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

Sri Prakash Shetty vs The Managing Director Karnataka State ... on 16 March, 2009

Author: N.K.Patil

Bench: N.K.Patil

32% TEE 11161} CGURT GP KAREATAKA AT 13A}»§(3ALO?.}3 '€k='.P.§'~Ei3.-152$} GP 2598
E

34 THE HKSH COURT OF KARNATAKA AT BANGALORE 

§A'i"ED 111:3 mm 16TH ma? 0:? mac}:  ..

assess L  
me Ho:~:'a:.a am. JUS'i'%C:E'''N;«'<.xPfij.j'¥%,v'.'' '   

wnrr PEYITIGR 2«o.4s2a or'  Gi§--i:s :»'~.:.*} 

BET'ée'E;E%i:

SR: 9RAKAS'ni samw

AQED 5}"{E§\RS    _ 
PR€§PR£E'FGR Mf3'FG1'Q_W.1NK.'  ' »
cougwoaa     '
mam '

  _  I H. _ _ _ 7  émzrzanga
:5?' $3: ; A Amaraag $gH:$.'*f &  ;§§.;Ass;a:§,xR, sééékacates)
;k?%E} : '. V a _ .  ,' '_V"; x

1 mg MANAGi£";%.G D§a?£C;TCeR _
KA'E§E~4A3A§iA swig '€'§Ns'=.»£f~i¥£';':*:i§%.' -
CQF€F?ORAT&C&.N   *  
Na,1inTe~:smM.&aAH«»a¢a§~.._ 4
sA:4aA;.a_a:;.5e3 :'.}5.2*._ V 

2 , ._?ifHE EXECUTsV$E BERECTGR {mamas}
-  §;AE§:h%ATAKA 3': 'TE--?*é'E%éA£'=éCEfisL CQRPQRAEQN
_ :««:a;::2, T§-§{v€MA3AH RGAE";
" 1. 8A§§GAL<2REw56Q $32

' -EHE gezgsgswsw GENERAL MANAGER
' $<.ARN.#;FA§<:A em? amreczaa caammarsesa
._ QG%,_.:%R1'.R€)AD
a.{aL::=?;

{«s*.'"' 4' ' 

 RE$?Q¥'%DEhTS

 _ 4' g2¥--s2é': 3 RUBRAGGWBA, AQVQCATE}

§ir\\\'*'I'

£3': 'EH32: Hiiifié iL§€.}L;'i%'i' {J34 kLA§€¥*$A'1L5;E;A 43153' §§45:§:§{-§é§§~,{-fiiii 'v'\é_$',?*éa..é52€3 Li?' 2i§€}$



§}'<§ "Y3? IEIGEE COUI{T GI' Ki'iRl'~§ATA¥.A AT 3'3A}éC2.5.i.O.RE 3.¥'.P.N::::.4§29 0}? 20%

'\
L

T%~%ES'v"s*' Rt? PET§TE{.}!*£ %S HLE33 UMIDER ARTECLES 22$ ANS 2278f?
THE CQNSTWUTEON OF {MESA PRA'?'i:'~£G TC} ERECT THE RESP'ON¥}§-N13

TG CLGSE THE LQAN ACCGURTS SF THE PETETSORER ?ERTAiE<2iNG_'TOF.A'
?a:¥fS. PRIRKASH GOLQUR LABS AND W8. FQTO WENK, ON «'G$%E_j IIME, 
SETTLE:'s.%Ei'~i? BASES' EN ACCORDANCE WSTH "¥HE DEC1SiQ_i'i:..TAKE?~¥L"'E¥3""v .
THE 8C}:'%R{} GP EKECUTSVE C{}fv'iM1TTEE GT. 9.1.230? BY ACCF;F"Tv1N€£- THE' -- 
"'z'€3"§"AL AMOUNT SF RSJ3,Sfi,'£24:"- AND ALSO TC} _--'€3<.'}N$'§{}EFi._ WEE V v
REPRESEN'?'AT$QN FSLEE} BY THQ PETiTi{Z':¥*-{ER-. 'DT5 ':'%V.3.§E{3€$$8 VEQE 

ANN% R

we vwz;':' PETFHGN comas QM FOfi €.}R l'3s.£A?2S, z%3s'*aAv,  "

QOLERT MAQE THE FGLLGWNG:

 

?hcugh this mfifi§§\\»;§N'_ the same is
taken up for finaui4:j;i;3pos;;*i"§f§;%§Vf:  the iearrsed
coufisei appe3'r§§;g   regard to the
nature   

