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 3, Cited by 0]

Karnataka High Court

Karnataka Lokayuktha vs The State Of Karnataka on 24 September, 2025

Author: S.G.Pandit

Bench: S.G.Pandit

                                              -1-
                                                       WP No.38939 of 2018




                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                        DATED THIS THE 24TH DAY OF SEPTEMBER, 2025

                                           PRESENT

                             THE HON'BLE MR. JUSTICE S.G.PANDIT

                                             AND

                            THE HON'BLE MR. JUSTICE K. V. ARAVIND

                           WRIT PETITION No.38939/2018 (S-KSAT)

                   BETWEEN:

                   1.     KARNATAKA LOKAYUKTHA,
                          REPRESENTED BY ITS REGISTRAR,
                          M.S.BUILDINGS, DR. B.R.AMBEDKAR VEEDHI,
                          BANGALORE-560001.
                                                              ...PETITIONER

                   (BY SRI VENKATESH S. ARBATTI, ADVOCATE)

                   AND:

                   1.     THE STATE OF KARNATAKA,
                          REP. BY ITS PRINCIPAL SECRETARY TO GOVERNMENT,
Digitally signed          REVENUE DEPARTMENT,
by VALLI
MARIMUTHU                 M.S.BUILDING,
Location: HIGH            BANGALORE-1.
COURT OF
KARNATAKA
                   2.     SRI.K.M. MANJUNATH,
                          S/O SRI SHADAKSHARI,
                          AGED ABOUT 12 YEARS,
                          VILLAGE ACCOUNTANT,
                          YEMMIGANURU VILLAGE,
                          BELLARY DISTRICT.
                                                             ...RESPONDENTS

                   (BY SMT. B. SUKANYA BALIGA, AGA FOR R1;
                   SRI M. MADHUSUDHAN, ADVOCATE FO R2)
                                 -2-
                                            WP No.38939 of 2018




      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH THE ORDER
DATED    10.5.2018    PASSED     BY   THE    KARNATAKA        STATE
ADMINISTRATIVE TRIBUNAL AT BANGALORE IN APPLICATION
No.2851/2017 AT ANNEXURE-A;


      THIS    WRIT   PETITION     HAVING     BEEN    HEARD     AND
RESERVED      FOR    ORDERS     ON    03.09.2025,      THIS      DAY
K. V. ARAVIND J., PRONOUNCED THE FOLLOWING:



CORAM:      HON'BLE MR. JUSTICE S.G.PANDIT
            and
            HON'BLE MR. JUSTICE K. V. ARAVIND


                        C.A.V. ORDER

          (PER: HON'BLE MR. JUSTICE K. V. ARAVIND)


      The Registrar, Karnataka Lokayukta, has approached this

Court assailing the order dated 10.05.2018 passed by the

Karnataka    State   Administrative   Tribunal,     Bengaluru,    in

Application No.2851/2017, whereby the Tribunal set aside the

order dated 11.05.2017 (Annexure-A17) imposing the penalty

of compulsory retirement and directed reinstatement of the

respondent with consequential benefits of seniority, but without

arrears of salary.
                                -3-
                                              WP No.38939 of 2018




     2.      Brief facts are that, a complaint was lodged against

respondent    No.2,   while   serving    as    Village   Accountant,

Kallukamba Circle, Bellary Taluk, alleging that on 05.05.2009

he demanded and accepted a bribe of Rs.4,600/- for effecting

change of katha, conducting a           mahazar, and thereafter

forwarding the same to the Revenue Inspector in respect of

land measuring 2 acres 2 guntas in Survey No.64/C1 of

Kallukambha village, Bellary Taluk and District.


     2.1     On receipt of the complaint, a case was registered

in Special Case No.66/2010 for the offences punishable under

Sections 7 and 13(1)(d) read with Section 13(2) of the

Prevention of Corruption Act, 1988. Charges were framed

against respondent No.2 for the said offences. Upon conclusion

of the trial, the Special Court held that the prosecution had

failed to prove the charges levelled against respondent No.2

and consequently acquitted him of the said offences.


     2.2     In the meantime, a departmental enquiry was

initiated against respondent No.2 by appointing an Enquiry

Officer. The Enquiry Officer, after recording the evidence of

witnesses and considering the documents on record, submitted

a report holding the charge as proved. Based on the said
                                   -4-
                                               WP No.38939 of 2018




report, the petitioner-Institution recommended the penalty of

compulsory retirement. A show-cause notice was issued to

respondent       No.2,   and   upon     consideration    of     his    reply,

respondent No.1 passed an order imposing the penalty of

compulsory retirement from service. The said order was the

subject matter of challenge before the Tribunal.


