High Court Karnataka High Court

Sri Kuppaswamy S/O Late M R … vs The Karnataka Power Transmission … on 15 December, 2010

Karnataka High Court
Sri Kuppaswamy S/O Late M R … vs The Karnataka Power Transmission … on 15 December, 2010
Author: V.Jagannathan
EVEN?HKHICOURTOFKARNAEMQAATBANGALORE
DATED TI-HS THE 157" DAY OF DECEMBER 2010

BEFORE

THE HONBLE MRJUSTICE V. JAGANNATIIANj'__;'  " 

WRIT PETITION NO. 13726 OF 201Q,IS-RES}'~  3
BETWEEN:  E' E E V

SRI KUPPASWAMY, _ 

SON OF' LATE MR. RANGASWAMY.

AGED ABOUT 38 YEARS,    ._  _  

RESIDING AT SHIVANA SAMU____RA_ {B_LUF'F};« __ 

MALAVALLI TALUK, ,    -  '   "

MANDYA DISTRICT. '-- I   A ~ 
    PETITIONER

[BY SR1 D. NAGARAJ,  

AND: 

1 . THE 'KARNATAKA POWER' TRANSMISSION
CORPORA'I'ION_ LIMITED,
CORPORATE vOI='FIGE:' CAUVERY BHAVAN,
 ALORE.--.--, 560 . 009.
V-.REP.R.ESENTED"E'Y ITS MANAGING DIRECTOR,

   E f"I'IIE'~CI'I-AM_U NDESIIWARI ELECTRICITY

._  S_jIIPPI;'_:i.COIx2IPAI\IY LIMITED,
I  *
REPRESENTED BY ITS CHIEF ENGINEER IELCI,

   3. , THESUPERINTENDING ENGINEER IELEC},

POWER GENERATION DIVISION,

E  "S'r'IlVANA SAMUDRA {BLUFF},



MALAVALLI TALUK,
MANDYA DISTRICT.

4. THE EXECUTIVE ENGINEER (ELEC),
POWER GENERATION DIVISION,
SI-IIVANA SAMUDRA (BLUFF),
MALAVALLI TALUK.

MANDYA DISTRICT.

5. THE KARNATAKA POWER CORPORATION " '
LIMITED,  _   '1' 'V '
SI-IIVANA SAMUDRA (BLUFF),  
MALAVALLI TALUK, 

MANDYA DISTRICT.

(BY SR1 V.Y KUMAR, AJDV. FOR"R-:1 I 
SRI SOMASHEKAR, ADV.' FOR  I .  * *

M /S S.N MURTHY ASSOC_IATES' P'O_F§.EE'RV}'§lv'&_'__5)

THIS WRI'F}_PE'I'lTI.ON IS FILEED UNDER ARTICLES 226
81 227I"Oi".CAT?:IE"(3ONSTI'1'UTI'ON' OF INDIA PRAYING TO
DIRECT TI-IE; .RE.SPO9NDENTS TO CONSIDER THE
APPLICATION'  "PETITIONER SUBMITTED ON
24.3.08,' .__SEEKI'NG'» AARPOLINTMENT ON COMPASSIONATE
GROUNDS-.._VDUE -TO.' THE UNTIMELY DEATH OF HIS
MOTH-ER VENKATAMMA VIDE ANN--C, IN LINE WITH

 , A_ OR;D*ER§_IN WP. N'O...._.1._1302/O5 {S--RES).

A  vTVi?*'E:I~'1TION COMING ON FOR PRELIMINARY
HEARING--I'N  GROUP THIS DAY, THE COURT MADE THE

I:'OLLOWI~NO::. '

  



ORDER

The petitioner seeks direction to the respo-nrgients

to consider his application for appoinNt_1:nent}Vu. on

compassionate grounds following the untir’n.e1yjjdeath

his mother.

2. Learned counseI”‘vfor.the p’etitio”t1er’»;apparent V

to the ground urged Petitgion for the
aforesaid direction igjmade by Sri

Somashekar; ‘the: is that the 5″]

respoi1_de-nt vhas”‘V-eornnaun.ioa’ted the letter issued from

21%’ respo11_dter_1tVVio.’the iearned counsel for the petitioner

andfitdwvis at Anti-e.xure ‘R513′ to the memo filed by the 5%”

»r;espon.dent.yV referring to the said communication, it is

as there is no provision to appoint for a

seco11ddVt,inV1e on compassionate ground, the request of

V’ ~the”pet1t1oner was rejected by the 2*” respondent.

%

‘ ‘ ..resp<5ndent

3. Learned counsel Sri V.Y. Kumar for 13* a.nd

2nd respondents on his part submitted that in_’.theDli.ght

of the representation already being

decisions being taken to the effect e_that_–‘t’l”ie’ vnivsl”

not entitled for appointment on :con1’_pa.’ssilonate

the prayer sought in petition

infructuous.

4. Learned eoiinsel Svornashekar for the

petitionlerrCf¢rr1n§g3’tol”the 1.A§l’fi1éd by him for additional
documents in View of the additional

ground no”WV_’Vso11’ght”‘, direction can be issued to the

5,” View of the submission of the learned

Z for the parties and taking note of the

_ ‘communication which has been received by 5:11

respondent from 21″‘ respondent which communication
is also referred to in the additional ground urged by the

petitioner, the representation given by the pet-itioner

therefore, has been already consider_ed.l”rhfy–::

respondents and therefore, theppppprayerivr.-_ the

Writ Petition becomes infructuous;1″Though’~thelliearfied

counsel for the petitioner referred the _ordle1%fi};a.ss-ed by . if

this Court in W P No.118Q2ll[‘O.5″‘as -Annexure ‘D’,
since the present already become
infructuous, liberty .to.l:’fth_e ‘petitioner to make a
further t_h.el)Vasis of the order passed

nuthegbevevviiiwiigsoz/05.

.f’vvrn3P¢utnnii§cnsnussed.

ea/«~
FGEGE