W THE HIGH COURT 0? KARNATAKA AT BANGALORE
DATED THIS THE 4?" DAY 0? MARCH, 2010
PRESENT
THE HON'8LE MRJUSTICE K.sREEDHAR..R.AQ':'__'__:fr if
&
THE HON'BLE MR. JUSTICE A.NM?a$i'uL;o.iéA~:;AJ.§$oVéA(LDAJ
WRIT APPEAL No,§445g"20d9 {L-T531 ~ = '
BETWEEN:
1.
D.Vija§kaw--.!<:;j__i:_T_Aa.r, Adv.)
The Assistant Execiitiye
7" Minor, IrrEgati0n"'-Sub~L3iv?i.sE.on;-- 'T
P.W.D. Hangai, Moiaka-lmu'r','V _
Taiuk & District ChitradLa.i'jga';.._"=.__ '
. The Seérefayry ft)'G.o§e;'riTment,
M.s'.-auiiding,'pjg. .
Banga'i0_re as 560
Pub.Iic:Wo.ri<"sv'D-epasrtmgént; '
IAPPELLANTS
pa ,
Ageafd abVou_tfi-fi3 yea rs,
S/of Mfianumanthappa,
Residénfof Chavalur,
CIhal_|akere Taluk,
" _CE1_si_tfadurga District.
:RESPONDENT
-V
E"\)
This Writ appeal is filed u/S 4 of the Karnataka High
Court Act praying to set aside the order passed in Writ
Petition No.8588/2008 (L~TER) dated 15/06/2009.
This appeal coming on for preliminary hearing_j't.his.
day, K.SREEDHAR RAO J., delivered the following:_-:..__" » _ 3
JUDGMENT
Respondent was working as Literate A’ssisitari.t4 tinder
15′ appellant from 17.2.1986 to ”
is removed from service. Inrefe’re_nceyV’the~.;Labojur
Court rejected the reference oni.~t-hiegv-ground of”d.ela.vy. The
learned Single Judge in’ in question
however found th_at.__resp’o’ndent for 240 days
and grainted”raiivf,|om:psum’,retren’ch’ment compensation of
Rs.50,00Ci-,f~’@ The”.o_i<de'r.._:app.ears to be a discretionary
order. __Henc"e, VVrlo_grou_nd""'for interference. The reason
"V"stated5*ioi;'.rJel.aAy inxfi'l'i'I'i'g"the appeal is also not convincing.
' : dismissed both on the ground of delay
and 'r}n'erits_r.'"Vli: W 1
EEGE
Sd/~