Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Karnataka High Court

Ramsingh vs The District & Sessions Judge on 18 November, 2010

Author: A.S.Bopanna

Bench: A.S.Bopanna

I
IN THE HIGR COURT OF KARNATAKA AT BANGALORE
Dated this the 18*" day of November 2010
PRESENT

THE HONELE lViR.J.S.KHEHAR, CHIEF Jig~sTfIjoE__f  A' 

AND

THE I~1oN'ELE     

WA No.34?/2o1oA:(s--EE.s)  E  
BETWEEN: * " " '

l. Rarnsingh
8/ O Lalsingh
Age:36  _  -  -- 
Oec: Process Serve '(Dis:;:hat.rged--1_'~.,t  _
R/IS1PI3e Lmganna' Randy...     "
Opp. Europ Tailors "  v
Mudugalkai"--Building} ' Q  - 
Koppal ,£*iop_::iai Dis_tri::t~.V  A V 
    = ' p     v .  Appellant

(By Srnt; Siislhelelal,*g;{';dv';'for 'sf: Vighneshwar S Shastri, Adv.)
AND: V V 4' V l
1. The District  Judge

Davanagere ' - "
. «Davanagere "I'_),1'_S__1_"._1_'ji4F,'l"..

   _V'1/he *CiV*i,A:1dJ1,1'dg§ (Jr.Dn.} <31

' -fihariziaigiri.
. . L'  '  Respondents

% ~ .. '. pl ' n.(By Sri'B",l 'Veerappa, AGA]

   «This writ appeal is filed u/s 4 of the Karnataka High
  Ccgurt Act praying to set aside the order passed in the Writ
'  Petition No.8l54/200"/'{S--RES) dated 02/07/2007.

This Writ Appeal coming on for Orders this day, Chief
Justice delivered the following :



'WWW

2
JUDGMENT

J.S.KHEHAR. C.J. (Oral) :

Sri.B.Veerappa, learned Additional,V_uC.iQv'ern.men't..,, Advocate for respondents.

2. Keeping in mind in the application for-' r;ondoin'ati.onlV""0f._ tlelayjaslj also the affidavit filed by the we are of the view, writ appeal deserves to" the delay is condojjedlland. is allowed.

3. T'l1e"appellant' selected as a process server. ent{'yit..,,muto,.sewice, he was placed under »p1fobati.oi1. 'el-lfaV_ing evaluated his work and conduct, the Civil Jud'ge,,'.1' Junior Division, Channagiri, by a '.Vcomrnulni_cation dated 06.10.2006 recommended, that 0' lffthvellservices of the appellant be confirmed. Despite the aforesaid, by an order dated 14.02.2007, the probation of the appellant was not cleared, in as much as, the appellant was relieved from service. Cl"

4

6. Relying on Sub~Rule [2] of Rule 6, it is the submission of the learned counsel for the appellant, that the order dated 14.02.2007 deserves t'o..Vl_bei~.Vset aside, on account of the fact, that it did grounds for the appellant's _»g:1ischai'ge."~--~:i:t"

submission of the learned counseI_l'=for'th'e that in terms of the mailidatie of"~Rule_ lk3{A2l'}._j'extracted".l' herein--above, it is imperativ.e---- tov--in'dicate" the grounds of discharge in the olrderv" services of a probationei=.a1*e5:to be di4s'pe*n.sed 7",.'lnspitelof"thte._afore.said submission advanced at the of thellaplpellant, learned counsel for the V' ., appellantpllas our attention to an affidavit dated ll *w,.\:?l«ll_:.1lCl'l has been filed in this Court, wherein the1_appelllalf1tl.has interalia undertaken as under:--

"1'}V_.l*i'hat in case the appellant is reinstated into he shall forego all his backwages. ii] That on his reinstatement. the appellant shall re--comrnence his employment as a probationer, in terms of the provisions of the Karnataka Civil Service [Probation] Rules, 1977 Umgamfiu 5
8. We have considered the solitary contention advanced at the hands of the learned counsel for the appellant, as has been noticed in the foregoing paragraphs. We are satisfied, that contained in Rule 6(2) of the Karnataka (Probation) Rules, 1977, is clearfanlunarnbiguou_s,_finals. much as, before the services of aKpr'obation"er' are to'"'ne'v, dispensed with, it is g for" to inform him, the grounds indicating the same in the orderwoif Thus viewed, since it is of discharge of the in the order dated
14.o2.:,2oQ~r]ere.fee,rie,r1ed, that the said order deserves. to 'be. aside being violative of Rule 6(2) of ,the,l Civil Service (Probation) Rules, 1977. 'Ordered aCcor.ding1y.
* 9;" In View of the aforesaid, it is necessary to .' that consequent upon the disposal of the instant appeal, the appellant shall stand reinstated into service, forthwith. On his reinstatement, he shall not be entitled to any backwages. His emoluments shall commence from the minimum of the scale. On his 6 reinstatement, he shall remain on probation, in terms of the provisions of the Karnataka Civil Service [Probation},:. "»a. Rules, 1977.
10. The instant wn't appeal is aforesaid terms.
UDQEES Kwgnni ' mv* Index: Y/N