High Court Karnataka High Court

Union Of India Rep By Its Secretary vs Sri Y M Murali Prasanna on 15 January, 2009

Karnataka High Court
Union Of India Rep By Its Secretary vs Sri Y M Murali Prasanna on 15 January, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
  2  '=';%f§'e'?§«f-{'a;,"%§,E~z;5E:;":'1'@R GENERAL 0? P€}S'E'&L
  T T5H£"PR:Nc1PAL POSTMASTER GENERAL

"'4 'mg £}§RE-CI"GR 0:2' ACC§UE'§TS {PGS'?AL}

'E

IN THE: HIGH coum GP' KARMTAKA AT BAr§--éé§:;G'§z%:2..f'  .
DATED 'THIS THE :56: DAY 0§g;ANUA_.R$' '' ;--',ié;i§:;«<fz§'f  _  "

PRESENT   . T? '

THE: HOWBLE MR. P.,-11;}. m1~;..»zi«:A';2A1ti-»,_.<:H§§F;5.Us§':cE
 " _;xr~zi:*..i .i'  " .
THE H G3si 'B.LE :g{:lé'§m'.é3':'.:':;";;§;y.G.s:;é;'BHAH§T
,  ii'.Ri§.9E1"§ffEQ?€wE}§i3.$'3§'3G4»iéGQ6
1 :;:':x;10.;~e' a:«""'1;*:I;2;_ "'  _

REF? 3? :T*3Vs';:;:RE:3i%A;%%z-~

BY 1% SE€RF__'f}'AR*%'  

:35??? <:s~r::5m$'is*5,'*v_ 

3 ._§DAE~§ 3HA*mN V
 °§~i'E}%' QELHE 21: ---- 

 A{:{i€::.;Jr¢fifs'," DAK BHAVAN
A ' 'sAr~;s;;::; MARS
"«.:~zE%.f¢J m:1',,;-1; 1

V  "»§{ARNA'i"AKfi CIRCLE
 PALACE mm
§A§J€}é'£i...ORE:

KARNATAKEX CZRCLEZ

RAJB§'¥AVfi.uN RGA33
Bfi.NGALORE  ?E"§'E'TEG§'§iE§RS



2
{B}; M] S : AMARESH N LAW ASSQCEATES }
ANS :

1 SR} Y M MURAL} PRASANNA   
NO 572, SRE VRENBAVAN '

11TA MAIN, :1 PHASE, V 
GIRENAGAE  _   ' 
BA§'w'{}ALORE 88    ..  V§'?EzS?0§'xi§Eé\."'Vi'

{By Sui: sG;.R:JASz~£AN1éA§r "  

THIS WP. gs §'1LE;;3"ii*:+:,5gj1*::mj»<r;<}'Qz§£S§i THE (EREEEIR
[}'I'. 2 1.9.2995 i_pA:i;::%.§;a;a aY1:1'HE_4_{:Af?§*, 'B-A;'~z»:;ALRE BEZ'~ECH
IN ma. NQ.:§§2/.:§2Qw{§V§'2%'»?iXIi;;E.BLE§--AS.§§§;'E' AN;?\EE«XsA.

Tizis 3§§*.?,j}i;Z'i{%}I1'.252/ 20% gm the fiée

of AC;§§ntral.Pf§j§:1t§fiiz1iStI"ativ& Tzibuziai (hcreiaafter 03116:} 'the

 '=~v._ '~CA'i"'*} Bapfigalare Baach, being aggrieved by the aréer dzated

   Wheiem the CA'? 1133 ciireszgd ms §6'{i'§fiiG£1fifS

V'  hejieifi to cansizier the 133% appiicatians for ééfiemnt sjpafis

 from 203.2981 ta 31.8.2G%2 as per 'Ens existirag R3353 311$

K.)



sfelease {he 5333:}; due ané rejzscterd the ether re}1?§i1.§:V:5si$§gg}a:.v§.,
fer £31 the a§pfiCa{37ofl.

