IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated: This the 161" day of November 20.10: BEFORE THE HONBLE MRJUSTICE V.JAGANi$IIITI%iJ3R_ ' VV.P.NO.34009/2010 ' " 'V, I 1} B ETWEEN: SR1 R YATHISH, S/O LATE RANGASWAMY, ' AGED ABOUT 20 YEARS. f _ , R/AT A K COLONY, OPB:ONEwi1B1US'--SjTAND, CHANNARAYAPATNA, HAs_sAN DISTRiC_T.__ - " ' PETITIONER (By Sri M__S 1-SR1 1:-RVIRRESH, ADVS.) 1 . 'I'HE.sT-ATE. DEIé>AR.TMENT'OE"BR1MARY EDUCATION. REP "BY "ITS jSECRETARY. 4;: ' 'VIKASA-SOUDHA, BANGALORE~56O 001. I , THETHDIRECTOR FOR PRIMARY EDUCATION, I _ 'OFFICE' OF THE COMMISSIONER OF PUBLIC I 'INSTRIJC'TIONS, NRUPATHUNGA ROAD, BANQ«AiLORE--56O 001. 3. 2 .. TLIE' DEPUTY DIRECTOR OF' PUBLIC INSTRUC'1'1ONS, HASSAN DISTRICT, " ' HASSAN. T34.' H NAVODAYA VIDYA SAMSTHE ® CHANNARAYAPA"I'NA--573 116. HASSAN DISTRICT. RESPONDENTS
(By Sri JAGADEESH MUNDARGI, GA.)
THIS WP FILED PRAYING TO CALL
FROM THE RESPONDENTS & DIRECT ~
APPOINTMENT OF THE PEnnoNI5;R TO Posfr’
IN NAVODAYA
DODDAKUNCHE, HoLENARAsII5UVR}2_iTo. HA_ss.A:\T
BY THE R4 AS PER APPoI;\IT”MzI«:NT’-onoERfo’r:’1«2..,1o.Io.
VIDE ANN–J IS ARBITRARY <'3t°iI_#i;E§}AL: '
THIS PE'I'ITION . .'Co1\§_IN.o; . :}*o.R PRELIMINARY
HEARING THIS DAY; MADE THE
FOLLOWIN(f::*.._ I '
omma
'counseifor the petitioner and the
learned Advocate who is directed to take
notice foéfrespondentisii 1 to 3.
S1Ztb1'fliS'SiOI1 of the petitioner's counsel is
V the death of petitioner's father while
service, the petitioner sought for
app'oin~tment on compassionate grounds and the
'tljeputy Director by order dated 16.7.2010 directed
the 491 respondent to appoint the petitioner to the
post of Second Division Assistant on compassionate
27
v4
grounds. However, the 4″? respondent has issued-._the
appointment order in respect of Group-DAV.rp’est’*44and«3
hence this writ petition.
3. Learned counsel ;the’7_’petitieoneri’
referring to the order of the’_Depu.tv’-Director.’vvhichis
produced at Annexure~I:1i’,’~.. that the
petitioner is entit1edA..fo_r be-éingdappointed to the post of
Second Division Assistant eoinpassionate grounds
and though issued in this
regard;”‘itheii:,4tIi::frespon’deIit’_”djd4 not comply with the
said direction; other hand, permitted the
petitioner” ‘totjoj as’; “grou p employee.
._pIn thtewléight of the aforesaid submission
hearing learned Government Advocate
this’ and this court also on an earlier
.. occasion while disposing of W.P.Nos.7818–7819/2010
it directed the respondent to consider the
Vdapplication of the petitioner, under these
circumstances, the respondents are directed to
3/?”
reconsider the matter and if the petitioner is entitled
to the post of Second Division Assisptalnt
compassionate grounds, particularly in the
the recommendations made by”the”Dep–.uty«
Annexure–H, the authorities therefore are_”_di1″vecte’cltoV’
consider the aforesaid oi in
accordance with also
directed to take and issue
necessary ” law and shall
petitioner for appointment
to th-¢ post Assistant Within a
period the date of receipt of this
0_r’d.61f..,l. 2 « _____ .. e
Government Advocate is permitted to
” appearance within three weeks.
Sd/-
JUDGE
V’p;Dvr: