Karnataka High Court
Sri K.S. Lakshman vs The Central Silk Board on 19 November, 2009
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS ON THE 19TH DAY OF NOvEMSS;§.,
BEFORE
THE HONBLE MR. JUSTICE
WRIT PETITION NO. 1829I§'.Ol@.'--A.A2OO9EE
MISC.W. 1 1354/09 W.'1.13'55V}{:O9 3
WRIT PETITION NO. 18--.-'»29'§_~_.()'}"".. A2009" '€S.«.,REt:§],
= ._
SR1 K.S.
S/O SR1 S.4*S.r':1g:NA.IéPA._; ..
AGED ABO_mj_49 ' E-
TEcHN:cALwASS:STANT._ ' "
NATIONAL SIOLKWORM SEED ORGAN1SA'r1ON
SSTL,:.,1CA1'<1\1E1;:¢?A1»4§S POST '
KODA'1*H:«. _ V *
BANGALORE A 550" 035 PETITIONER
S, " {BY SRi'K:NI?I'1RI':1?ANNA, ADV.,)
AI. SILK BOARO
CSSCOMPLEX, Sm FLOOR
LAYOUT
.. HQSUR ROAD, MAOWALA
'BANGALORE -- 560 068
G' THE DIRECTOR
NATIONAL SILKWORM SEED ORGANISATION
CSB COMPLEX, 47" FLOOR
B.T.M. LAYOUT
HOSUR ROAD, MADIVALA
BANGALORE -- 560 068
N
3. THE SCIENTIST-E
SILKWORM SEED TECHNOLOGY LABORATORY-_
NATIONAL SILKWORM SEED ORGANISATION,' . ..
CENTRAL SILK EOARD « .. ._ I »
CARNIELARAM POST
KODATHI I .. , ._ 4. I
BANGALORE -- 560 035 1".;~RESPONDE"NTS._i'. D'
{BY SR1 N.S. PRASAD FOR R"'I,_ RS'iSERiVE'D--; , " A
THIS WRIT PETITION IS ..F1'LED I3I~IDERi'AR*I?I'C*I.VES 226- '
& 227 OF CONSTITUTION OF iNDIA_PRAY"I1\{G"FO QUASI-I
THE MEMORANDUM DT. 18.6-;2€)G9 VIDE ANX.--I.I ISSUED
BY THE R3 AND ETc;, ~ I ,
MISC. W. V11354/'Q91 IS IE1 CPC PRAYING
FOR PERMISSION fI'O'=I?3RODjU_CE. ADDITIONAL
DOCUMENTS.
MISC. V'V."_,I11355/O9.IS'~~F.§LEii)"U/S 151 CPC PRAYING
TO STAY_mvE'iM?LEMEN*1'AT£QNAND OPERATION OF THE
ORDER 'OF THE '2NP _ "RESPONDENT BEARING
NO.CSE/1N'SSO;f3-I.,I'214;I,{8'zI.-ES DATED 28--O7--2009
(ANNExURE--KI,
_ PETITIOI'.I,"MISC.w. 11354/09 AND MISC. w.
11355/O9 COMING ON FOR ORDERS THIS DAY, THE
" _ COURfI:1\rIADE TI4£'E';'FOLLOWING:
ORDER
~ Recerding the Submission of Sri N. S. Prasad, learned
A Aieeeimsei for the first respondent that by notification dt.
22.4.2008 Of the Centrai Government, the Centrai Silk
‘ Board, respondent herein, is brought within the purview of
the Administrative Tribunais Act and therefore the
3
petitionefs grievance can be redressed oniy by Way of an
application before the Central Administrative Trib}1.r1:a1_,r£_11is
petition is accordingiy rejected. Misc. W. ‘_’ia..;z51__(‘r _
MISC. W. 11355/O9 are also rejecteci.
fnv’ A’
BNS