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 14]

Supreme Court of India

N. Annappa vs State Of Karnataka And Anr. on 10 May, 1999

Equivalent citations: 2000(1)CTC43, JT1999(9)SC211, (1999)5SCC188, (2000)1UPLBEC67

Bench: V.N. Khare, R.C. Lahoti

ORDER

1. Leave granted.

2. The appellant herein filed an application before the Karnataka Administrative Tribunal, challenging the gradation list. For want of material, the Tribunal rejected the said application, keeping open all the contentions raised in the said application. Subsequently, the appellant filed another application before the Tribunal. When the application came up for hearing, the Tribunal dismissed the same on the ground that it was barred by the principles of res judicata. Thereafter, the appellant took the matter to the High Court. The High Court affirmed the judgment of the Tribunal. It is against these orders that the appellant is in appeal before us.

3. After hearing learned Counsel for the parties and having perused the records, we find that when on an earlier occasion the appellant approached the Tribunal, the Tribunal rejected the application of the appellant by observing as follows For want of any material, it is not possible for us to consider the application before us. Hence we dismiss this application keeping open all the contentions raised.

4. From the aforesaid observation, it is clear that the Tribunal did not dismiss the application of the appellant on merits, more so, kept all the contentions raised in the application to be agitated subsequently. In view of the said fact, it was not correct on the part of the Tribunal arid the High Court to have rejected the second application on the ground that the second application was barred by the principles of res judicata. We, accordingly, set aside the orders dated 131-1998 and 27-1-1998 and send the matter back to the Tribunal for deciding. Application No. 5949 of 1996 filed by the appellant on merits. The appeal is allowed accordingly. However, there shall be no order as to costs.