2. The respcriizifizfi herfiin :"f§i€:i'« 

seskifig far the f0110W%J:g,--r¢ii€fs:VAV-*'**  '
"i) Direait tfiti T':"<és§j:V;fi;iv{itii'3M:}~'§«. "£*r:g accerfl
sanctizms '£23 31}  iéavs  "£ti§:ii§:a'§:a<i ix:
(A11nexur€¥--P;=T;ajVI;)' i2iz1m::ci*ié1t6i:;V.V '2i11d_....:1"&ieas€ ma
entire  Iéz.»§se*r:    ad:;iais$i3:::Ie ':9 {E36

a?,?%i¢aii%;A"'  . » 

"  ' 9;::§:£a:%5'TVT._:f§}*'£i«:°*!m§/Afimrzg' E361'

v{YK*vE--¥Fg§{~02 "';ia'ft{a.. '}?:a.'29@92 (Anmexzm A438)

 7pefio&T of aizmaace an Eeave {mm

  is --------  30.'?.2t3Q2 anti Mama
 u _ gaff ;«5:-:=f§,2'~g_a1m;«:,i per-vi YMM; {:23 daiaé 2 1.2.2993
  deeéaztifig simiiar a335§€I2§.C€:S sf
  (:13. Eeamir from 3.'i.',?.i2G§;?; is

" i:2 2G(}2 as flies non', issueié by ma fmzrth

" r  4_ régffiazaéent.

 Dimrct the {earth respaflfiezzé to
Sanctiea and raieass meéicai reinibzlrsémam,
expefises ificurraé by 'the applicant baseé ms; the

'Authorised Eféedicai A1.:temia:1t's aévicg far {he
\,J\



a £33 warking as Semis? Acmufitant in thfi sffice Gf ersmrhfle

4

entirfi periefi of his Msdicai tzraaimeni    
5.4.2001 tin 4.4.2994 and z:m_;;:s.:§n;hu:~s'7e:::a;:%f;.g!:*V  _
cozzsultatian {Q6 of RS.Z3{}f -- B3'     A'

iady Curzmn Hospitai Barxgéigre, a§;_ tl*1r;=:

instance of the fourth méfieifidaflt, for fig:-Li:;};0;§s;3s
of seeking sece;1*id__  <;j;:'11_:1ie11,  i{Jf39LV13j,?
amountiflg to Rs. Z'£3fC%*[-   A453}
duly condogzing {Em Hcieiay' "the ciaim
for rsasoIi$"«T:.$§.3:at5?. t}:$ 'ap:;:1::g;<;«§% z';1§;'a.«:§c0:::}.?: af {be fast Ehai £233

S€}5;:3;"'t::1fiI1€.*a§ "§.I;ix:gf§.iiz'.jsf §%e§ei'i into his fiiiegfid

i§_:3;a1I;t}:fi.:"=;";_§.7S€1:i ..'~abi3_€fi¥iZ£€; far the 8I1"'€iE'€ pexieé of
_~'5:a§s;€:":;<:& §ré1:'z___c:_§;_:_};7%.§? Wag :10': at 33 accsgsitfi. {if
 zisfiafi ififfifi, befare ilismififiing the agpfisafit frag:

V V'   '

 '   any ether mfief; rsiiefs dasmed; {ii
a31c?;ipz*e§fi:r by this £:§9:1'b}.a 'E'1i'ihuna} madm" me

A' ' ._.{acts 311$ cérclzmsiances <_:~§"%:h€ sass. "

3. ii is the cerztemiofi sf 2:326 first respondent mat he

Seputy Direetmr af Aecauxzég (?:>3€al), Eiagnatafaza Cizazifi,
\,)’

Barzgaiare and had agapiied for difiexfim speilshgfj K

was net grantatzdz A122 enquizyf Wax iz{§;fia’éf€{i ..1in_d£%::’ -R;_%1E:n£i'<$:.":e;§:i A§:':V§;a:€$él}V 'V

Rules', 394653 {hereinafter caikzd orgifimé on
26.9.2802 ta inquirfi u3#.a:u€hofis€d
35863.66 of that a_pp1ic;;;a.t..:.fIf0a i_q 2fi.;"37.2{}Q1 is
18.7.2302 sssithsut priar
sanction of €'1¢xa&r:;% ;.:_$;.1v..1'<;:f': Vie Ifiim. "%'ha amqtisziry
was véffiaer has} found the
3pp}ica11§:'« ifgargas. Efiquhy 2*€pa*:a:";'; Wat;

submittéd o1%i"5.V_1.iEQt-)4 *;an.V& fhé appiicant submitted his repiy

V' «ma: Irii§§;€tit:;~;’Vi}1eI’fi-aftfir the applicant éid not haar

said discipijnary pmaeediags 33$ fin”: Was»

dismissed £i§’f::3;T:Se1vice in respect. cf charges 0%’ which 313:6: was

_f0nmi g1m}vg§$§7V0f anoéhsr discipfinary enquiry inifiatezi and figs:

