High Court Karnataka High Court

Union Of India vs Ramesh Handa on 2 November, 2010

Karnataka High Court
Union Of India vs Ramesh Handa on 2 November, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2ND DAY OF NOVEMBER, 2010

PRESENT

THE HON'BLE MRJUSTIOE V.O.SAE1~LA1~11faf""' 4  --. 5 » A

AND

THE RONBLE MRSJUSTICE E;V.NAOARAT:11\ux'   A  1'

WRIT PETITION NO. 29292 OF'2O1o (s.c;a;Tj:4_ A'  ''

BETWEEN

1.

A H "   .{.E'¥ SR1 B: RRAMOD, ADV. ,)

UNION OF INDIA
BY SECRETARY,  '--  .
DEPARTMENT OF POSTS," _ 5 '
DAK BHAVM,  _ 
NEW DHELHL4 1.1.0 00.1.. g 

OHIEE POST 
KARNA,TAKA»O1RO-L_E,». '   '
BANGALORE --' 5(_30._GO '1'-;.. ' " v 

POST.,MASTER GI\.IERA}L- A
SJOREOEON, ~

 V'  . BANGALORE -- 5"6O"'00'1.

SOPERm?1*END'ENT OF POST OFFICES,

" .UDOPI"D1v1S1;ON,

UOUPI ;¢.5S7-S101.

.. PETITIONERS

 EAI\.D

 ' ''RAEVIESH FUKNDA
  'HS/O SHEENA HANDA, 9}

" " AGED 34 YEARS,
VVORKING AS GDS BPM.



HANEHALLI B.O.
A/W BARKUR SO ~ 576 210.

[BY SR1 A.R. HOLLA, A£}V.,}

...REsPo1\ioE,1:w:_:'s..,_

THIS WP IS FILED UNDER ARTICLE 226  2.2? '
CONSTITUTION or INDIA PRAYING "PO sET~hs1'DE'--~.firHE 

IMPUGNED ORDER OF THE CENTRAL"'ANDIM.ISTRfiTIVE

TRIBUNAL, BANGLAORE IN o.h.No..2.1v5;<to9._' '--Dii'ri«;_Dw.,.h'

11.06.2010 VIDE ANNEX--C.

THIS WP COMING ON HEARING
NAGARATHNA J., MADE THE FOLLQW1NG:--  $1" ' 

i  0Q_;:2_@_1:7h    i

The Union of A India  have filed
this writ petition;0A'fshallehgingigtheAdiiorderfiated 11-5-2010
passed by    "Tribunal, Bangalore
Bench   0 it

2.   had filed an application

challenging the o_:Vrd'e.r.Pdated"'23-4-2009 by which he was re-

itvdposteel.dassfirarneenadDaii Sevak (GDS BPM} and had sought

'for  't1r:1e:..said order and for consequential benefits.

The"Ifribunal's:a11owed the application of the respondent and

‘directed’~reinstatement of the respondent as Postal Assistant

consequentiai benefits and to treat the intervening

Idiaeriiod from 24-2-2009 till the date of his reinstatement as

_u””pez’iod on duty and granted three mont?hs time for

5

compliance. Being aggrieved by the said order, petitioners

have preferred this writ petition.

3. The respondent was appointed as GDS

42001. By notification dated 14-2-2007′ examin_aftionl.:’wasll

notified for selection to the post of

GDS category. The respondpent wasA_appoinpteE}. tijé”, ‘

provisional selection order 15-6-2002? :.’.=gis.’:’;§13Vostal
Assistant. He cornpletec’l..p_ and
thereafter was posted as :{;obn’sequent1y, he
tendered his resignation $19M on 30-11-

2007. T’11ereéi.fteiT.§”* show catfse””n.ovtiicev.;dated 27-12-2007 was

issued to hirn” to selection as Postal Assistant

cancei1_ed;. After considering his

should not ” be’

representationf _:Vord.er passed holding that his

‘ ‘appointment ‘as Postal”‘Assistant was irregular and the same

to the respondent by notification dated

23–‘éi=__2l009v_ ‘consequently, he was posted back as GDS

BMP. Under these circumstances, the respondent filed the

“application before the Tribunal.

