High Court Karnataka High Court

Sri Chandraiah vs Karnataka State Commissioner For … on 11 July, 2008

Karnataka High Court
Sri Chandraiah vs Karnataka State Commissioner For … on 11 July, 2008
Author: K.L.Manjunath

*3-

by the amine, 3-2′ 5 hizshané filed an aynpeémg lfiféfahfixé’

the Eciucsatian Appe:L;1.ate Tr3.l2a13:;éi;3g;”

21mg. which agmea}. came di$fis;;$’3»ad

3£2..12,2aes. Aftax the ,c».,£f._~f1::;»_.:e””~–. :éa;’1′:ssp’se”ia.1..
befcre the BEE; R-2 h.;§ Ev}.

mlcing aglegations as if
E-2*.s husband flag’. and as
a result o;Ef’_. to la: af
hax<:i.$h:i.p V R-2 is suffering
on accc.;un§: X of her husband.

Easecl oI1′ ‘*.;’11iie sawéhas bwn iasueci by R”;

caJ.l,ing.Vupon “!;1ia~pet:;it:;i:¢ner to appeax before him.

fi:zc:.i;;icez 3.5 3.1; question, in this

3. “Hav;gi3¥g~.<*'i1eard the counsel ficxr the paxties,

" iv" "'-3-Vi§at_ is'r. not.,;Lc:e:c1 by th.3..s court xx: this wztxt
' ye-ti t.ion is that afiter temunatian of take

.VV"'–.5§~;1}ices cf R–2's himband by fallowing the xuies

ragulatxons and cmzzducting disciplinary

pxoceeéings and after dismissal ::f the appeal 9:

<5'

-<3.

R–~2’s hushamxl by EAT, complaint is

before R-3.. against the petitianex .’¥:he
petitioner to re-inatate R.-23*’s f

)5

t <33: ta pay cam nsaiiion. 2 mafia'

perusal «of the canmnlaiat fiiafiid d:&..Sus
in natuxe and R-3. wifi1ic;i1t -ai§pali_(::3¥”§:;c;:xxV__ of mind has

got issued. ; _g§’a$r._ice;§’ ad»_”V..:t};g’«..’;’pgtitiéner. Sincze,

this c:o:2rt.- ..__di:Tv–‘iilie«.:_m;§§J;J:;.§.i:$z;’:«’Vt:hat notice has been

issued qily f:£$V”iiia.1<z§:§s tiixé pa? ,iti¢fié£; sama has ':9

be czuaslred :;.n""J»»i'ix;i.r:i.. '

4. In t1;g–_~’~ x,-esuiit»,-,_V’ti1isV’ petition is aiiawed.

fi5§;;g<é£2–A\ by R–3. based on the

.c:.a:z@l:a§,:i'Vi:._i.v:iai:.ed 22.6.2003' to the

.1$'<~.zVt;:I.t:}.or:e}:__" is qzaahed,

Sd/–»
lilckggg

xf11o?as