~. {éy~si4i.°M._v JOIS, ADV.)
STATE OF KARNATAKA
-1-
IN THE HIGH COURT or KARNATAKA,
DATED THIS THE 26TH DAY': 91% ocT6fiER;'A'~£I2o;(a..: E'
BEFORE' 2 A .
THE HON'BLE MR.JUsT1c;: O *
WRIT PETITION 1§IOS336()é~6G~3 01!' i_o_(S-REG)
BETVVEEN
1.
SR}. K C KOTUURAPPA. 5./0.3L-.A’rE ‘f3E*1ANNABASAPPA
AGED ”
KAD;~xt.A;~zIC:V1?’,’:*f.r1L1..,zI~;§3′:”;4t, K~1f’I*TANAKERE POST,
ARASIVKERE TALUK«S’.?3″ 11 7 ‘
.I-‘i-ASSAN DILa?R1C1″.._ ‘
2. é3R1′–D S R;AJASE:{EI§AF;APPA s/0 LATE
sr.r1V.-AL1Nr..;A1.%P.L\”–~ ”
Age’v;6IYEARs;.. I” ”
– .46 YE;ARSw. A
.. DUMMENAHALLI POST, ARASIKERE TALUK
‘ .r=.:».’7=.:3 “103 DISTRICT.
– –. PETITIONERS.
A REP BY ITS SECRETARY.
DEPARTMENT OF INDUSTRIES AND COMMERCE,
M S BUIDLING, BANGALORE 560 001
30
THE KARNATAKA STATE COIR DEVELOPMENT
CORPORATION LTD., BY ITS MANAGING
M
232
regularisation with all c0nseq_uential”‘”!:lenefi.ts_
service conditions in terms, 0’f=.’the._ “order:”>_cp1aii;ed
26.02.2010 Annexure–“J”:__”‘in vim:>.C:No.12o56:.j0,:.2009
modified by orders 1;;w.A.VN.e’C;jp1t4se(2010.
2. It is not in ld’i–ep:.1te._thejeetitioners were not
appointed in a regular
recruitmeiav lfieeruitment Rules of
the v2–H<i.. The petitioners'
"C basis cannot partake the
Character. I-fpegiilarl-~'C'appointment against permanent
v_aéan_e1es in "'ter.ms of a constitutional scheme and
' appointments in infraction of the rules
and in Violation of the provisions of the constitution, an
illeg*ali't:y,v cannot be regularised. The Apex Court in
.VST;{-\TE oz? MYSORE vs. s.v. NARAYANAPPAE and
lER.N. NANJUNDAPPA vs. T. THIMMIAH2, as approved
by the Constitution Bench of the Apex Court in
We
' AIR H967 SC 1071
3 (1972) 1 sec 409
-43
SECRETARY. STATE or KARNATAKA he
vs. UMADEVI (3) AND .o*mE1§sé’,ll4″th_ak£s<
regularisation is possible of arikact Whicia _W'..itl7|_.Ti'f1_. the
power of the authority and ..xf{?l1_ere there li3een"certajn' V
non–compliance of proee'du_:1*elorfimarirrcrrmthich does
not go to the root and that
regularisati:0I1::¢:V 'be a mode of
aproposition, would be
to of"a;3r)ointment in defiance of
the or effect of setting at naught the
rules. The Consstitt1tior1 Bench at Paragraph 53 directed
State A.GoVerr1fi'1ent or their instrumentalities to take
stepatol 1"egul1arise as a one time measure the services of
sa_;_ch_.5irregular1y appointed' and who have worked for
A ten zyselars or more in duly sanctioned posts but not
ll "under cover of orders of Courts or Tribunals.
3. In the instant case, the appointments are not
irregular, but illegal and Violative of rule of law and
1
-‘ (zem) 4 sec 1
:1″,
-3-
hence, petitioners are not entitled
direction at Paragraph of ‘
Constitution Bench. Ani’1exure’4’TJ”” ordef} the facts,
and circumstances of the c:«i’sei,’ has iioapplication to the
petitioner. ‘ ._ V V , _
Writ petitions being With’outii’n}e.rit.. are accordingly
rejected.