High Court Karnataka High Court

Sri Shivappa vs The Superintending Engineer on 30 September, 2010

Karnataka High Court
Sri Shivappa vs The Superintending Engineer on 30 September, 2010
Author: Ajit J Gunjal
 - '. AN???  

IN THE HIGH COURT OF KARNATAKA.
CIRCUIT BENCH AT GULBARGA.

DATEZD '1'H1S'l"HE 30'?" DAY 01: S£'€I7'l"[€Ml3I':';E%,-  A' 

B {If3'O}'{ £3

THE }~ION'I~.3LE MR. JUS'I'IC1E A5..1%i{'}.'j:.J';1::t;'NJ;zx.1',V.. _'%'V

WRIT PETITION N0.5984 oéF.2oo3   "

A/W M1sc.w.3Q'379/20%m.V%T 
BETWEEN: . M *

Sri Shivappa S/0 Ayy21p;5;;"

Aged about «<12 yA<-tars  _  '

OCC: Guage Rg~:ader_  V   . _ 
Tur1gabhadrei._Le£:'Ba1'1is: C;£1VI'}&1]'   " 
No.1, C21I'1'8{i SiV;'b:E:!i3'{iSI()I}  '  '

Kallur ~ 58iV..v1':ȣ.81,   .. ' 
Manvi TEI1t:--k, "Ra1it:*i;":'L--a r'Dt.rict.'."' '  "

 Pe11it.i()ner
{By M/s. S'fxi3fa5ro'gi_rzia:.ts11f{ssts.]

.7  ' E  V A T110 --. Sv.p'c{I'a1'1'1..t_',c:nding. Etlgilmer
 ._i1"rigg21I'£..Q3";. l;)g.p211't.1'11ca11t

'.'.{'1111gab--}f;21(ir21 C2-ma} C('Jl}St1'14l(',I,i0I] Ci.1*<'.](=.
'i@1ra_:':I;2.1xis (C2'.1mp)--584 I35
RE-1i_('.h1:1I' Dist,1*i<'rt.

 V'f'i=1e I:Zxec1.1t.ive Ei31"1g._§i1'1eL;%r



 .111: 11):' 1111211 disposal.

ix}

Irrigg1tli()r1 I)e1Jz»11'i:{ne:1t
No.5. Canal 1i)ivision
Yar;-lmaras (C21mp}--58ri§ 135
Raich1.1r E)ist_rici.

3. T116 Asssistam. Exec11t:ive El'1§_§iI1(?(?l"
No.1, Canal Sub~I)ivisior1
Kallur -« 581118   »-
Manvi Taluk, Relichm' Disiirictl,

 . 2." F~'{cs}?;»:)2Vi1'ucl.§}';':. 
(By Sri. M. Kumar. AGA)

This Writ Petnitarg i1_lecl..;i1;:..gi'e:;"'Articrles 226 ;.1l'1(.1
227 of the C0r1stitut.i0n"o_l"' I:':di'a*. 1;)i'2z};;»i.:1g.t.0 quash the
order dtd. 2.1,1.2006.. .._2_-Lnclp 14.116'0'.c1'l{ic%$ermc2:11 (ltd.
10.3.2008

iss_1.1.e§i ‘—by fijthe, ~Vl’C§£_’:’v,A1’1f1’E!§(1.1I'(‘~Q alnci Z2
respectively ahd §:5{‘;”(‘)_V<fi1"'f;;%(.'}i;_ l'.}'1€xvI't?S'}J'01l'(i'f;fI'1tS to reinstat.e
the pet.i1:1'0r;1ér 01:1 Seiiyice,j§n"'~t.h%;~_ held by him earlier
and to pay–v..h:im'_lhc:' 4s3;1:11*y:V't):1'§p211' with the regtxlax'
empl0yeelSh~ gfj; =se"1m£'- ca"ci'r'c.'," by considering 1'11:-.=
I'€pT€SLi{FlfaT1i0VI1'E."vd,a1i€3dW_1A01._1.2005 and 18.2.2005 nmde
by the p¢:'titi_0:'1e_rVVi"cl€ "A1j1'X–;C§V…and H rcspedively.

This peztition'(:()1niinggV on for 0r(lers in '13' group this
day, f.;.h"c _e:0uri,"m_ad<: the following:
0 R D E R

f:3Ve::"1.v,,_t.1'l.§jLi}.j§1'a the matt:cr is listed for <)rclcz's on

e1p1)11*ztz-1tv–':i).11'»Seeking 21. directi01';._ with ('()I"iSL"?£1l it is 1.;'1l<ch

ii

'4.)

2. The pet.i1i01’1e1′ lms s(:)ug§1’11. for {he it.)I1Q_w”i1″1g

reliefs:

ta)

“:’«:.13f’I:’ii.iQner A -x.r..i_.de

Issue writ: in the 11at’ure of c:ert.io1’ari t(Z’IC}L.l’E’3;E~7..}:;_l:”~ ‘V’

the order dated 2.1 1.2006
Sa.Ye.EI1.No. 1. /C2/ 06~Of7/.2 _ES’O 7._azi1′(i– ‘V

endorsement

ciatied

N0.SaKaPaAa1 /CM2/\m;é’;*-2795’/+=pay ‘hin1″t:hVe”e21iary on par with
Ieg1,i£é1r’=-erxapieyees’ of the St-11116 (.’.’ddl’€. by

c:0fis_1’CIe1*if1;: V 1’eprese11l:.2:1t’io1’1s (.i211.e(:1

em.1.2oo5,;;1n;; “”‘1’e.2.2005 made by Lhg.

A.n1’1ex1.1res~G zmd H

‘ u _, _v 1’eS’pe::Vfi\rely.

of this prayer clearly irzciiczuiczss t:.11at

the1.”I)et;i1;ic)’n’ér seeks a writ: of 11’1z;-11’1(e1;–11m.1:~; to rei11:ste11_e

(3

not arise. Am1exure4’Z2′ is also am er1ci()rsc_.ment’.

rcitcrelting what has b€f31’1 stated in the 0r1ci(>’:fé3e:i–1.g¥i’3.%

dated 02.11.2006 at Ar11’1€x1.11’c»’Q’. 1 am of 1-.14’1&: 2 V’

the petii.icme1′ has no }(;)cL1s t.c).If’iic..§’i1i’?’ \\-‘1*1t.. p1x3~..

inasmuch in the abse1’1c.?c c3f'””2:=V1_:iy iT11zr1Ic’ri;;1§~_u;) “s~:..1″n.)V\V\-“V.

iliat he was working on daily’ k)eisi.s.’ ‘…h(3:g c1i:*:_c§;t”ic:i1’1 of V

entertainillg this wri::.petiti.a)’1’i =doeé;~L.’11()i. if the

petitioner has any other r_éA1n'(–;-dy;”avail–2i§:).1é;_ he shall avail

such remecIy._..

With€’fhi~s* fa-§:i.i–‘i.’i()11 ss1.2;uT1(is 1′(:ti(‘)n d(.)cs not s111’\ri\re

for C()r1é3ide1f21t.ic3I}’:3 diSp()SCd of.

3:517 –

$v_vk __ M.