        2.3     The Tribunal, having observed that the complainant

had not supported the charge in the departmental enquiry and

that the allegation of illegal gratification was therefore not

established, proceeded to modify the penalty of compulsory

retirement to one of reduction of salary to the minimum of the

pay scale of Village Accountant for a period of three years, with

a direction to reinstate the applicant with continuity of service

and seniority, but without arrears of salary.


        3.      Sri Venkatesh S. Arbatti, learned counsel appearing

for the petitioner, submits that, the degree of proof required in

departmental proceedings and criminal prosecution is different.

While        departmental   proceedings     require     proof     on     the

preponderance of probabilities, criminal prosecution demands

proof beyond reasonable doubt.           It is further submitted that

acquittal in a criminal case does not constitute a ground for
                                -5-
                                         WP No.38939 of 2018




exoneration in departmental proceedings. Both proceedings are

distinct and are to be assessed independently on the evidence

available. In this context, it is contended that once the charge

is held to be proved, the Tribunal cannot substitute the

punishment imposed by the Disciplinary Authority. At most, the

Tribunal can examine the decision-making process, but not the

decision itself.


      4.     Learned counsel further submits that respondent

No.2, having accepted the order of the Tribunal holding that the

charge is proved and the penalty imposed, cannot now contest

the matter on merits. It is submitted that where a charge of

corruption is established against a delinquent, the prescribed

punishment is dismissal and not a lesser penalty. It is

contended that the Tribunal erroneously relied solely on the

evidence of PW.1 to conclude that the complainant had not

supported the disciplinary authority, while failing to consider

the evidence of PWs.2 and 3, the shadow witness and the

Investigation Officer.    Learned counsel further submits that

even if the complainant is hostile, such hostility, when

corroborated by other evidence, is immaterial to the case of the

disciplinary authority.
                                -6-
                                               WP No.38939 of 2018




      5.    Sri M. Madhusudhan, learned counsel appearing for

respondent No.2, submits that the Government has not

challenged the order of the Tribunal modifying the punishment.

It is submitted that the Tribunal's order has been given effect

to and respondent No.2 has been reinstated. Learned counsel

further contends that at this stage, it is not permissible to

reverse the findings of the Tribunal. It is also submitted that

the petitioner, being merely the Enquiry Authority, cannot

assail the Tribunal's order modifying the penalty imposed,

particularly when the Disciplinary Authority itself has not

challenged the same. Learned counsel additionally made

submissions on the merits, seeking to contend that the

Tribunal's finding on guilt is not justifiable. At this stage, this

Court notes that such a challenge to the Tribunal's finding has

not been raised by respondent No.2.


      6.    Smt    B.   Sukanya      Baliga,     learned   Additional

Government Advocate appearing for respondent No.1, submits

that the reinstatement of respondent No.2 was subject to the

outcome    of the present writ petition. Accordingly,           it is

contended that the reinstatement has no bearing on the

determination of the present petition.
                                -7-
                                          WP No.38939 of 2018




      7.    We have given due and thoughtful consideration to

the submissions advanced by the learned counsel for the

parties, as well as to the material on record.


      8.    It is pertinent to note that there are two distinct

proceedings with separate evidence. One set of findings

emanates from the Enquiry Officer, who examined witnesses

and considered the relevant documents in the departmental

enquiry. The other set of findings arises from the criminal

Court, which adjudicated the matter based on the charge-sheet

filed by the Lokayukta Police, taking into account the testimony

of witnesses and documentary evidence. Learned counsel for

respondent No.2 contends that the acquittal in the criminal

proceedings constitutes an honourable acquittal, rendered after

consideration of the merits, and therefore, the findings of the

trial Court are relevant for the purposes of the departmental

enquiry.


      9.    The order of the trial Court in Special Case

No.66/2010 forms part of the record. It is observed that the

trial Court recorded the evidence of 11 witnesses and marked

36 documents. Noting the hostility of the complainant, and the
                                   -8-
                                            WP No.38939 of 2018




probability that neither a bribe was demanded nor accepted,

the trial Court held that the prosecution had failed to establish

the charges leveled against the accused. Consequently, the

Court acquitted the accused of the charged offences.


        10.   The enquiry report of the Lokayukta is based on the

statements of 4 oral witnesses, 3 supporting the prosecution

and 1 in favour of the defence and the marking of 13

documents by the prosecution and 5 documents by the

defence. The Enquiry Officer, after noting that PW.1, the

complainant, had not supported the case of the Disciplinary

Authority, and upon considering the evidence of PW.2, held

that the Disciplinary Authority had established that respondent

No.2 demanded Rs.4,600/- from PW.1 and received the said

amount as a bribe, thereby committing misconduct under Rules

3(1)(i) to (iii) of the Karnataka Civil Service (Conduct) Rules,

1966.


        11.   Learned   counsel    for   respondent   No.2   made

submissions challenging the correctness of the finding recorded

by the Enquiry Officer and the Tribunal insofar as the charge

against him was held to be proved. It is noted that respondent

No.2 has not assailed the Tribunal's finding confirming the
                                    -9-
                                                 WP No.38939 of 2018




Enquiry Officer's conclusion, and the Tribunal interfered only

with the quantum of punishment. In that view, this Court is not

inclined to entertain submissions relating to the merits of the

finding regarding the proved charge.


     12.     The Tribunal appears to have been influenced by its

observation that PW.1, the complainant, did not support the

prosecution's case. However, PW.2, the shadow witness, gave a

detailed account of the incident and was extensively cross-

examined     by   counsel    for   respondent      No.2.    Despite   the

suggestions and cross-examination, the testimony of PW.2

remained     unshaken       and    establishes     the     demand     and

acceptance of a bribe by respondent No.2. The other evidence

on record corroborates PW.2's testimony. The cash seized from

respondent No.2 remained unexplained, and its denominations

correspond    with   the     evidence     on      record.    PW.3,    the

Investigation Officer, also provided a comprehensive account

from the receipt of the complaint, conducting the trap, to filing

the charge-sheet, and his evidence was not contradicted on

cross-examination. The defence evidence offers no support to

respondent No.2. Considering the above, the Enquiry Officer
                                - 10 -
                                          WP No.38939 of 2018




rightly concluded that the charge against respondent No.2 is

proved.


      13.   It is now for this Court to examine how the Tribunal

has considered the evidence while passing the impugned order.

The Tribunal, after setting out the factual aspects, noted that

the Principal Sessions Judge, Bellary, after examining 11

witnesses and 36 documents, acquitted respondent No.2. The

Tribunal further recorded that, in the departmental enquiry, the

complainant had not supported the charge. The Tribunal

referred to the judgment of the Hon'ble Supreme Court in S.

Bhaskar Reddy v. Superintendent of Police ([2015] 2 SCC

365) and also to its own decision in T. R. Ramesh v. State

and       Others    (Application        No.7773/2015       dated

26.09.2016), wherein it set aside an order of dismissal and

imposed the penalty of reduction of salary to the minimum of

the pay scale of the post for a period of three years. Referring

further to the judgment of the Hon'ble Supreme Court in

Allahabad Bank v. Krishna Narayan Tewari ([2017] 2 SCC

308), the Tribunal held that a writ Court must be slow to

interfere with findings of fact recorded by a departmental

authority based on evidence. Interference is justified only if the
                                 - 11 -
                                            WP No.38939 of 2018




findings are unsupported by evidence, or if no reasonable

person could have arrived at the same conclusion. The Tribunal

further observed that interference is permissible where the

enquiry is vitiated in violation of principles of natural justice, or

where the authority has not applied its mind or failed to assign

reasons for its conclusion, in which case the writ Court can

examine the order of punishment.


      14.   The Tribunal, thereafter, without discussing the

effect of the acquittal in the criminal case, without applying the

principles laid down by the Hon'ble Supreme Court in the

judgments referred to above, and without examining the

applicability of its earlier decision in T. R. Ramesh (supra),

proceeded to set aside the penalty of compulsory retirement

and imposed the penalty of reduction of salary to the minimum

of the pay scale of Village Accountant for a period of three

years.

      15.   We note that the Tribunal, while correctly recording

the binding principles of law, failed to apply the same to the

facts of the case. We agree with the Tribunal's observation that

a writ Court must be slow to interfere with findings of fact

recorded by a departmental authority based on evidence,
                                     - 12 -
                                               WP No.38939 of 2018




except where the enquiry is vitiated due to non-application of

mind or is short of reasons. In the present case, none of these

exceptions are discernible to justify modification of the penalty.

