High Court Karnataka High Court

The State Of Karnataka vs Mrs Laxmibai Harobalwadi on 26 October, 2009

Karnataka High Court
The State Of Karnataka vs Mrs Laxmibai Harobalwadi on 26 October, 2009
Author: V.Gopalagowda And B.V.Nagarathna
EN THE HEGH COURT OF KARNATAKA AT BAi'~¥GALQ--§{'--.E

Dated: 226th day of Octaber 2o09M...[   ff %

Pxesent

Harms Mr.JUS'I'iCE V.C}C!.P,t?LLA_*C}C)%';?If}.§§"::  _ 2 %  

And   =   é %
Harms Mrs.JUs'r1C:i~:  B.v. 1~m€sARAfrHNA '
WRITPE'H:2'2'O1\INo..§9S86/2fi09«_"(s}iK§:1)' 

Between:

 

1.

The State of Kazinataka, ‘

Rep. by its SecretaIjy,in_th<§ ' ' . ' V I
Dfipartment 0fP¢iT301§§1'i¢i
Admiifistrative ' '
Vidhana Seudha, 1', '

Bangaiore-560 i1.

‘2. The Residefxt C€.3fi11*éiii:s$i<3fx$;*,V._.

Kan}atakaBh:3Van    '

Kautflyawkiarg, 

flew }I}a;¥’§é}i– 130 {Ii2E~…._ V

3;. I_i)eputy– Residential Commissierzer,

: Z33;g;~:x?e11fz.’_1..

Kaufiiya% .(“;1j::3naI<yapu1fi

A' ' 'New Dazihie 1; 13' '(:2 1, .4 J?E'}i'ITiQNERS

(By (}.K91ii€, ASA)

I%.=?§ ibai E-iarobalwadi,
A W] 0. Sri.AIj1m Doddamani,
" "Aged about 35 yaam,

Group-D Karnataka Bhavafl,
Kautilgsa Marg, Chaxzaliyapnri;
Nave' iD€1hi~1 18 Q2 1. …RESPOND}EN'I'

\/

GQVERNMENT op' INDIA). in that case, after refemngI::¢,:he

V…-

? Judges Constitution Bench decision reported

SC 21?? (Samsher Singh vs State of .,

32 it is heki as 1m<:1er:–

“It is, t¥1€:re:¥’0r&>.’,: zmw wirall’ s€tfi’é{1′._*t.t1_at

where the form of thrgegrder ‘5.Sv’EI1;€:fI’€Vi_§,r “21
Cameuflage for an ordéyv of dismissal for
misconduct itxis..V_a1 “‘.’&§?”$”QWI 1=.._11O t:he”‘«::::ur:
before which tf1s3.7′<}rd;€:r2.j_is '£2-hafiezlfgged to go
behirxd the farm "the trus
character-0f $1361" 'M-i'i€:r.'* _ 'I;{' %'[f1$i'§a {ZGHIT helds
that t1j:«;«:i3-jrfier mqugh iI1"i§':sVfo:f':n is mereiy

9. c1<:ts1rx}1i:f3gatic;:1'o:'-gémpizfiymttfii: is in reaiity

3. 02031;: ” {Or ‘ “-911 “‘r3j ;*:iI€f::’, A,-sf punishment, the
V;<If.iQ1V;11"'i;~ 'iv'€::;;1d, ._";1o~;, " bg Vélebaxred, Ilmreiy

; bec:;é;1s§;:*._V of $1516: 'feign 31" {he ordar, in giviizg
fifft3(it .t<j=t§:-)§:'Ari¢ghts–. Csnfarmd by law upon
the emp3.«._ V

A if «–.:%cc0:’ding1y, tbs Writ patition is diamisssé,

Sd/~
JUDGE

Sd/-

JUDGE,’

MP