High Court Karnataka High Court

B Melurappa S/O Bairappa vs The State Of Karnataka on 23 February, 2010

Karnataka High Court
B Melurappa S/O Bairappa vs The State Of Karnataka on 23 February, 2010
Author: V.Gopalagowda & B.S.Patil
IN THE HIGH COURT OF KARNATAKA AT' BANGAL§ )R.E

Dated: 23rd day of February 20§;€}- «'  A' 

Present .

Hermie MLJUSTICE V.:GePALA"{§Gi%;%QA   

Hoz:1'b}€ Mr,JUST:§:E  B..%3. PA';EfIL..&j.'v:../  I
w1zITpE:nmoN.1vas. 47$1.k%.%¢o%V§761,r::2¢ 1 o ;rs-KAT)
BETWEEN:     H H

LE. Sri.B.MeEurappa,._  '
S/0.Bairappa,_.    
Aged about 48:-.yes;i*s_, .    
Working as=iHea{1 V1\2i:2ist¢i*i"-,1T'fI€'.AV"--{)if'f1  V
Cluster Assi.s§a13t1'.Eduna'::ié'n*OfIiccfi',

  

Thippagontie;r1ahé1i1i;"  =  '
Banggiore Soiath--«L  *
 Bangegiore '

 $:i;A£7uev{:.«cr,%  

1 {'§ 3 VQ5.Saj,raf§aa11t§a, .2
Agsd'--s:bouf'.'jfi3'Tyears,.
Work:_ing_ as _ Iéiéad Mastefl Ex--Of'fici0
Q Clustsr Assistant Education Qfficer,

''  C-Qvernméint High schaol,
 I ..ji~F0s;ag,{:1ddaéahal1y,
 * " _B:;»:11ga;iora Sguth-2,
'  __ "*Ba;3galore-$60 826.

V V " ._  Sfisaheéra Brawn;

" S/0.Abdu1 Kacier,
figeé about 40 yéars,
Washing as Head Master] EX-Offiitifi



Ciuster Assistant Education Ofiicer,
Govemment High school,

D.J.Ha11y, Bangalore North--3,
Bar1gal0r€--45.

4. Sri. Fouziabhano,

S/o.M.N.Agha,
Aged about 45 years, T.  -
Working as Head Mastsrf Exi(_)'ffi§:io A
Cluster Assistant Education (}if1_C'
Cluster Assistax1tE:iV':;.cs;?,§£3n Officer,
Govemnnsfit."High"sc11QOZ,' 

Fottsry .ToWn,i Bangalore. 

as "Smtf.'BV;H;'K_u'suma,  """ "

2 131 6: Har%L1€BaIi'ihappa,
Azflgsti anon: "44}'ys,ars,
Wsrkitxg as-"Ef§6.§aciI Master] E>;~Officis
Clijs-tcr .§*.ssis~'ra;1t Educatisn Ofiicrsr,
',C:ovsr11ms;1t High school,

'A 'V  ' ' -.  H. Rimci, Shivaj inagar,
'~ ._Ea:1ga_l0rs~§ 1.

  .?;'."SI§:.H.L.Rsnga;'a:ju,

"' £§j0.Lakshmi Narayans Ayatzgar,

V  ,  fAged about 45 years,

Werking as Head Master/' Ex~Offici0
Chzsier Assistallt Education Ofiicei',
Madamangaia, Bangarp/at 'I'a1uk,
K0132' wast: Kalar.



. S11. Eshwmamwmy,

S/0.Late Thammanna,

Aged about 50 years,

Working as Head Master/Ex~Of'fiQio"m  . V 
Cluster Assistant Education Ofiicezr,  . 
Government High school, V  
Chikkakunthur, Malur Taluk,'~.._ '
Kolar District.  

. Sri.SriI1ivasa Murthy, .  