2.   gfiétition has saught for 3

direci¥c;~n_, d§fé::t_i:f3g_'f%:h§é= ;?éé:3nndents in awe the icrrara

:'  336*'-?¢i3§§fs5»--."}af""'§r?& fifiitifiner Pefiiainiifig ta Mfg. Prakash

c92mék«T% Mia. Faro Wink, can fine Time

V V' _Satfiémerf:t'bé'sisI in amordance with the decision taken

ms»; Beé'2'a..I=*d of Executive Cemmittee dated 9%' January

 accepting 'the tetaf amount of Rs.?3,Q6,224l- and

1N  HIGH {§'{}Ui£'i' Uh' !<;:%E{h$i3.*1'A§§.:3. A3' BANGALBKE '$f'§«'.§'\§::s.e£52{} OF 2€3i}§-i



as TE},-E'?-, EEG}; COURT 0:? §<.;.;2.:-:;;:;a.§e;:x AT aaxaazcag 'év{}'.}~§o.:€§2G car zazsa
3

2335 to Cflfifiififif the represeniaticn flied by the pefirtétnfier

dated 31%' March 2&8 wide Annexure F,

3, '¥'ha afiiy grievance af petitiener is  V.

submitted a representation deter} 113'    

Amexure F seeking One Time  'c'V3.f_ '

the éecisien taken by tha Ba-ard__.0f  .

dated 9"' January     his
request, thé     u  . §'&sued the
communicatinng,' t.*Q§ie§';"é§*   by the
Eeamed   the Statemerrt
af Gbjc:§:r:'£ic3;*é,:':;V'Q'i"i§;§':a:,%i %§:%;;;§::~s& ti;';§e...v;§;etitioner ta pay the
an';0t%§§%'1.._'/aaéidfig'  the deiayed peried as

mmmufiicafid V_e5<aa'i§v;arAéa_r:rd~~*tn§1ere3fter, fhey wiii take further

 %a1z:tic%$*'2rsd cmsfisidé? '?1'i$ reprmentation. The respendenis

2 I':.a;§'€.-f:-   Vcgfifisidered the representation dated 11:"

  _ Maféh  merits nor disposing ef the same after

é¥5¢f§¥fl§""$Qfi0fiUfiiW to 319 petitioner in the fight orf the

 taken by the Said 3% Executive Cornmittee

/
z

EESE 'EH25 Hiiiki ififiilifi' UP' K,A§€NA'i'&§{A AT fifi£\§(iAL()R_E Uv'.§'.N€r.452i} {JF 2{}{¥§§



:3; E13 1216:; $:::r1.;:~>;:' :31? KA§&§;%.TAEi?~. AT B5iaNGé's.L{}P£. '9~.'.}'i1-:z:»_<:_$2£} <31? 204:3
4
dated §§" January 200?. Therefore; petitioner is

mrxstraéned is redress his grievance seeking apprmpréaie

reiiefs, as stated supra, by presenting ihis pefiticn.

4. 2 have heard learned ceunsei   .

peiitioner and ieamed standing caurz-sei fijgj  'V

respondents - Carporaticm. V _ 2 

5. After perusafi of the A$oug'ht."ii?i:e petifianer and csther matc;§;:gg§ avéi$faf:§§§§f V§$n_'fiié',' 'iffiriigergas that, pet§ti::'z:°ser has in ; _ i':i$ deiaiieé representation Annexure F. ?he same disposed ef an merits. .pé:{i%<3fier in abeyance arid igsued the"::=§mt§ii:'¥r¥éé§iié§§§£s;r::LV"§§'. rm? justifiabie. Therefore, _..§.vi€hot;t{:é:p~ressi£:g._.§r':y 'fxpinicsn cm merits :31' this case, ii:

.Vsu f'ifi§:e'«..§€:r___thi$ Cum: if apgaropriaie eiireafiafi is iss£:a5i"=ta :§":{A=é¥V'Lj%fej;§%:;ip35i*;éents to cxsngider the repraenfatien $gbr;3§t't'ed: §3;f petitiener dated 11%' March 2008 vide /L4 g / IN THE Hlifici CU¥.}R'i"' €33' i-i.§.i{§"éA'ilA§iA AT BANGALQRE 'uV<F,?*§G.-$539 {.3}-' 2{§i38 13313 max: £:t3§'3?:1" 03"» K2%R}%AT;'&(A AT Em-.:GALos::I3 'e¥.?.1*éo.4:320 <3? 20% 5 Anrzexure F and disperse of the same in accordance with iaw.

6. Having regard tn the facts and * the mm, the writ petition flied by petitioner K wiih a direction ta the respandsi-%n'$ _'tQ representation submitted by peti_ficn§ér_ dated 2088 vide Annexure F' and sfiéme in amardame with IawA,"~ 'A reasonabie apportunéty to pmsibie, at arty rate, the date sf receipt t:§ .. " tha petiticrser is ref.-:.tr§Irf;e7*€;i.'_ any preperty ::hat is martgaggzd wgy. at the time af abisining the ' '§ea:j take a finai fiecisicm, as éirected 2mwa> e["

sar-
Judge *:iL smg+ I55 fiiii EEGH if{}U}~'CI'{}F i{AR£'éA'i"Aj4Lz~'£ i'~.'1'i:§A1'\§{ifisL{.}K§§ \%%'.§'.§\3(3x35L'ff! UP' 33%)};