The Tribunal itself has failed to identify any such exception

before proceeding to modify the penalty.


      16.   This    Court,     in       W.P.   No.1647/2020      dated

01.10.2024, in State of Karnataka and Others v. Smt. H.S.

Kanthi, held as follows:


      "10. The vital question in the present writ petition is
      whether the Tribunal is justified in substituting punishment
      of dismissal by compulsory retirement for a            proved
      misconduct of accepting illegal gratification or bribe. The
      Hon'ble    Apex    Court    in   MUNICIPAL       COMMITTEE,
      BAHADURGARH v/s KRISHNAN BEHARI reported in (1996)
      2 SCC 714 has held that in cases involving corruption, there
      cannot be any other punishment than dismissal. Further, it
      observed that any sympathy shown in such cases is totally
      uncalled for and opposed to public interest.          It also
      observed that the amount misappropriated may be small or
      large, it is the act of misappropriation that is relevant.
      Relevant paragraph 4 of the said judgment reads as follows:
                    "4.   It is obvious that the respondent has
             been convicted of a serious crime and it is a clear
             case attracting under proviso (a) to Article 311(2)
             of the Constitution. In a case of such nature -
             indeed, in cases involving corruption - there cannot
             be any other punishment than dismissal.            Any
             sympathy shown in such cases is totally uncalled
             for and opposed to public interest. The amount
             misappropriated may be small or large; it is the act
             of misappropriate that is relevant. The Director
             had interfered with the punishment under a total
             misapprehension of the relevant factors to be borne
             in mind in such a case."
                           - 13 -
                                       WP No.38939 of 2018




11.    As observed above, imposing punishment on
proved charge vests with the Disciplinary Authority taking
note of the nature and seriousness of the charge. It is for
the Disciplinary Authority to impose appropriate
punishment. In the instant case, since the charge of
receiving illegal gratification/bribe is proved, the
Disciplinary  Authority    was   justified  in   imposing
punishment of dismissal.

12.    The Tribunal is not justified in substituting
punishment of dismissal to that of compulsory retirement
by observing that lenient view is to be taken, following
the judgment in GYAN CHAND CHATTAR (supra) and
also observing that the applicant being a Lady having put
in only 11 years and 8 months of service, she would put
to great hardship and inconvenience. In GYAN CHAND
CHATTAR case, the Hon'ble Apex Court at paragraph 21
held that a serious charge of corruption requires to be
proved beyond any shadow of doubt and to the hilt and it
cannot be proved on mere probabilities.               But
subsequently, the Hon'ble Apex Court in STATE OF
KARNATKA AND ANOTHER v/s UMESH reported in
(2022) 6 SCC 563 has clarified that observations in
paragraph 21 of GYAN CHAND CHATTAR case are not
the ratio decidendi of the case and those observations
were made while discussing the judgment of the High
Court. Paragraphs 16, 18 and 19 in UMESH case reads
as follows:

          "16.      The   principles  which    govern    a
      disciplinary enquiry are distinct from those which
      apply to a criminal trial. In a prosecution for an
      offence punishable under the criminal law, the
      burden lies on the prosecution to establish the
      ingredients of the offence beyond reasonable
      doubt. The accused is entitled to a presumption of
      innocence. The purpose of a disciplinary proceeding
      by an employer is to enquire into an allegation of
      misconduct by an employee which results in a
      violation of the service rules governing the
      relationship of employment. Unlike a criminal
      prosecution where the charge has to be established
      beyond reasonable doubt, in a disciplinary
      proceeding, a charge of misconduct has to be
      established on a preponderance of probabilities.
      The rules of evidence which apply to a criminal trial
      are distinct from those which govern a disciplinary
                     - 14 -
                                WP No.38939 of 2018




enquiry. The acquittal of the accused in a criminal
case does not debar the employer from proceeding
in the exercise of disciplinary jurisdiction.

