High Court Karnataka High Court

Shri R Lokesh vs Bharat Heavy Electronics Ltd on 12 March, 2009

Karnataka High Court
Shri R Lokesh vs Bharat Heavy Electronics Ltd on 12 March, 2009
Author: S.Abdul Nazeer
-1-

IN THE HIGH sonar or KARuAzAKA.Am aANaA;a£g

DATED THIS THE 12"'DAY 0? MARcR;§édG§vf*f¥

BEEORE  =W~

THE HON'BLE MR.JUSTECE s.AB§g:,§AzEER'»,:"1'AT

MISC.W 2158/Q§z_
25 :&,'x '~. 2
WRIT PETITION No,1318 G?"2GQ9iS«DIST=V'

BETHEEH: __ '}LKK~yV'

SHRI R LOKESH 1 jajV_7'1_' ' 2 ' "J

sfo. LATE RAMAKRLSHRA 4.» ' *'

RGEE ABOUT 39 XEARS '

WQRKING ASwATTENBANE<

(GRADE ~ II}BHEL¥V,"

ISG DIVISION{' _'.Q, a¢«. _
BANGALoRE,ANQ'axAT.Na;§2x4'

14TH MAIN ROAB, nwwxsupyg R P c

LAYOUT, BANGALORE "  ' ... PETITIQNER

:KBf"Mf§'Sfi§B§R§O & 56., Abvs.)

Q
o

 ¢_;a_BHARA§*gEAvy ELECTRONICS LTD

. _ may BY ITS CHAERMAN AND MANAGING
-_»jn:REcToR, BHEL HOUSE. SRI FORT
', Maw DELHI 11049

u3= THE §EPUTY MANAGER

'a BG-II, III AND IV'DISCIPLINARY
AUTHORITY. BHEL
INDUSTRIAL SYSTEMS GROHP
POST BOX NG.l2é9,
ZASC ?.G., MALLESWARAM



aWt0_th§€Qeet_in question as the said post was
izesefvidt refiner. Learned counsel for the

:i¥ _vpetitinner'teentende that the petitioner was
inn_appQintengon compassionate grounds and that he

"_be1Qn@s to Jenn Kuruba Community.

.fieenu Kuruba CnmmnT£ty" or net and whether he

.. 3 ..
BANGALORE -4560012  Rsseomntin-i*f:%--,e:"'Vv.
{By Sri T.RAJARAM, ADV. FOR R s B G LA§~r:§a:t":*t

THIS MISCLW IS FILED U3¢1f3£:R4.AI§TI;cJ;E'._  ;
AND 22? or THE CONSTITUTIQN  n;e.IA '=5je_F___ 2: 1=<:;_. " 

The contentinn gn%@§d- fine peneir of the
respondent in  "c:'14'..__  sfieking Va cation

of the interin Eyes; is that the petitioner
does not neione tn Yfienn Knruba Community” and

therefore, he should net have been appointed

1 2; Whether the petitioner belengs to the

– 3 _
has been appointed can compassienate grounds”-..ii:3_
a disgwuted question of fact, which re”;~«:j_r_.:'{_i.rfé;éj”‘t§;T<._._"

be considered at the time ofMmff:_earih%g".'~:'_§'"_.f""wt'f1e

interim order granted earlier
petifiioner will be put to
loss. The petitioner macié' pifirrsa
facie case for grant of In
my View this is of

the interim

{fl

Misc. Qqz-V"'2':'-58V:fIO9V"::?V I'-93*}-ectéti'VVa'e5cordingly.

sal-

Judge

15.?/A”. i