High Court Karnataka High Court

Sri B S Rangaswamy vs Sri N Srinivasulu on 21 July, 2010

Karnataka High Court
Sri B S Rangaswamy vs Sri N Srinivasulu on 21 July, 2010
Author: K.L.Manjunath And Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TI-IIS THE 2151' DAY 01? JULY. 2010  j

PRESENT

THE HONBLE MRJUSTICE    _  u

AND

THE HON'BLE MR.JUS_' I'I_CE D'.-5.': PATID   L}

WRIT PETITION No. 19950' 2010 '('3-1{VA'r) 1

BETWEEN:

sn.B.s.RANGAsWAMY.:   _  '

S / o.B.R.Shankara Ngr_a.yana 
Aged about 52_ye&rs,i';j _  ~ W :

Working as Assistarxt Execuétiive  '
Minor Irrigati_Dn"'Sxub4-;E)ivisi_on,  ~ i
Mysore. '  S 3-1"  

{By sn M.$;Bi1ag{va'L:,"f{cl\f;)v«.. "'~ 

AND:

 "  _ S1i':fi;S?i2.I:N'IX{ASIjLU--;**--~ *

_ . 1\/i£1}'01'._ D < 

  Aged {about Zflyears,

' We.1_f1s'.ing.Eas_ 1-Resistant Executive Engineer,
Minor Irrigajltidn Sub--Division,

M3fs0re._.' ' "

.' The State of Karnataka,

 Department of FWD, Port and Irrigation,
"'_Vi}~:a'sa Soudha,

Dr.B.R.Ambedkar Road,

 " V. Bangalore

" V{By Sri L.Ma_hesh, Adv. for

M / s.Panchajanya Assts., for C /R2)

$**

PETITIONER

RESPOVDENTS



This Writ Petition is filed under Articles 226 a 22?.'pof_:th_e

Constitution of India praying to call for records fromptlael 

Karnataka Administrative Tribunal on I.A.No.4  

No.3992/09 and etc.   -

This Petition coming on for ,P_reli:rl1ina'ry Hea:r_iv_ng'~this 

MANJUNATH. 3.. made the fo11ovsn'ng:<_l'

okneg]

Against   i6;'06.2010 passed on
I.A.No.4~ inpm Application  by the Karnataka
Adrninistrative  Bangalo.re. the present writ petition is

filed.

2. '[f1:1'(.~_.--v Est respondent" filed an Application No.3992/2009

questioning the order of transfer dated

order was granted on 07.09.2009 and

the interirriordfer granted was vacated and later an application

” filedllbyithe petitioner to dismiss the original application as

‘1n.ai.i’1tainable in lirnine. The 13* respondent contended that

»t?ne__lapplication filed by him was maintainable. The Tribunal

Llconsidering the arguments advanced by both the parties

6/,

5. Having heard the learned counsel for the parties on

perusal of the order of the Tribunal, we are of the

no infirmity is pointed out by the learned ‘C.0l1\flsel.l_l.:’fo’r the

petitioner to call for our interference in to

of the application filed by the 13* respond_enty_beforefjthe’

In paragraph–18. the Tribunal has.:categoi’ically’V.sjtatecilthat the it

subject matter before th.e…VHonible”altogether
different than the one ques’tio_nede—by;:Vth_eiiéfirespondent before

the KAT. Sines Ihe.l{AT isgzof tl1eJ.:opinion_tha’t’ the subject matter

before the Ape;4″‘Court differentpfrom the subject matter of the
3PP11Cation..fil.e§i” .1S*’*–res:pohdent3’held that the application

filed by 12.! 4isi.:niairi’tainab1e and the same has to

be consideredonin accordance with law. If the

Tiibunaiéiélhas taken’-at that the application is maintainable

in such anmapplication has to be heard on merits and that too

when has been vacated by the Tribunal, we

Mare Of’l”‘l:h€v–._V’V.’1€’.’i7; that no injustice has been caused to the

ivlhdpetitiopner the petitioner cannot be considered as an

laggrieved: person. Even if the KAT allows the application filed by

l respondent, it is always open for the petitioner to urge as

A”-aground in a writ petition to be filed against the order of the

Tribunal in regard to maintainability of the application. Since

8/

such a right is avaiiabie to the petitioner, exercising oufipower
ofjuciiciai review under Articie 227 of ‘the Constitutiori’ of ,ab!J $5′ QVIEIQ

We decline to interfere with the order of the

the Writ petition is dismissed. v «_ .y 7.

PKS