" . BangaIore--'5§0 075'; """ "
IN THE KIGH COURT ore' KARNATAKA AT BANGA_L__ORE
DATED Tms THE am my? OF sEPTEnmER;..2o 1.6';
: PRESENT :
THE HON'BLE MR.-JUSTICE d
AND;
THE HON'BLE MR.JUsi*IoE K.dGovINoA:§AJm;U %
REVIEW §~};ft:'If1f1:)N;r{o .4-7T v.Q1~"-'A .20 10
MISC.CVL.NO.1;?;'07 OF 2o'1o. d_
OF 2010
Between: 1"
-H.C. Vi3'--aya}§ee1'tl*iii;::A. " . ..
S/o. S./A. Caiic-;;sk_u:naI';.¢V
Aged about 40 yedafrg V' "
Residing at" No.'1201.,' =
3"' Cross,V"e1._§';'3_loCk, "
HAL III stag'e,._ ' " '
Ne,w{¢'Ihi13pasanc}--ra Post.
Petitioner
(Common in both Mise.Cvl 8: RP)
I'-Eiolla, Advocate)
And 2"
1,' Tile Director Genera},
'1'"3oordarshan,
Mandi House, Copernicus Marg,
New Delhi~1 10 001.
2. The Chief Executive Officer,
Prasar Bharathi,
Doordarshan,
Mandi House,
Copernicus Marg,
New De1hi--l 10 001.
3. The Director
Doordarshan Kendra,
Banga1ore--560 006.
4. The Director,
Doordarshan Kendra,
Bindar Road, "
Ponnamthota,
Vijayawada, {AR}.
5. Union of Inciiae; "_' ._ 1:
By its see4:e_:Var:;:;" .. 2 _ _.. a
Ministry ::'of Infoia"n3.ti»o'n{janG .Bg:oaric-asting,
Shastn Bhavan, . _
New_Deihi_--1;_10
"-» i ...Respondents
‘ _ (Cornmon in both Misc.Cv1 81 RP}
[By Sri. S. VPfakashV§3he’€ty;*~*ZidVocate for R1 to R5}
3!¢9if*=i€*
Mie;e.ee,e12o7/2010 is filed under Section 5 of the
Li.mitation’ALt.. 1963, praying to condone the delay of 141
days th’e.ReView Petition.
‘ -.._’Rexriemvetition No. 47/2010 is med under Order XLVII
–V Rule 1 ‘read with Section 151 of cpc, praying to review the
‘Order ‘ dated 12-06-2009, disposing of the
14361/2009 and to restore the same for
‘Consideration on merits in the interest of justice and equity.
The Misc.CV1. :3: Review Petition coming on for Orders,
” this day, SABHAHIT J ., made the following:
dismissal from service on him and orders are under
iSS11€.
5. We have given careful considerat:ion.r:Vtot’ ”
contentions of the learned cousiiel-.appeari:ng_ forflfithie.’
parties. It is clear from the observzi’t.ion in’ac_ie~ in.
of the order that the order’-vfiassedhvhby. ind’
o.A.No.435/2007 dated’ 23:d”J$n;1;é;:y&20o9’is aside.
Order of reinstatement is there is a
direction to.» action in
not find any error
or iilegalityieaéfiparent _o11:the {gee of the said order so as
to C3112 for in this review petition.
Accordingly; the vreviewdpietition is dismissed.
301/5
.Tudg7é’
sat’
{page
T ~ ‘”BM’V*