V’ chagmgea £2: {m.:\:c;,?59; 296:4 kiéfare {Em arm’

mflfir of dismissai was smxfiimad am 2?’.~*?L2Ci@:’°:§ by

” héiismissing the mféginai appficafiem. ‘E’h€ §eii'{i9:mr~a;”‘ig3l3/133:

ap§1iCa:::%A saughé £03″ abova §”{‘:f€’.Z’E’€{§ gmysrs gm zhgi grmmé

\J’

that the éiscipfinmy prcaceeziiings Mim”tia%:€;ti” u ” u 2

Eregarding unauthorised absence fofij (>§.;’§,”»5,3A’$%A.f.?i’;’§-13;? .«

fram 31.37.2902 to 31.8.20€}2»’wias

tezminatsd from service on ‘ffiidigag izzivianoffilar
enqfiiry and therefore is the
raspondemtmthe p§:ti’£3’ont;rV_v:’:}3:§r#%§::1¥ the Eéravs
applicatiens cf times: fimm
3£.’?.2{){)2 ‘existing rules and to
release 0t’£«1ié;fVi’é}i&f9 referred to above,
fiesistczfi by the reagxondants

comtendingux ‘=.t hat the ‘._ “13/<::*i*i1:icenc:1* was found guiifty sf

_u3:1aVf£,:;§:;3t;.<:g:;3Ai7$e2;;} a'1:iscn§¢_~ for the perioci frem 34.29%} :0

was held and yeiiticénar was punished

Wi?h";r§ed1:Ci§£_m 'Ttb minimum sf his scale for 3 };zeri0& «sf fmzr

'V yearé' z é';§;»:. mo:1t}'1s. Tksereaftm' pfiiitiamfir rfimainsci

1* .'L.una-ugh§§~isedgr abseat {mm QQGEGEQQI. as 3}.8.:"28@2 ané

— was heki in respact of the saifi charges aiong with

T ” bihfiti’ chargfis like falsification of mcards, enquiry was heid

\J=

aad the same was compkaisfi. Hawtzvmr, _. ~;3e%3;%fIi«:>zi@3f «*.g. _’;i: ém:;:_§.hs:::’i .’

cfiscipiinary case iniiiataii ,ag4_aius€” ._tE:;=: &}}})}iC3fii Egné ,

therefore, the groceedzings &a?e:=e ‘€:%r%:%§ist¢i as” as per
Rule 13:3 of {he 9 £5 T {fie ‘éppxicam
is not entitied to any zweliejf CAT afitir
coasidmting t}::u~§~ ;:§§…5£h&.Aié§;§i’n¢§1V:b$u11$e1 appeazézzg
for the appéfifiézit Vfientral Govemmeai
Staflding’ ‘fag? ‘:;€:s§i3;1é€I1t3, scmflniseé
the mat :4:.:§a”} @1’1 ma? éheugiz ifzfirs wag

efiquizy :§a;;a7z1’EE1:f.§%Ese§_ a};)f§€flC€ sf {E16 appiittani fez”

A tbs ggéggaégci %3m2;2®..::*;__._2;Qa>§ {:3 28.?.2%: ami {mm 2:::}.::zea:

t:i 3×1{é$..2{}€}2.vfa7:3.§ ezzqmry Ifigfifi wag su&mfit:*::é, M: 35503

*k2aé;’.~*;:~f3ier;§€afl under Eula 133 {if P & T Manual. TEE: szféfir

” -sf?/e1’mi::aiisn hag fiecm up heéai by ma CA’? 31:: €}£*§,gi3::a3

Aypiication N¢.’?59}f2fi§4~ and therfifme, it was fi18fi{§8″§;=:’.’>1’f{ gm

\J>

‘E136 rfisponéenis to censider {E16 applicaficn of 1 V’

for grant 0f have for défihnfittxt

31.8.2082 as per this existing’ :fa1}€s ‘a;_:1’-ti Eéaift

saiary @116 and ‘f.ha’::: applicant w;u$;:a. r:9: €nii*:§e {V};T £0 oihm’

