IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22"" DAY OF FEBRUARY. 20!
BEFORE
THE HON'BLE MR. JUSTICE H.N. NAGA;s41oiiAer§iii)g.sVitttii L
Writ Petition No. 4153 pfi2oe9i«(s+R¢is1i_tij_
BETWEEN: i V it it
Sri D. Marijunatha, ' _
S/0 late Doddanara--saiah,,-~---- ,
Age: 21 years, ' .
R/o "Manjunatha Niiaya', '
6"? Cross, Bap_ujinag.aI'.,._ '
Shiva1nogaa,.--57v7Z 2Cj|;1. V '
3 3*' ' 7 V x ".';';" Petitioner
(By Sri. 1$aai:;;ju}:.at1{é;itr{é;¢iBiggijsie, Adv.)
AND:
1. The Deputy.Cioxxififiissioner,
Shivainogga 'District.
Shivgtriaogga '56()____201 .
.2, ' ,.V'The ~vMum.eipa.1 Commissioner.
-- . Muriicipal Council,
KShivamoggé1 577 201.
Respondents
.. ,{_By.S1’£it. M. C. Nagashree, HCGP, for R1
” _ Sri BB. Bajentri, Adv. for R 2)
This Writ Petition flied under Articles 226 & 227 of the
T ..’_Constitution of India praying to issue a writ in the nature of
i..__i;%1ancia1nus strike ciown the first provision to the Rule 5 of
{“,7*'” \;’\»”’*~
endorsement the respondents rejected the claim of the
petitioner on the ground of delay. Hence this writ petition.
2. The Supreme Court in the case of
Public Instructions and Othersv-:vs’—-K.R’_’. it
reported in AIR 2005 SC 3275
the Karnataka Civil Services [App:o’intme.nt .of..Ct;§rri]F-Spassionatett
Groundslmmendment) Rules 1998ehe1.d”that ‘compassionate
appointments are strictly’ to ‘per Rules and
Regulations and:..AdrninistratiSIe It is further
held that comipas,s’iohat.e, apfp.oi11t’i:1ent’w’is not another source
of appointment, xVVi’1?1.Vv.i_ev.r>po{ pith-e dictum of the Supreme Court
I find no “to with the impugned order.
Accordirigiyrethe Writpetiton is hereby rejected.
Sd/e
3UDQ§§