IN THE HIGH C'.C)i}RT Q1?' K.-i1_RE\"AT.A,1€GALQ§;¥j:':- 2 V.
DATED TIES THE 3*" DAE' 0:? FEBRUARY 2962: A " H
BEFORE
THE !IOA?'BL£T;1:i1¥1JL{YTICl§.S. s1BI}'£f.L- 3Vi4Z£i.':.&7;'€'A. ' ' V' %'
1423;? Pgr1:r102v N0. z9o31;zg§§8 ns'~P3-:Qa;~
Between: H
Sri 1$s," ' --. 2 = ' »
$1neShwaranagar;..V
Jayanzigar
Bangaksre +9.5-5Q__£}}.1.' -- . ....Petiti013er.
(83; Sri 3. Rmsszz; »;\.ax.2;%)
Azzé :
r-2"
A _ vL)i?_Cio£5p¢1*a;ive,
" ~_ 3:;,5i.:é{3*:°>é«:1ls;a:*,"£??.%€d11£,
'V_§ci§3a:11;2V.S'0*¢q:£ii1a, ,3a11gajre --~ 2,
Rép€d.'*--B§: its Secretary.
. V, " The Additiormi Rcgistrar cf
" _ 'VC-o69e1"a£ive Secieties,
A = vBai;igal9re Déx==is£Qn:
5(C<:a11ss.n11.er & ':'s«ia:°$s:a':ti:1g),
" .?s.1iASl;........
ThiSé."Wri! ?et§ti e':z..é&3 filed under Az'!,i::les 226 & 22'? of the
:i':'~eir:.~3titu£i»:--1rr§, §3§'ajs'fl2g ts") quééfi the order dated 3.'?.2Q(}8 issued fig;
Ii:e__1'esp:1defi_tV sa)s:i:;ifg'.a;3d the endorsexiwgii dated 16.7. 1998 issued
by tiag fespsildfiiiai S£=Ci.e§j{.:T, eta'.
This Wzit ?§i.iii0n coming on far Firzai Hearing this day; the
C-our: madé: .f2::i}owi11g:
the petitiener in the year 1994. The enquiry efifiares has submitted
big report and the discipliziary aufimritgi émpgseé the enquiry'
pretzceedings. Therefore, there is 1:10 bar under the Regglatieng 0~ft!é.;e. L- V
gncéet}! £9 eensider the case at" the petitioner fix' gzrem-ggiis;-:31'.~-..1t'
argued that petétéoner was exczrzerated from; th<é:_AAeh:;:r;gs:s'1 in=__the,V '
disciplinary pmceedings and that the 9:;-ci_e'£§.r hzfi:ré::oivec1,té'z.df0'§)
the disciplinary proceedings. It is finfther afgfiéd that évs2:1"'t~a*iien 3.339
disciplinazy pmceedings were p :':_iidir1g. :=.g;3.;iA1i':~;$ filgé ~- getitioner; he
wag prrssmeted {mm the pest »::«f a Qaghiar w::i_«_Vt§.Ve ;;:g= Assistant
Manager. Tiicrefarefi vVt§i::*£::_»4'c2.t:n<*;f=.¥f:_e-- 3:3}; impedinmnt for the
seciezy ma cnnsidefthe erase iizégxetéticyxzer far pmmtétiozz ts': the
next 1zimg;~._;f;;gss:;;.
3. C§-I} hand, Sri Vasanth§ learned Cazmsei
appearing far '€219 ihird respandent '..-221-21¥Tc*. contend that this writ
-..;:$?e1i;:i:2z§ 'Tshguld nest" be entertainad because pfifiiiéfléf has an
,g%£e1£n2$;i:re'rezz:ed§,a It is aentended that he can raige 3 éis-zpuiie under
V ' TF0 fifths Kamamka Caéogaerative Sosrieties Ast.
:5
1 'uk:
was raised agaizzst the petitiezmer mad eilzers befime the Registrar of
Caeperaiixre S-rrcéeties ix; disgyute '§~§a,183§92-93 far recgwerv of
ssertairz amount. The enquiry 03193:' has gzxbmitteé his report in the = '
wear 199'? itself and the secietv has: pgssed a :'es;=:;£1..=.1'.§::~2f£:" H
12.2.2992
rnesseltsiaag fie dmp the disciplinary §3§*:}i:”«é:sE:!.i;1gs§ izzitiéiésii V’ V ‘
againgt the petitiener, Theteafier, petitioner §3:§§ii1eté{§,a..
higher post of Assistant Manager in the like ._R£=:_§g;!’2§£i§%:–.}5§ S
of the smrieigr (mes net that ifgsaceedifig §;::dér._See1ir§”?(! «:3?
the A21? is petadmg agai. .3: an e:np1e{xée,’L§2§§ ;C3$¢%T’f£’:;=.;’§x”{>£r1otie:2
Eamlet be cenéideraé. -been placed hefsre tizés
Cceurt to Shaw ihz2t’=an§.»* ether é’isCipI.i3a_ai3! prcmeeiiings are pending
against the psjititiener. It is-giézy relmzant tr: gate here that d:2r*ingti1:.e
{3e:i£3.e:1::?:.–‘IE1: Aafgaséaéd dispute, the petitiener was pmmsznied to
{£39 Manager. 1:’: my view, there is no
7?’_§ustifi=:a$i0zz afar ‘?§2e”a’¥ésp{>:1dent% amt in crmsisiea” the $2222 «sf the
, gzfiéziénef f:3r4_p#r<3ié}9tiezz 1:2 the fI:3}{§. higher past.
*3"
(
‘6. In the result, writ petiéian susceeds and it is acartyrdfizzgiy? _.__ ‘
aiiowed. The srder at gikzmeralzre ‘L’ dated 3_?.;?.()(3S 3.21. the
petitioner is concerned is haereby L;ua$§’;e:.3.fj. ‘E§iri”;=;.1’3;:t!1,?,’V. , f
endersenaent at Azaaeéazre ‘P’ dzfieci ,I,1′)_?_;?i,Q§§ “is ais::”?:{;zashe£i.:’;I V
direct the third regagendant 19 cozasideréiizgcizse e::~f ‘ti1e pét§tic$:2er for
prezzzetien to the ne:~;1 higher —e. §dre £1″: a§€:§re.§.3;n.::é~v;’ith Law within 3
peried of three n1onth_s from.=:§<:% éVaie–.=;}£re'ééi;§t é czrpy of this
Qrder. N9 c:)St'§: Y \'