1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED T3118 T1111 26m DAY OF JANUARY 2009 BEFORE THE HOMBLE MR.J£;ST1cE S. ABDUL NAZEER 'A * WRIT PETITION N0.3,1, 433404? rS4RES2%:' " v = I T; % Between: 1 Sri K.A. Ramanna, SE0 zimjaxlappa, aged about 39 years, _ Working as Handpump CIipé3.rat01"_:.' A Ofiice of the Taiuk Panchityat, 3 ' V _ Gowribidanuxz, '- _ A Kclar Distxici. _ V" SE0 Nanjmadaéalri, '-- ' Ages} dbeut 38 years, " _ DI'?§}7§:'f, Qfiiee f Kaz 1;a1aka, A iv ' ~ Rapid. By 3€?CI'3I£1I"'_Y to Govemxttxexzt, ' Rural Dzwefcpxnent S: Panchayat Raj Department, Karnaiaigzi Gave-nmieizt Secretariat, v 3 -z«.25.s;' Bidg, Dr. Ambedkar veedhi, ' '"B&;1g5ah>re ~ 566 G0}. 2 The Zilla Panchayat, Kolar District, K0131; Rapid. By its Chief Executive Officer. I 3 The Taluk Panchayat, Gowribidaimr Taluk, Gowribidamur, Reptd. By its Executive V ,".';~-.._._'R.ésp_<mdents. (By Sti T.P. Srinivas, AGA, _ ' This Writ Petitidg isi:11fi1ed.unde¥;z' A1T_iC1es'226"'& 227 of the Censtitution, praying'to9_'di1'e'CtI.__t1f1e-..res§3-3ni3efit.s to regularise the service of the petitioners- ii} the respective' working in the second and third"résp9iident§;~: uaxiteiiy-, ZiH:i'?énchayat and Taluk Panehayat of Kljlar _DistfictVwifi1t ii1'u1iedi_ate effect, etc. This Writ Pefiitim inal Hearing this day, the Court made fl1e_foI}oi%"i11g; . _ '- " "(}':fi'1"i)ER Tite .c;§::;:end that they have been working as iflaznd Pun? Gangnen and Driver respectively with 'land 3 for the past over 10 years and that the 'sec:-m"ei-- respondents have not reguiarised their services so
3%.}
far. Therefore, they have filed this writ petition seeking the
following reliefs: __
“(i) issue an order or direction or writ in the nature of
writ of mandamus regularizing the service of the V
petitioners in the respective posts working in ‘ti1ei*<2"d~:'
reepondent»-Zifia Paiieltayat and 3"' resp€$i1de'nt–Ta1ui«:'
Panama: of Kola: District with innnedjate eeege anti l
to issue necessary orders as did iiifi_:ti2eV ease' i V
Raghupathi Gowda and as 'per at ii
Annexure B,and M it it " A'
(i£) pass such Qtitezigornexfs fifld _'ex:pedient in the
circumstances 'of the"e:ese;"–inielz3aing the award of
costs, in the interest ofj~:_:sti::e equity."
{have §1ear;t'tlie* learned Counsel for the pafiies.
' for the petitioeers contends that the
were eppointed by the second and third respondents to
_posts questien as against the existing vacancies hy follewing
V f j the reguler procedure and that at best, their appointment is irregular
'ii
\
and not illegal. Therefore, their services requires to be regularised
33 held by the Apex Court at paragraph 53 of the decision in
sz«:cRa:2:4RY, STATE 01? KZ4R.?'VAII'AKA & orgzsas r»:¥;.i~.i
L-''MADEVI & OTHERS —- (2006) 4 sec 1. It is evident that the
petitioners have not filed any application seeking regulsrisetietiiv (if
their appeintmerit befose the second and _'It;..tyhgu
circumstance; petitioners are perznittegf' =19 méti:e__ ap§§:=Qpii3.fE'
applications to the competent authprities.tseel§ing'*:?egula19ise1ion.~i)f
their services. If such an applicatiggl ise..ffi£§vd,.':"s§§};o§id am: third
respondents are directeld.~toV_eons'i<;ler,the satne in accordance with
law. This order shouid nei=be":tiiief'st{5oii as expressing any opinion
on the merits' dfthe matte; tine way or the other. No costs.
Sd/….
V?:”t§h»iMf20l’2009.V: ‘ -A Judge