4. In the reply statement. the petitioners herein stated

uulxthat the unfilled quota of vacancies (for promotion) of 2003,

2004 and 2006 was offered to the GDS of the recruitment

divisions and for the year 2003, there were two Vacancies in

the open category and one for the OBC category and

respondent was a candidate for OBC category. _

the recruitment Rules, GDS securing rnarks _not»the 0′

marks secured by the last direct .0

selected in the same year is eligible to b’e.V.selecte,d’ll’in

of Udupi Division, since there direct-recruitnient in
the examination year looked
at the results of nearby :Vre–i”erence point
and prescribed as percentage of
marks to be catididates under 0130
category the respondent
had secured_: 730.53!)/6;.» was made with the

Ud1_1piA.~D,iV}’SiO’f1,,_ show “cause notice was issued as per

l.Ai1neL:«:Lire3+;A1l.to thefietition. The Tribunal, on considering

the” and the fact that the respondent had

satisfied theleligizbility criteria, since he had secured 73.53%

. and the “last direct recruit of Puttur Division in the year 2005

and set aside the order dated 234-2009 and

[Mordered reinstatement of the respondent with all

it ‘ ‘ consequential benefits.

,5 1,

5. We have heard the learned counsel for the

petitioners and t.he respondent and perused the material. on _p

record.

6. It is contended on behalf of the petitionersf th,-he ‘

Tribunal was not right in ordering’ rein4statcm’ent._

respondent with all consequential .’penelf’1*t_slland since 1″:”:i§\,.

appointment was irregular, sho\rf’cau_se noti_c:@;4§’~.’,?{rasll’;§issued
and consequential “passed
terminating his services as re–posting
him as GDS sarne isAl:ini_”aC_coVrdance with law.

Therefore, the the’-:bfI’ribunal is to be set

aside.

7. Per 4’f.:p0I1’l’/17.*’_’-.1′;l/:’l€ftii”1f1eIZ’.«””C()u1’1Sel appearing for the

respondent th’atll”‘although the respondent had

. secured’ 7i;3′:_53% withV”regVard to the recruitment for the year

in _r’e.,spect._of Udupi Division, comparison was made

againslt the.lldiretctiy recruited candidate of Puttur Division

. and it wasierroneously held that he was not entitled to hold

of Postal Assistant and the Tribunal was justified in

_.__l”lgra;nting the order of reinstatement with all consequential

lrbenefits and the same does not call for interference.

…»

6

8. When the matter was heard on the last occasion,

learned counsel for the petitioners was directed to fi1’1dgC-Lglil

whether there was any vacancy of Postal Assistant ,,

Udupi Division and he submits that there is a 0

in the circumstances, the respondent” has ‘filed _a~ j;m¥;~1nio

stating that he would forego the pay ;indi1.;:11§xv.§i;¢es for

period from 24-2-2009 till the his .1feinstatei§fiei’it as
Postal Assistant, as orderedggby h i

9. Having regard the case and
considering that Vthie compared
the marks of since there

was no ciirect _Arec1fiiitrl31eritjvinstlie said year, we find that the
Tribunal “righ’t.sVinisholsding’.that the reason assigned for

issuing. the order dated.”-23-:4-2009 was not in accordance

sswith i.,_rfICiwgever, while granting relief to the respondent,

feifisgtétetivientv been ordered with all consequential

benefits and treat the intervening period from 24-2-2009

the date of his reinstatement as if he was on duty. We

jthat, portion of the order with regard to consequential

…fihers1ggfits could not have been granted by the Tribunal since

‘lathe respondent had not been in the service in the said post

53
and had not worked as Postal Assistant.