3 ~r1ié,A{jDL.DiREcT0R GENERAL 0;? POLICE
._ ,KA§é':é.Air~AfI»I::'t;~ENERAL AND ENSPECTOR
_f}ENER}%L. OF:POi,.iC'E KARNATAKA STATE
,,4_s.€NRuPATH:5VN;3A RAOD, BANGALORE 1.
" _ '*;.R1*=:cRt£:'r:&.«:Ez~z*r AND TRAINING)
g 'CAR.L?Qz€ HOEJSE,
PALACE RGAD, COMMON
E,zA1€.GALoRE 1. PETITIONERS
S] O LIRGAPPA
ERAS CONSTABLE E COY
4?}! EN. KSRP,
KORAMANGALA
BANGALORE 34, I
2 K L SALAWAL
S/O IMAM HGSEN _ ,
RESERVE SUB INSi9E(YI'G"%1%Vi)IS'TRI(3'If
ARMED RESERVE BELGA'£j_M..V(N--QW UNDER .
ORDERS OF CQMFQLSQRY'R§«;'z'1REMEN1j"*
R/AT HG ROOM §¥2s.'Z1.£;2;, '§'C):¥gi€:E3V--1*I«E',}'s~Ii}
QUARTERS, DIST'. ' ' w
ARMED RE$.ERvEA.ggLGA'L¥M ' '
3 C}ifiU_§.'_EG§3"U.DAR "
5,10 ¥éEAN¥,}.MA"%"_I'HAGQi;¥D;%
RESEWS/'lE3.. .i3'§"}LIC E .I1*¥".~?-§E'E1{;'"i'€)I%?§
m$'FR.1;C}7? Afifaa'-5E3'-.1§E5';_SERT'»'.'?;B"
HAvER§".::*§.ow'?VUN-DER O_Ri'}ERS OF'
c{3M;mLsog;'z_RETIR§:-MENT)
R/AT KIRANV N;.LA?';a.__
BANESWARI' NAs.»AR_1;~
_.}%.AVERi. - RESPQNDENTS
(8y..S;*i: 3 V sHA£a~f:'R}__§':3R C/R )
' '£'lF:iI:'i§3§E3'VA.'\Fx?.Ps. ARE FILED PRAYING TO QUASH THE
_J1§} D_GMVE1«Z§'i'~I}T."..1~<L1{).2OO8 ASSED BY THE KARNATAKA
ADE»1.1NIS"i'RATI~§?"i.§E TRIBUNAL BANGALORE IN A?PLCiIATICtN
NG..__4510_,£20{3-'F (Z1/W. A'N{}S. 452312007 AND 4550x2007
V . VI{)E" AN-N "'}-'I-A BY ALLOWING THIS WRIT PETITION.
'I'I:'z'é$e Writ petitians cc.:3m§3:1g up far ¥'I*&3§minazy
HS.-&V2§::i3::_\g on this «day, SABHAHIT J., deiivemd the foflowing.
O R D E R
These Writ petitions are flied by the State baing
aggriaved by the oxtier datfid 14.10.2008 passed by the
W
Karnataka Administrative Tribunal (hcminafisr Ca11¢€§i.._:’fl7;e
KAT’) in Application N93451::/200?, 452s;_2’£1Eménf’: fér L.
taking f}L’€Sh action in the maife1£ i.e. c<§i1sid7r;:9i11g }:tl:u~': say
'given by the appiicam «to csxtiéf respect
9f the applicants.
2. é “”‘%’11ed Appiiasation
Nos.4s1§/_2%;af§. Q ;<z~é'$5e/200? before the
Tfibunafi. _' Poiice Gfixccr-3 in the
§{am1atai§a..Sia.te A joint deparimenta} enquiry
was }_1 “” 3:1’ misconéuct raiating to financial
$4;-szeliction of duty etc, T116 syecialiy
emApg>’%§verafi– by rnaperé heid that the charges had
‘-been p”rg{%ad against thesis: thrae applicazats and another
S:r:LB.N.Shettanna12avar. After cansidaring the inquixjsg
réjgafi, the Governmsnt as S:isci§li1:’1a2*}s’ Authozity, issued
kfl
4
secend sham? cause notice: ts thfi delinquent
officzials asking them ta Show cause as to why ”
1:101: be accepted and major penalty sheuid ‘fl(}:t ;5’€ u u
each of them and tha ‘tfiééifivljexfigfianafion
in response to the _’ m3t:i'<A:A:€ 3.¥1d by
impugfied orfier compulsory'
retirement Q35?" ' and dimctixxg
withholdingifif f11sfi(~:1’iz1g the repmsentation reganiiing propogszd
punishment, impugneé archer 0f imposing penalty has been
\r°
passed and iherefere, the said ordex caxmot : V’
and accerciirigly, set aside the
remitted the matter to the Govezi2.me-.fif:’*VV
action in the matter afiier -by 9:135
applicants and page T. three
aiaplications. Being ag:g”1’ie’ved«–. L. order dated
14.10.2008, the State vfieifiiions.
3. We §_ha;;’e’ appearing for the
peti€tieI;e;«S__VVV’ appearing for
respone1ent$—-caveato:_14; v » ” ”
4. submitted that diseipiizlaxy
‘_va1;t}:c’i:*.ity__iA}1a;s paeSe:i___£he Gender in aceorciance with law and
not justified in setting aside the ozder of
– w–. the matter and the zzmrier Of the
‘V Eaéaie to be set aside.
V’ 2 The learned emmsei appearing for the respandents
V’ sulivmitted in support of the order passed by the Tribunal
KP’
6
6, We have givan camfu}. ccnsideration _ !’..:;):
contention of the learned cleanse} appearing for.–§i§é’ _
and scrutiizified the materaial an mcertii
‘5’. The material on record wclfiai
se<::<31r1::i Shaw cause notice L:
hereifl to Show Cause as W’.1l}’ij,-fi.%l.]’:(‘.31″‘L’V§3f_§.I1é3.1.t’}7″‘shfiuiéx not be
imposed upon them: iéhazeh submitted
their }T’E3I3I”t*iS(iI1?.a’§?’3′.§VI1v__71I1 ivfifigfice. Hswever,
the Discip1i;g:5-fly csrdczr imposing
penaity J’Wi_fC1vi!V.'(L3i,3.?;f:’ Ii1%~f§::vV’V?§’§i;:«;§1’é$e11tations submitted
by the :15$SpGfi£}é§fiiS. -‘therefore, the Tribune} has
rightly héid. ‘i.’Va’LVe” ‘=.-:V;’:’1§14E::.i={: (4an41″V.’.imposition of penalty by the
discipgliflézxy authafitfir is not passed 113:1 accardanca with sub
f’L:«}gv. of Kaxnataka State Pslice: (Di$<:ip}.m' any
I $965 and acccrdingiy, set aside £2116 ()I'd€I'
Z af {if penalty and remitted the matter to the
authority for takifig fI'{iSh acticm in the matter
V' éonsidaring the represenfation given by the apylicants
to__ the second show cause: and pasa final (}IYd€tI"S, in
K}