rejected.
;:
Sd/—
Iudge
Sd/11.
Judge
§J\..#’I-J’\-“Ila…
mw’