IN THE HIGH coum' or xammrrarm AT
Dated this the: 215* day 4' ' " V
BEFGRE % V _ V
THE aownm rm. Jifasztificg: N
Writ Pefiéicen Q? 'f'€}M-RES)
BETWEER: 'V
fixged about 42 » W
5/0 Lair: siddgamigjggl, " V
.313nim" ¥.ah_Tfic¥i'n_iciQ1:}, ~
Blocni cojsecticnv f;l'::nt€:f, 4 '
Kidwagi fx/ie;*gmzia!.In;:=i:it1itc, ~
'Of Dnmiogir, -- _ * "
Dr, Mazigewéa Road; _ . _
Baligaiolfr' 560 039. V _ Petitioner
s.Lokara;'u.
(33;S:i"S;;M. Babu, Advocate)
1.
K7idw;éi' Memorial Institute
of Ontcglogy,
(Dr. Ms-irigowdsa Road,
" .. *' 'I.~3a;1ga1;:»;~e 550 029.
Ammtha,
Major,
Juniorr Lab Tcchxzician,
Kidwai Memarial Institutre
caf Oncologf,
Dr. Marigowda Road,
Bangalore 560 029. Respondents
V. shat bftefi pgrtsfaétjtdévover the pctitiurner. Themforfi, they
jigs-:13} f¢a:’;i a]1o®eni.
‘ thefi *-he v_E:asLA.j’.V’-édmpicted 15 years of sewice as a Juniwr
aliettieé a residential quarters as per Anni-:xur€–E. Aggtieved by
the same, the: petitientzr is before this Couzt, _ ._
3. In the statement {if -:::i’23;e:(:tio:.t:r3 filed on
first I’l:3Sp0I3{it”:I1t, it is contended, ccrnsidering _¢
services required for the institution AiIuI;:iw::st (:ajs;At7′:
large though the second Iespoxgdgné 14$
sh: has been zaijiotted the “ufihfih thc
biood dz:-nation camps as and
when the deflation eamilg {r_;_§~¢\7 the Institution.
She has .. and componeni
greparation 155611, ‘ éha is; working in the:
I:¢:1s’€:£i:11ti{3:1~c¥:;’_=’,:ViA’1’V5 .§.:if1′:E1jA: csH;§i%;iifin’—-9f xgrorldng hcmrs dtiring the
emcrgefiéy p§’:rfo1manca of the second
I’£:S}’3=OI1d€I1’iZ V”i31_’ 1.116 ;8’Qfi’-i’: asfigned to her was good, Thcrefcsm,
. -réajoiudcr fiied by the pcfitioncr he has stated
V
Tcmhmician in the blaod bank efiacfivaly. He has aim
conducted bioofi testing for HIVMAIDS, At present he
postcd to Pathoiogy Department where he is
posting in a ciepartxncnt and Working is not of
esmpioyae. He has ta Work Whezffveriiiéhaj ‘1 ‘V
performance was not only good
departments, If the institute the fiefitizfiier E19 ficrfoxm
the Vgly duties which vsfié firfonning,
he was ready and Wiiiing VA Thamfom, that
cannot be a g1’o;I;:fi V
5. ‘TEE baa aim filed cmmter
reitmafing’whéfi;’»£}:iE§::fi.I;3s,i*;i£¥§1i§fi§)§@«iiaagatated and justifying the
afl0t111eni;._ ” ‘
6; ~ Ehavé £13/art? thér learned $911333} fer the parties.
” .V V. ~t}1c facts it i3 Imt in dispute petitioner
éeniéi srigiond respondezm, not candy in joining duty but
313:5 ix; flue applicatien fer allotlrnemy Leanzed aounscl
LA”!
for this fixtsf; refipandctzat fairly submitted that no Ruies are
fozinulateti by thzi first Iespondcnt if} he V.
ailésftxnent of quarters. The sole. c’ir§te1iaLQf i
quarters ta the sazcand respenégnt L.
nature of her duties, especiaily aftmr
fiie ofica 1101113 and, Qiiigiiiéiant be f<:.:-11:116.
fauit With. if thtj providing
prriference in having ittgani to
the nature 0?” as long as such Rules
am efi’£:::;”i;iré; But, in the absence of
any sucii’_R£:ieS, senior shollld be prefexred
ta.) that junicrflhvc is not 51:13? Senior in employment
. but ‘flT.{€i..«f1pp3iC3fi0I1 for aiiotincnt of quarters he
Viitifi §’?£11iQ1«..§(fi’.§_f:13’4S€iQ0nd respondent. The petitioner has asserted
‘W1′ Tim’ g to psrfmm the waxy dairies which
‘the: feiipendent is pmfoxming which ha has perfoxmed
V’ in ” £i1::_p&1Vs§i.t and, fi}€1’E,’.fC}1’€, that by itself cannot be a sufficient
for denying aiiotment of quarters which otheiwise he is
V’ ézififleé to: In that View surf the matter, the ailofincnt 91″ quarters
A. 1:0 the seccmd respondent is arbifiaxy, without any basis and in
uttm” viaiatalcm of tha nczrmal rule sf senricrr being In
that View of the matter, firm impugntzti 0I'(i{tI’ in «’ ‘it.
relates tczr this saconci respondent is liable. _.i”¢:z ‘i:>v;::: V fifiashéd’. K
Pianos, I pass fha fofloxving order :-
(a} Writ Petition is aliowed.
{b} We impugned order 415 it refgies
seconcl respondent is f;are;b5y.quashefi.’ —