Sri R Tukarama Rao vs The Managing Director N E K R T C on 13 January, 2009

0
93
Karnataka High Court
Sri R Tukarama Rao vs The Managing Director N E K R T C on 13 January, 2009
Author: Subhash B.Adi
' ."EELLERy*,O=

{ET 5MTfH§EQEENUKA, ADVOCATE.)

IN THE HIGH COURT OE KARNATAKA AT BANGALORE
EATEE THIS THE 13" DAY OE JANUARY 2EOEE;E_

BEFORE _f"'IEj_

THE HON'ELE MR.JUSTICE SUBHASB_fi;ADIfn_
WRIT PETITION NO.1O145120G?(SK§5E I-i.'

BETWEEN:

SRI.E.TuKARAMA EEO
AGED ABOUT 59 YEARS
S/O.K.RANOJI RAO , ,w
NG.1712/1, 3M}CROSS{g K
VINOBANAGAR '*~..'
DAVANAGERB --I . w. w;.-
.. :a~=--j' ",1_ :,';.EETITIONER
(BY SRI.S.E,mSgKANMAEEA,'AOVOCETEE;

AND:

I. THE~M%NASING DIRECTOR "
N.E.K.R;TgCH'.V ,V=_ _
CENTRAL EEFICES. *,_*
GOKUL ' * ' 7.":
HUBLI', "

2. TEE EIVISIOEAE CONTROLLER
"fi}ETK_R_T C .I.I .....
, EELLEET"mIvISION

..RESPONDENT

TQIS WRIT PETITION_IS ETLED UNDER ARTICLES

“»226»AND 22? OE TEE CONSTITUTION OE INDIA PRAYING
.'<TO_ QUASH THE IMPUGNED ORDER DATED 28.4.2005
_IaEASsEO BY 2.2 VIBE ANNEXURE~H TO THE WRIT

I,"pETITION UNDER THE FACTS AND CIRCUMSTANCES OF THE
~CAsE.

THIS WRIT PETITION COMING ON FOR PRELIMINARY
HERING ‘B’ GROUP THIS DAY, THE COURT MADE THE
FOLLOWING:

reply he has tried to refer other names :55 the

alleged misconduct. But there is no juetifieetiono

for his act or there is ne denial of the eilegedati

charge. When discrepancies are zpoifited Vout ‘in

discharge of his duties, his feilure_¢onetitutesFr

a clear case of nfiscondfiet; Tne*EnqnieQd§fticer
has given a finding;” and fi”the adbiséiplinary
Authority on considegetione oi ithe– evidence has
rightly paseed the order of egnishfient. The order
oft puni§heentjiiis_iioni}, Qwithholding of two

increments; Henge, i fihd_Q0 reason to interfere

with the order of puniehment.

6; Accordingly; the writ petition fails and

7V the same is dismissed.

Sd/:3
Iudglg

mv*

LEAVE A REPLY

Please enter your comment!
Please enter your name here