   17. xxxxxxxxxx

    18. In the course of the submissions, the
respondents placed reliance on the decision
in Union of India v. Gyan Chand Chattar [Union of
India v. Gyan Chand Chattar, (2009) 12 SCC 78 :
(2010) 1 SCC (L&S) 129] . In that case, six
charges were framed against the respondent. One
of the charges was that he demanded a
commission of 1% for paying the railway staff. The
enquiry officer found all the six charges proved.
The disciplinary authority agreed with those
findings and imposed the punishment of reversion
to a lower rank. Allowing the petition under Article
226 of the Constitution, the High Court observed
that there was no evidence to hold that he was
guilty of the charge of bribery since the witnesses
only said that the motive/reason for not making the
payment could be the expectation of a commission
amount. The respondent placed reliance on the
following passages from the decision : (SCC pp. 85
& 87, paras 21 & 31)

      "21. Such a serious charge of corruption
   requires to be proved to the hilt as it brings
   both civil and criminal consequences upon the
   employee concerned. He would be liable to be
   prosecuted and would also be liable to suffer
   severest penalty awardable in such cases.
   Therefore, such a grave charge of quasi-
   criminal nature was required to be proved
   beyond the shadow of doubt and to the hilt. It
   cannot be proved on mere probabilities.
                           ***
      31. ... wherein it has been held that the
   punishment should always be proportionate to
   the gravity of the misconduct. However, in a
   case of corruption, the only punishment is
   dismissal from service. Therefore, the charge of
   corruption must always be dealt with keeping in
   mind that it has both civil and criminal
   consequences."
                    - 15 -
                                WP No.38939 of 2018




    19. The observations in para 21 of Gyan Chand
Chattar case [Union of India v. Gyan Chand
Chattar, (2009) 12 SCC 78 : (2010) 1 SCC (L&S)
129] are not the ratio decidendi of the case. These
observations were made while discussing the
judgment [Union of India v. Gyan Chand Chattar,
2002 SCC OnLine Guj 548] of the High Court. The
ratio of the judgment emerges in the subsequent
passages of the judgment, where the test of
relevant material and compliance with natural
justice as laid down in Rattan Singh [State of
Haryana v. Rattan Singh, (1977) 2 SCC 491: 1977
SCC (L&S) 298:(1977)1 SLR 750] was reiterated :
(Gyan Chand Chattar case [Union of India v. Gyan
Chand Chattar, (2009) 12 SCC 78:(2010) 1 SCC
(L&S) 129], SCC p. 88, paras 35-36)

       "35. ... an enquiry is to be conducted against
   any person giving strict adherence to the
   statutory provisions and principles of natural
   justice. The charges should be specific, definite
   and giving details of the incident which formed
   the basis of charges. No enquiry can be
   sustained on vague charges. Enquiry has to be
   conducted      fairly,   objectively    and    not
   subjectively. Finding should not be perverse or
   unreasonable, nor the same should be based on
   conjectures and surmises. There is a distinction
   in proof and suspicion. Every act or omission on
   the part of the delinquent cannot be a
   misconduct. The authority must record reasons
   for arriving at the finding of fact in the context
   of the statute defining the misconduct.

       36. In fact, initiation of the enquiry against
   the respondent appears to be the outcome of
   anguish of superior officers as there had been
   an agitation by the railway staff demanding the
   payment of pay and allowances and they
   detained the train illegally and there has been
   too much hue and cry for several hours on the
   railway station. The enquiry officer has taken
   into consideration the non-existing material and
   failed to consider the relevant material and
   finding of all facts recorded by him cannot be
   sustained in the eye of the law."
                                  (emphasis supplied)
                           - 16 -
                                       WP No.38939 of 2018




      On the charge of corruption, the Court observed in
      the above decision that there was no relevant
      material to sustain the conviction of the respondent
      since there was only hearsay evidence where the
      witnesses assumed that the motive for not paying
      the railway staff "could be" corruption. Therefore,
      the standard that was applied by the Court for
      determining the validity of the departmental
      proceedings was whether (i) there was relevant
      material for arriving at the finding; and (ii) the
      principles of natural justice were complied with."

13.    The Hon'ble Apex Court in (2008) 5 SCC 569 in the
case of CHAIRMAN & MANAGING DIRECTOR, V.S.P. AND
OTHERS v/s GOPURAJU SRI PRABHAKARA HARI BABU,
the Hon'ble Apex Court has held that the High Court in
exercise of its jurisdiction under Article 226 of the
Constitution of India also cannot, on the basis of
sympathy or sentiment over-turn a legal order. Relevant
paragraphs 20, 21 and 22 of the above judgment reads
as follows:

      20. The jurisdiction of the High court in this regard
      is rather limited.     Its power to interfere with
      disciplinary matters is circumscribed by well-known
      factors. It cannot set aside a well-reasoned order
      only on sympathy or sentiments.         (See Maruti
      Udyog Ltd. v. Ram Lal, State of Bihar v. Amrendra
      Kumar Mishra; SBI v. Mahatma Mishra; State of
      Karnataka v. Amreerbi; State of M.P. v. Sanjay
      Kumar Pathak and Urrar Haryana Bijli Vitram
      Nigam Ltd., v. Surji Devi.).

