High Court Karnataka High Court

Thippaiah vs The State Of Karnataka on 19 March, 2008

Karnataka High Court
Thippaiah vs The State Of Karnataka on 19 March, 2008
Author: A.S.Bopanna
IN THE HIGH comm' 01:' KARNATAKA AT BA~NGAL§iéE  '

DATED THIS THE 19TH DAY<0F~-   I M' x

' BEFORE   % V  
THE HON'BLE MR. A 3% BQP»:§:-N'$I_:A"" 

wax? . E-T.T!Q.N ..Oa8?.5:(.,.2QQ4 (c:.:\;r:~K.LA37

1 sea: THEPPAEA T SIG'SvE€I:"HUS$AIP3}'%PEA" 
AGED AE;0.u'I'--57*,rEA}?S.«: _ _ ~
R/A I\iO§._1-9§i?':}, A,2;~*u:*5' ._NACm*_E-».. " " 

sTA'1§ira*_acrA.t2;,_ RA1_§:._;{LI1§   '

2 SR1-VBA"LA~*1   .
ZAGED =é.BO'u*r;V5s  I
ASST; ExE::uTtv_E~E:N£;I'r¢EER
ZELLA.  
NIJALlNGAPPA"NA,G}%--R,' RAICHUR  PE'I'ITlONERS

(BY game sfiasaivxmra Si-IE'I'I'Y. ADV. FOR
 'Mfg S¥{vE'I*PY"P.N.13___'571~'i9«GDE ASSOCiA'T'ES}

 _  1"ié'E..,S*1*§g*rE OF KARNATAKA

REPBé_.'.iTs CHIEF SECRETARY
 \(fDHA"NA SOUDHA
.. BANGALORE -560 001

 V. " 2 THE HON'BLE LOKAYUKTHA FOR KARNATAKA

' (By SR1 H.M. MANJUNATH, HC-GA FOR R-1

 M 8 BUILDING, BANGALORE -1 
REP. BY DY. REGISTRAR (ADMIN ' 
 RESPONDENTS

SR] M SUDHAKAR’ PAI, AIDV. FOR’ R-Q]

_,T_§§3ovcmmcnt Advocate for the 1*”

THIS WRIT PETITION IS FILED UNDER AE’I:Ié2LEE7;5.”2E ED
227 OF THE CONSTITUTION OF’ INDIA WITH RPRAYER TO:

QUASI-I THE REPORT DEFENDANT. 30..3,2002-“I”S€§UE’D BYTHE

ADDL. REGISTRAR OF R-2 VIDE ANNEXUREEBI:-‘QUASH
ORER DATED 13.7.2002 ISSUED BY E,-2 T0 1.2- ITE.IM=POSlN(3E..TPH§A
PENALTY OF COMPULSORY EETIEEME«NT’-DN THE .’PETI.’PIONERS’ .
AND FURTHER DIRECT THE RESPONDENTS TOT’RECOVE;R E _

SUM OF RSA,57,856–25 FROM *TEI%4E’.«PETIT1DEE.Rs ‘IENN;”-‘E1 ”

. . . . », ~.

1–If ‘Du!-ti’-Ira.-:1 J’Il’i’l’I’I’I’l’I n-“rs-n. v£’J’I.’l1-,
J. J. In J 1.4 Lr’I.I.I.I.aI.I-I15 \_”.I1I. I-ll 5.1!-tCl.I.I.I-I

Court made the fo]1owiti,g”:..

“l”1-a.-{cs
.1 .Ll..lI’.l

The azf: _bEfp1Ie:_«- this’ aeckillg for issue”

of w1*it__qf communication dated

1E.7.2Do2_ I _ Lek/ARE/4; Eng; 19/ 1999-2000

‘ issued is irnpugned qt Anncxuxvc-A

to t1Tf:”1::D11’17icI11;» ., pétitioners have also callefl in quesfion

*,_c1.£i_t¢_3r_1H “” ‘I3Q,3,_2._OO2 which 15 _i_1_npug1.Ic;:c1 at

= .. A T.-.’..-..,_.In,….’g_ __ Ir} +44; +11- -….4-:4-:,….
I’l.I.l’..I.|’.’I.t.l’l l3 1 Wu” .I.J (SJ .L.E..I.I.I 1JErl..II-I\.aFl.I I

A ‘ I have he-an: Sri Shasl1i1ciran_ shetty, Icmnéd

“..ér{}]1:fi.’D3el for the petitioners, Sri Manjtmath, learned

respondent and

3
J)

O ,
‘I

Sri Sudhakar Pai, learned counsel appeaxm ”

lespondent. ~-

3. Having heard the Ieegectjve have = V L’

4. Though 1 been timed ofi
behalf of 011 which
petitioners is that the
Hon’b1e wae_’:’not-vested with the power to make
the reco1:1tne1tdtattot;t’ vide oommuzuicafion dated

18.2.2002. .VTi1e_V_V$oid dootmdxtention is urged in View of the fact

«t11.i=-J; i; th’.i’«._k,.rr:=seI_1t case, the e11qui1’_v is initiat.ed at the

Go«ven;menft. As such since the ei1’1″”§r till the :-.*%”e of

xsub1J..1it.t:di11g the nepolt dated 30.3.2002 was at the insta;nce of

V-,,v’Hot£’}3le Upalokayulctha, the impuglaed notification dated

U ___§18.7.2OD2 (luring the absence of Upalokayuktha is without

jurisdiction.

}’

this “I11etter issues a fnesn (1 ‘T3011 1 ‘

5. On the aspect of the sustainability” :of *
commtuxication dated 18.7.2002, _.fl1e._4Inat_.’r.e’i””i1e§::ii.”netV be
adverted to in detail since a 3111111′ ‘ai*:iseiie

co-ordinate bench of this WEI§io.8_1OSiiQ5…whe1:eiJ1i–.V:”

this Court by ortler elated hes ‘–eo i1sicJIe1ed this

aepwt cf die ma-..,t,er ‘.i.7i1Wi’»…_ 1w.5.Ii_ L__4.: been followed by
**–‘s ”””‘t in W1P.}’€o.}971..E’-}’wO4.-A am the an-«A men- is fl-GL1″!
conclucieti, ifiniiexuze-A datesig ’13;’?°’.2L’)02 c:a111″1<:-t be

sustained the» 3a?11e.iévVi.aeedidiIigly quashed.

6. ..V_T11.o1ig11iVtiie counsel for the petitioners has

uxged xib.e’ei1q1iityT1*epo1’t at A1’inex11Ie–B is also not

‘ «_I H16 View that the contentions urged are

1- 1.!

regaxd to the same. liberty is left open to the peiiiioners.

I

In that View of the matter, the pefificn is’ :t.1i&41::J«r4:i)’.’.-.?’.:;f’3″ci« ‘

The matter is remitted to the HOI1′!.’l§: tp K V’

Iecolmider the matter at the

Upalokayuktha from the sfé$€~.. 0f it:’fl=:ipt_ ‘A L’

mparti No c..st._,