Karnataka High Court
Shri Ramachandra Rao vs The State Of Karnataka on 19 March, 2008
BEFORE
SI-IR] RAMACHANDRA RAQ «.
S/'O §HRi.SH-E-SHAGIRi17tA('J ' 9 '-
AGEDABOUT54 YEARS, " , j'
R/O No.10. EwssB'QuAm'ER:s, _E
SANAJAYA NAGA'R,";.E_E~' g ~~ E
BANGALORE *
%%%% '~ E.-wg_.v.:§PETITIONER
(By Sri GEPiEPRa:gAEHE;An~v.y E
«madman:
1 ~. frza 0? %RP.'ATA'.:{A
j REP.._BY 'its-~ PRINCIPAL SECRETARY, E
_ GE CG-GPER:'x'i'iON.
A _M.s.EU:LmNG, BANGALORE 1.
7,2 THE (_'.dMM_SISIONER
' .. VELOIGCOMMISSIONER FOR AGRICULTURAL
".""°'"'*""""G, N0. 15, 'RA-J B!-E!AV.A.!\! RQADE,
us using: sn
' --BANGALORE 1.
= THE DIRECTOR OF DISCIPLINARY ARUTHORITY
DEPARTMENT OF CO-('JFE"I?A'T'iON' (APMC)
M.S.BUILDING, BANGALORE 1.
AL¥\J./
O
4 THE PRESIDENT
Al'1DI'I"'I II *I"I ID A 'I I'.')'Dl"\I"'\I l'I'|'I'.'n' II A Dl!I5"'I"'IlIl'1
l'I\JI\l'w|\J HI ll.I\l.'\Id' I I\\J«IJ'\J 'all-II lVll"II\l\L'l I I.' \J
COMMITTEE,
HClL'I-.":Ni\'RASiF'URi\.
5 SR! RAJANNA V
(ASST. DIRECTOR APMC HASSAN)
NOW on ADDIITIONAL CHAR(}EuAS; 0 .0 ._
Ame 1-|.(.3l.-;'-5.:-!".A!v:;K.-'.-«.=,.|..|1*3'_|.0.|.i 4- . 0
'ion
. . . 1 13
(By Sri sHAsH1DHAR.s.KARMA1:~L:'Hoop
nus wmo Pm1_:o_r;1e Am*1o_._.s
226 AND 22 or HE ooNs'r1Tm*1oN..po~Fe» NDIA PRAYING
T0 QUASH THE Eh-£P'JGl'€AED .0RL'EE%.' op se5.=>.'=;.=~.rs:o:~.' ma
0 26.02.2008 woe Anx-L:;=AssEo--.Bx*'
This Writ: o11V"ifor..p1elimina1y hearing
this day, the
in pefitionfhe petitioner has prayed for a
Vv%natIite __o_f eertiorari to quash the order of
snspensiontdnted 26.2.2008 passed by the 3"' respondent.
n “= J. ..
tn _ La G
’emp1oyeeV__ of the 1*’ respondent — uov” ernment. Under
28 of the Administrative Tribunal Act. 1985. the
it jvuiiisdicfion of this court is excluded in the matters relating
to the service conditions of a Government employee. The
W
U
3
,1′
impugned order relates to se Tc conditiol;
, mis peuuon 1s hcitijy
19;:
A
4!,
2,4, ,,,I!,1′
I13
fcfum for ap’1o’na
rejected.
DKBI –
r