High Court Karnataka High Court

Sri H L Surendra S/O. H M Lingappa vs The Divisional Controller on 2 April, 2009

Karnataka High Court
Sri H L Surendra S/O. H M Lingappa vs The Divisional Controller on 2 April, 2009
Author: Huluvadi G.Ramesh
 

OUR?' OF I(ARNATAK& HIGH COUCI KARNATAKA i-RGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA I-'RG3 COURT

at m mm count or mum-an, 
mm ms mg 02'' my on' mm jf  _

BEFORE

ms unwary: am. mane:   7
an mrxrrmr m. ss:i'a{zo¢$'9gz;«1;s1z::i€tr1OA;  :1 A

RENEE:

510.1 11 x. ma - V  é
sin. H 1'! Lmeamm  
sum BADCE,vRE3.,$56g:_ g 
mam 31383.3?-..I>ff?;E:S'IESH_.  O   A

my    1

ARI):

 C " ~
A A  ms.mm%O,nIvmIm,

... fi38 

 3 mm. am :

  ~  up rm» mum: aarzcus 226 mm 227
  comrnwzm or mam PRAYING T0 53':
   own means at 111-11: mmsmm
  mm: m*.3o.6.2ooe. In 321%

3%"



HIGH couxror xAmAm<A HIGH coma'

-WM W -v'~M'H-man mwn uvulxf  nnxnnzann ruurn I.vux'I' OF KARNAIAKA I~ilGH COURT OF KARNATAICA

nao.154ro2, as an AN}!-at um 

nnspoewwr T0 com-ma am smvxcn 
rm:-rxoama mtznzm-.m.2 arrsn  V%%1a0%_-LT  %
ms or smwzcz as m   4%c:2*F%' k
straw mm: mm  

am: rrs nzumanxa may 3.E--x}Lx" 

nmmn or 'mg   'Wm
'nus 12.19.  mm mm.
  'abught for issuance of

writ of' t;4e%r$:it:a;Eix§.:£  aside tha ::deJ:

 pas:-éfiu  at  mV:fi.?:s::A1§;:a-A by than Industtial

 --:4VA.V"'~-33:30:-a dated an-as-zoos in

 and to: issuance of writ at

K V  iiixactinq tho respondent to mnfim

” ” #ha»,_Aa§ivi<:o at then pctitionex: iemediatsly

-admitting 180 days at sorviao as pox:

T fhi lmnoxandzan of Sottlamunt entered inter

OIJRT OF KAQNATAKA HIGH COUI3}’VO_§ KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT

hctuum the llanagament and its mloycau

and ::o-£13 this seniority of the _

strictly in accondnca with

2. man: the learned-..__ 1 O

zanpaetivc patina .

3. ix:-.::or:d1ng__i:o tor the

‘ petit.i.one.:_ amputated an

hndlri. ‘ latm: he was
brought; ¢;a2A1OAA’¢!1341’ on 30-‘1–1913, but
his pzubagtioa on 23-4-1979. ma

gricszhngo cs-fit fititicmux in that the

alanfi with him are
I mmotary bcncfita than the
_ pati«t1c:jn’:§:§;A as such the action at than

O W ” ‘T 1 O” ‘ is arbitrary .

-45;: Pm: ccntxa, tho lurncd counsol for tho

A ‘ “Vroapandont submitted that the petition: was

W

Euuulu vr nnxnlflannn nu.-an K…-I.JUl”(A’lA IUIKNAIAHA l”!il9l”§ £IUUKT Of KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA HIGH COURT

hxcnght an probation esuzing the your 19’2’§’ _a n;t_1

his probatiomar period was confirgafé *’ _
canning April, 1979. uigrzg he .g£_ ‘
various rowan: this fl 4’

pastpenud. the contixuat:-5,_on cf!” .


partied at the   the
petitioner was    3.11 than

your 1973, nu: ‘ma 15’:¢§§$Za;:tion only in
tho you :::i;ii.a s””*;:;§atit1onor was
ameaargaé. the your 1975.

latetp: 9% H j Véfinaidenation; one:

again ‘ as pxobatiazzer in

the

V S to this laaznsed continual fax: thc
_ use or the petitioner was
on the gamma or means am new
in incrdinuto (1311? of 23 was in
a dispute. It is use nmittaa that

A V ” V nomul 13; the research would be aainteiaad tea: a

W,

period 0:: 5 years anly, unless it is

‘the yttitioncz raised his g:1wunau__..$§i£¢éé’;;–I:

lapse at 23 years. It in magic _.2:a~” “~

than can <:£ 1:21» 9-uticienur fax:

thuro is delay and a1ac~' 'i,§ the uaVruafj§ '
tho ptrtomannc of tha: not
uacisfnctery at at titre.

necessarily, t1vr’.o iziod would
have It is also
#2? any matcnial

to the pet}. tianaz: should

he – #1-1- than athax paxsnns

him, his cum: cannot be

M L 5. v*–.is’ é¢an that altheugh every aspect at

nmaly initially the potitionar: was

as hadli dzivax and thereafter he

T brought an pxobation and his pzobatiau: was

V U confzizzmod during 1979 subsequently afcaz a
\

EQIJRT OF l(fiaRNATAKA HIGH COURf[.f}f_;KARNATAKA HIGH COURT OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT

Ewvun: vr nnnmnanna nnun uvuifp KAKNAIAKA Hlfiiii COUKI OF KARNATAKA HIGH COURT OF KARNATAKA I-GGH COURT OF KARNATAKA HIGH COURT

lupin at 3 yam:-3 01:42., ago und.isputad,V.V’T’».§:’h§

fiat remains that tho petitionax _
the Laban: Court by raising 3 diVa-ga;fit.§”-O.::¢n1}?VL:”w
after; lapse of 23 years. :’-‘.1_v:4!1.ig.s:.O«A.n”;2:a’4:”s:,’;:.:t’s.::”*-

be taken lightly and 513.9

not expected in: maintafii’ :vi§fO1′ a
1m sermon. “V1-noted
into. thfl pat1tior uus:{‘_ enough to
prosecute benefit»
as Hill. vsan.£.oxity mall
within: this length of
time, to extend. all such.

bonafiita. csannat be conaidcxcd

no as 311$ committed by the
‘V in that View off than mutton tho

O L pai.-mica’ dimmed.

Sd/-»
Iudge

A ‘ ”Va;:kI—*