High Court Karnataka High Court

Sri.Ramalingaswamy S/O Late Sri. … vs The Director General Of Police & on 3 August, 2009

Karnataka High Court
Sri.Ramalingaswamy S/O Late Sri. … vs The Director General Of Police & on 3 August, 2009
Author: Anand Byrareddy
1
IN THE HIGH COURT OF KARNATAKA AT BANGAMBRE

DATED mls; T1113 3*" DAY or AUGUST 2g;:é;>&j % 

BEFORE:

THE H()N'BLE MR, JUSTICE  ;

WRIT PETITIGN No.2i_??{1 OF 2_Q;3,2csl»:3:z:§y%  J %

BETWEEN:

Shri. Ramalingaswamyz V  
Agai about 49 years, H -  ._ 2 
Sin. Lab: Shri,  ' V.   

ReSiding.at«vN§i.'1.,Lfils.  ._ 

CITE C:;)l{>ny ,A'2'::.d  _ '

Udajgragiii, " _ V'  ~  _  V» " 

Mys0t'e~57?0 019-k  ,'  PETITIONER

 (By  

 :31' Polict: And
Comn_1an_d~an_1: ijeneral of Heme Guards,

 é ' . VKamamkV.?.éz .Sia1t:,
" "   VN{3.VlL and Annaswamy Mudaliyar R936,
"  4_ ~.LBa;:g5§Uft: ~»~ 560 001  RESPQNDENT

   Shri.Shas§1ic}}2.ar S. Kamxadi? High Court Gmmmmenl
  "*. }3'ieadcr)

$$=éU§£$



appcai filed by the pctiiioncr wilixin Gates    

0f the rtsccipl of [he copy of the saigi'(§i'(i':::~._ A' 

3. It is new 31:: ;:ré-;Vi_i'i;§.g§ncr"'S'v-  T' of

disposing of the appca§ as  "c>f .L!.2i,.s: §Co:.arl, {he
respondent had issursdv  caifing upon
{he peiiiiunmf     support of ihe
      V

 is  {hat the dirauiiun issucd by this

Cour: Eu Adisafipust: (if and the rcspundcni without doing,

31,} calléciv-..I,:tpgI_;&.£hc pciilionar {:3 furnish the additional

~ ‘aagzis _unwm’I*a.r1§,t:d and since he was a bank oificiai

H ;_~zé}EiViv’noiie:t: having rcachcd him on 15.06.2009? and

due “Eu of we-rk maid mai reply {:3 {ha same, The

“:§s§$6ndmr:£, huwevcr, wiihuui cunsidaring the gmumis urged in

appeal mama, has issued 21 mama; dated 38.06.2099. Since:

the petitioner ciid ms! appear, the pctiiiun<:::r':~s appca} steed

rejected. It is ibis, which is sought to be chaiicngcd.

2

4. The Cuunsci for the pflliiiégnfilf~!’%{L3rli'{{3 |:}£Hfi3%}’£;§Viihaifiihc

appeal was filed under Sccii¢ti:’9_{5)(§£)~.fii’ the

Guards ACL 1962, aggigzsl tefihifiéiipgvvfiand it is a
slaluiory appeal, .;»_A-,V:a,}r3fl_sficic*;r¢:ti on merits.
The Appclla§§.Me?§:uv!.h0r§i§} the same and
pass ‘

égtving pnmccdcd to rczjcui {he
appeal ihcrcfora unjust aszd has rcsaiicd

in prcj1.§’ii’iesV~::V{g;___i}2c pciiiioner and that if the pciiiiuncr was

‘ additional documents, further opportunity

mig§1{ been granted {:3 the: pcliiiuncr.

” The: Gnvcmmtml Advmzale wuuid rcadiiy pain: uul

in {arms :3? Annezxurts W EL this Couri had gr:-xnicci {hrec

gimunths iimc: in dispcsc 91’ {he appcai- Tfic pciiiiunezr 111:1 having

szumpiied with {he mama, cmuid 1105. have uumpciitxi {he

2%

rcspondcni to await the p:”i:1..«\{»

in issut: yet another notice cailing i;p<3r;_A't4I?2t_'; 1$c:£i'i§.§)r1cf'£(.;»..pi;L2§»ide '

such malaria}, it was the dufggk of 111:3 'pgj:iii§unc;::"'iqigirggvicie

malarial.

6. Given the :v’;*_X}JpuIIala Auihoriiy
has merely nun–:«.:ppt:arancc cf
the 4Appcila1c Authority to
while {he pclitiuncr is also
duly is: to prtxiucc any maicziais

1&3 rc3p<m"(iA- ..i'o;*£hwiih, when there is a notice issued to the

'ihf; Appeilaicz Autimriiy.

it can be Said that {he peiitiunvr is nui

.Aabs0§.%i=:§ ti’ the responsibiiily in not having fcspondcd £0 aha

issued by [he Appcilaiw Auiheriiy. The puiiiiuncr is

” Wherefore directed Ev pmduce the ducumttnis suughi fix” by [ha

Appcsiiait: Aztilwrity on or bcfurc 17.08.2809 and ihcrcsaficr {hrs

§

Appclialc Authority shall consider Lb: appeal

dcptznding upun {he discretion of £h;:mAppcl}a’£e’ a:a:ii(}” .

the petitioner requfiring to be heaId;~:.£hc:’_é;pi2e2£E’.n1a§’bfiu

of on meriis in aucurdancc w’;£h §a.xv.
The petition is tizgfeihrefi ‘ihe abuvc teams.

Anncx_Lm–: –‘*~D is; qua§;iacd, ufi;’:::’a}’§0Ildt7Hi is dirccicd to
consider , such maicriai {hat the

pciiliomar may * A. _ ’73.

Sd/~.’
….. Judge