S/o.Ven1<ataD0ra1'ah, 

Aged about 45 years, - V V 1 
Working as Head'MasteI'jE:~=:}50t'fi.¢iQ . ..
Ciuster Assist2V:1'1'%«.E}tiucati<}n.w~()ff§.c' 1%;-. 
Government   'V 

  
BaI3gal0,I'§-..j,   "3:i{ing'as Haaci Master/EX--Gfi'1(:i0
"  "{"3i1.:stér Assiatarlt Education Gfiicer,
'  ._j_$G€:vériim.€:nt High schoel,
  V Breiinmanipura, Gharmapama,
~ V']§:a'man.agara bistrict.  PETITIONERS

{By S:ri.P.S,Rajag0pa.1, Senior Adv.
far S1'"i.D.PaVan6sh, Adv.)



AND:

1. The: State of Kamataka,
Departmem of ?rimary and Higher
Educaticn, Represented by its Secretary,
M.S.Bui1diI1g, Bang310re~5€'>(} 001.

2'. The Commissioner of Pubiic instructions, M __ V
Nrupathunga Road,     "
Banga;{ore~«56O GO 1. : " « 

3. The Deputy' Director of Public: instrticftians,  , " '  "
Bangalore South, KempegoWda"'R0aé,"' V V    
Opposite Cauvery Bhavan,   

Bangaiorea.

4. The Deputy: 1T)i;je'c:t£)1*":t>f §j"tfl'31iC"A¥.I1St;f1iCti0I1S,
Ba3:1ga10r¢_.N<§1<tI:, iigcmpegowéagpaé,
Opposite Cai1*Jé:I'y* Ehavagig .
Baxlgaicflfa-'2; . '     '

5. The D€pL1{j?.Dif€CfGF 0.f"?;j.b1ic Instructions,

K01arA.D,isu'icti,    '-
          &
6; ff 31$' "Dep1}§£3!Qii':-:ct0r of Public Instructions,


Ra;11é;:,;t1agaI€j'j_ 

 _'?; . fhe l'§t;,p:eu_:%j:y Ii}ir&ct<)r of Public instractions,
" '   ' -L _;.Be}1a1*y District,
"E-ifiilatgz.  RESPONDENTS

V” ;{SI’i.B.Ve€rappa, ASA)

W.PS are fiieé under Articles 226 82. 227 of the

a. ‘C£:nSi;itutioI1 of Iméia graying 1:0 quash the order at
V’ Ar12::€xL£1*€:–A ciated 6»—1-203.0 passed by tha ¥<:.A,'I', Bangalore

ii}; Appiication Na-5.5229 to .§2fi«6/2609.

These W335 coming on for dictating order before the
Court this day, Patil, J dictated the foiiowingn

ORDER.

Sri B.Veera§>13a, learned Additianal

Advocata is directed to take notice

and is permitted to file memo of apperfiafice in *zveéVk§’_ * .,

2. The petitioners age agg;”i¢§%%:d_ by o:fi<é;rVAg§'r;a.ted 6-1-

2010 passed by the jfiiléiifiistrative Tribunal,

Bangalore; into 5246/2009. The}! are

working as :_§;fr..':C"§i5"§'e1*nn1e12t High Schmls. They

xssere 9eF%}30i:.1teciV as_V_ §ix~éificio Cluster Assistant Eiciucation

pe;- Government Order dated 1~8~2GG?'.

__t§§§f’v”%>rder éated 9–11–x2{)G9 the Gmzernment

Vwifthdréiai ptfiwar gven to the pefitienars to éischarge the

‘é§,:tieiss= as E fi<-off:ciQ Qiuster zissistazzit Educafion Ofiicers and

e:':«tfi1;s i:é§1 the same is Bimk Education Oflicers. '}'his came it':

' bhaiierzged before the Tribunal by the petiiioners.

Petiiiieners get amended their appliaatiorz and 3159 cthalkznged

the Gavammfinz Order iiated 19-5» 1995 '2«*v'§1€}Y'€-{1I1Ci€I' certain

V

6
poets of Block Education Officers came to be Created to man

each block in the rank of Education Gfficer in the pay scale of

RS.2375–445€}.