      21. Once it is found that all the procedural
      requirements have been complied with, the courts
      would not ordinarily interfere with the quantum of
      punishment imposed upon a delinquent employee.
      The superior courts only in some cases may invoke
      the doctrine of proportionality. If the decision of an
      employer is found to be within the legal
      parameters, the jurisdiction would ordinarily not be
      invoked when the misconduct stands proved. (See
      sangfroid Remedies Ltd., v. U ion of India).

      22. The High Court in exercise of its jurisdiction
      under Article 226 of the Constitution of India also
                                  - 17 -
                                              WP No.38939 of 2018




            cannot, on the basis of sympathy or sentiment,
            overturn a legal order.

      14.   The Hon'ble Apex Court in the matter of
      proportionaility of punishment in CHENNAI METROPOLITAN
      WATER SUPPLY AND SEWERAGE BOARD AND OTHERS v/s
      T.T.MURALI BABU reported in (2014) 4 SCC 108 has
      observed that proportionality or substitution of punishment
      would come into play, if the Court on the analysis of
      material brought on record comes to the conclusion that
      the punishment imposed by the Disciplinary Authority or
      Appellate Authority shocks the conscience of the Court.

      15.    In the instant case, the Tribunal has not found and
      come to the conclusion that the charges are not proved
      against the respondent in the departmental enquiry. The
      Tribunal having observed that demanding and receiving
      bribe is a serious social morality and it needs to dealt with
      firmly, could not have substituted the punishment of
      dismissal with that of compulsory retirement. Further, as
      held by the Hon'ble Apex Court, the Tribunal without
      recording as to whether the punishment of dismissal for
      proved charge of accepting bribe is disproportionate or
      whether it shocks the conscience of the Court, could not
      have substituted the punishment. In other words, unless
      the Court records that the punishment imposed is
      disproportionate to the gravity of charge, which shocks
      the conscience of the Court, the Court would not get
      jurisdiction to substitute the punishment."


      17.   The facts in the present case are identical to those

in the aforementioned case. In view of the legal position, once

the Tribunal accepts the finding of the Enquiry Officer that the

charge is proved, it cannot modify the punishment without

assigning any reasons. We find no discussion by the Tribunal

justifying the modification of the penalty.
                                  - 18 -
                                             WP No.38939 of 2018




        18.   Learned counsel relied on the judgments of the

Andhra Pradesh High Court in Bandreddy Raja Gopal Reddy

v. High Court of Judicature Registrar Vigilance and

Others (2025 SCC OnLine AP 1134) and Ram Lal v. State

of Rajasthan and Others ([2024] 1 SCC 175) in support of

his submissions. We find that both judgments are of no

assistance to respondent No.2. Further, as contended by the

learned Additional Government Advocate, the reinstatement of

respondent No.2 is always subject to the outcome of the

present writ petition.


        19.   In the present factual scenario, the acceptance of

the Tribunal's order by the Disciplinary Authority/State is of

little assistance, and it cannot be held that the petitioner has no

right    to   challenge   the   Tribunal's   order   modifying   the

punishment, particularly when the punishment was imposed on

the recommendation of the petitioner pursuant to its enquiry.


        20.   Upon detailed analysis of the impugned order, we

are of the considered view that the same is not sustainable in

law. Accordingly, the following:
                                   - 19 -
                                                 WP No.38939 of 2018




                              ORDER

(i) Writ petition is allowed.

(ii) The order in Application No.2851/2017 dated 10.05.2018 passed by the Karnataka State Administrative Tribunal at Bengaluru is set aside.

(iii) The order dated 11.05.2017 at Annexure-A17 bearing No.PÀAE 35 ©r¦ 2012 imposing penalty of compulsory retirement is restored.

(iv) No order as to costs.

Sd/-

(S.G.PANDIT) JUDGE Sd/-

(K. V. ARAVIND) JUDGE VBS