‘ méief in {ha fiaid app£i€’.a:tie.,a a_:%V :§je£fi€~–.h:-zci bécfi rejtzcteci

in Original fiagpiiqaticn ;~;gf?9:;f§;%’§®4.1~«;§é;;§:§;:x__’fgiwgaes and
accordingiy, ‘«$%?i§inai=A._ap;¥§éati«%§); in”a.$_V:§iliWcd étmij; in SS
far as it is réiiéf pirayed far 3.15,, :0
cozzsiyzitrf’ .f1§E:$:¥.v«é7’§’ difiemfit spa-:33 from

20.5.2Q{§’}: “¥;z:3 the {Existing Rules ané ix;

releast the’ Licézve Vs2flaA:~§g*: Va}:-::b£:=:. That baing aggricvezi 5:33;’ {as

‘~ ,.V$ZbO*_.éf§f3.’¢S&fi!§i rzfgéief to the oziginai appéicant by the CAT

b}:V’é1w:1gr.v dafaci”£3:£.9.2f}G:’;3 respondents have preferreii this

pétifisiz. .

E21 have hearé tbs iearnsci counsel apgaaring for

A .,:,:i:T}!€V3V’ fiéffifaioners ané. tbs ieazneci caunse} agpaarifig far ‘she

‘ rggpomdarii.

\~,)>

cA’r~,_;f< "

6. Leamzed CO”E1J{3S{i’} appeaziag fer _– = éggiiiiafieifiv ‘

stwmitted that the Tzibunai was 131:): j=_.i:1:sfifi.:f:GG1 ta
31.8.2082 as the ” to hézve been
unauthmisedly-* absem i.:1.. thc against the
appzicaxu: 311:; thé: of me am’ is

iiabie to be SL2: aggag. ‘ M
‘thé ~–{ea’1°:1ed COURSE} appeariag fer
the re$p0néie_:1t cf the order passed by the

V V’ 3:;a~.;e given cazefiii ceflsiderafiam ta {ha

.2001 as

31.8.2802 and f::1qu§3:j§2 report was also mitbmitmd, 30 aciian

\9J’

‘£5

was takan on fiaa said ezzqziiry report and sé”mz:éc€{V’_T’€;f V’

app1i<::ant~r'£:$po33d6:1t herein was te:m"1na{ed 49;1..t}is "bas§s;a§–

the rtporl: submitted in anathar

order cnf termination of the apfiic-ant 3'33 Been Léfjiéfiié L'

CAT in o.A.No.759/2G§.%i%" b;;. 27'.4.2<}05 by
rejfictimg the no actien has
been takén 0:; "unauthmised
abserzcs 0f }:1eIm?3:1 fer the peried
from 1%;§§:'#€C€ sf V%?}3i{;'}1 fifiqiiiiji was
had. U§%€':'f3Vxi.' "tfie the peztitieners harem were

beuné. is fi:é:::$i::i~*:-1'..'– {ha vifeave appficatiaaa fiieci Euey flit?

for. é§fl%éf€'Ii'£'V$pe}13 sf time {mm 2(}.E:.2G6} ta

the existing Ruias 3313} release {Em Eaavfi

saj}2v;9_§fV'd:2¢«.i1xi'i_;%;:§c01véa11cs3 with this: finding can '£138 said ktava

'V.$;p§1icai:i<£a:t;s via justified arid ms f}{;'fiIiOI}€f'S am raquired is

V' f;::::z1S£<:i.;€3:* the ieava applications of the appiicantwztspondem

for the above saié periad in accorciamée with the

u existing rifles and thersafter take action in accafiziance Wiih.

Thersfom, the order passer} by the: CA'? in so far as ii is

\§«3*

' ' H " — 3'§s,l.§;;'0

1%

impugned in this Writ petition is juséified and W?' E10 '
my grmmd ta differ with the View mkgn '
acxrozflingiy, We hofi that thfire is iim xjiarit £3

and pass thf: foléowing ozéxrz '

The writ pemion is

V ~ vC}_:,ief Iasfice