3. ‘§’I1e centention of the petitioners before the.’

was that the cadre of Head Masters of

Schools and that of Assistant Edueati.Qfi §3ff1c’e:*s..:

and therefore entrustlnent of wei’i<___ of S'a!.;§enzisi:1§f£1§e c1i;;sfere"e.

to the Head Masters designatinguas " Cluster
Assistant Edueatien O1'3f§.eei*s_"£§'a:§gV .vir:-V._'ae}::n;'dance with the

Cadre wvilefees the Government Order
Wi.thdrawifig me exztrusting the same to the
Block Ed-ueatieiz': ._:C);i'£3§;:er}é~: fleas COI1t'I'3I"_§f t0 the Recnfitment

'i"9i§:3.s§:na: éjd net find any substance in this

A'"VV'C%3I}t€IA}.'Li€3I1 by the getitioners. It has held that the

":':v".G9§ier:1me£1§ierder in effect creates posts of Eciueation

ifafiieere £118 pay $9336 ef Rs. 28'?'§«44$G and they are

léesigeated as Black Eciucatien Qfiieers 011.33: fer the sake of

eéministrative eenvenience. It is also ebserved that if the

Govenment. so desired, it might amend the Caére and

7
Recruitment Rules Craating the posts of Block Educatioii
Officers. In addition, it has found that the petitioners had no

locus standi to pray for quaslriing the Government

creation of posts af Biock Education

affected the rights 01′ the petitiorlers,-‘ The Bizou ‘

justification in the CGI”1€1’i_1(3t of the péfjticzmers ‘Cha1Ie.h’giiigVV

the vssithdrawai of assignment gi”i-.*<{:;"::i';,£:() Ex?'

officie Cluster Assistant. I23z,1"11caiiiii$z:'1' 'Coffisequenfly,
While dismissing the appficatigzis,' I has imposed
cost of 875.500 [-;'0fs«;. éac1"}__ of to be recevered

from out {:5 tfiajeir :ne pay bill of February 2010

and to send Vic; Kaxiaatakfi State Legal Services

" %%%%%

' _ heard Sri P.S.Ra_§g0§a_1, ieamed Senior

fG;éf :i,E:;é' pet:itim1€}:s amd MnB.V€erappa, leamezi

éezgixiiiienai €i¢3vemm€:1t Aévocaté. Having carafuily peruaed

an recard and the Grdar ufider Challenge, Wfi

. "E10 {egg} gubstanse in thfi Cfifiififitifiiifi urged by the

.§é€iti0n€rsu fidmittééiy, me petitioxmrs Wfiffi appointad ta

" f r; as EX-affii to t1’1e”‘i£~IeadV.v*’i\«ie;ste}.”S§; = ”

eiitmsted the eame to Edueati0tiie3.:._V1C)iiiCefe;- had
already been created as 19-3; $395. The
petitioners cannot have ebntinue as Ex-

offieio Cluster Therefore, the
order passeg found fauit with.

6. -has taken exception ii} the

conduct at’ petitieiiereiiiiiiéepproachmg ii; eh23}1e:<1g'21g the

v4.{';eVe1n::iiei1t~ €'§)rdV"er_..V: The Tiibunal has heié that the

{:tfz_nte11–tio;;1s 'i:ake11__b§; the petitioners were frivoicsue me that

V theii'–éi:3pree.e1iedA'§:;'t}ie Tzibuzial not re adjudicate any ef their

'rights ifitit to cling to the posts by urgng imagnazy

%ggem;asiA Tiaje has persuadeé the Tribune} to irnpoee cost of

en each of the pettitioners. We find that this perticm ef

ithevierder requires to be modified as the petitienere had bane.

tide prosecuted their case before the Tribunai urgfmg that the

gr ,

9
withdrawal of the duties entrusted to them as E:-c:–efi”1ei

Cluster Assistant Education Officers was iliegai.

7. In the resuit, we pass the foiievving order»

The writ petitiens are dismiseed Confirming ¥;iie_.f’er€i,er

passed by the Tribunai. However, in1p0siti0:-if of

RS.500/– on each of the petitioners isivaeetesi. Q

MP/Ck JUDGE