Karnataka High Court
Sri M A Simon S/O Sri.M.R.Anthony vs The Chief Executive Officer Zilla … on 25 June, 2009
1N 'rm:; mun conga' or l<.ARNA'£'AKA AT BAN GA} ,A1:-£5' 'L j 5;. j 'V .1
DATED THIS THE 25"" DAY 01? W19 'A " A3» %
BEFORE
rHEHoN'3LEMRJUsT1cE.st
WRIT PEm*IoN2v0.z3 75a/ga:1&;;_s.;9;sg. " v V
Between:
Sri MA Simon,
S/0 Sri MR. -j_
Aged about 51 ' "
Rfa, Near Bridgrz, " H .
P053 371 213," -~ * '
Virajpet Tq. r Petitioner.
(By Sri
1 Officer,
Ziiia 'P*a.x1cha3?i§zt, A'
Z L Mandya
' " 3 ' -- The Conservator of Forests,
- _ »I'jzi11a'i>.;mchaya:h Division,
' iv.{a:::s;,~a. .
% 3.1 .1311. Somayaji, Adv.)
This Wm Petition is filed under Aniclesgzze &. 3:232 =
Constitution, praying to quash the at 'AmaexuIetV:'K§
dated 1.9.2006, etc.
This Writ Petition coming on :ttxr'Pre3i;nine1'y Heaxing 'i1:;'Ri I
Group this day, the Court made the foflowingn:*~.
The petitioner had been
as a Driver on daily witgeiteeeis. fie service on
1.929% as per die first respondent at
Annexure ‘.3 .’ the said
directionsfordefs ~ « 4′ v
V’ – 2. f’ér”the petitioner would contend that the
the second respondent has held that
Vpetitionerptnas en the basis of a ihise tramier
” i.ee(_tit§eate. a stigma has been attachw to the petitioner while
him eom service. Before passing the order of
of the petitioner, he was not issued with any show
1 to 4- ‘ notice nor was he heard in the matter.
respondent at Annexure ‘K’ dated 1.9.20M;;axe__hereby”q1§§;~:5&i. H k
Liberty is reserved to the respondents to :i;_ e
the matter in accordance with law. No azbstg.
BMW2562009