High Court Karnataka High Court

Siddalingaiah S/O Late Dasappa vs The Managing Director on 26 November, 2009

Karnataka High Court
Siddalingaiah S/O Late Dasappa vs The Managing Director on 26 November, 2009
Author: Ram Mohan Reddy
IN THE HIGH comm' or KARNATAKA, 

DATED THIS THE 26th DAY or  2099» .. 

BEFORE  2 

THE HON'BLE MR.JUS'I.'_ICE  fRI~:j)ijY::': »

WRIT PETITION No. 2§1«Q 0IQ1'«* 2o(i9 I(s;Ksm*c)

BETWEEN

s1DDALINGA::AH--._  I    :
S/O.LATE§DAS.AI?PA'g  _  ' 
AGE 49       '

R/A*i"l3"I~§'OfV1 Pjiiisxza  
OORKERE  = 

TUMK_UR_TAI,U'Kf"& D   PETI'I'1ONER

{BY Sm': EX/ICV BAsA=.(A1iAJU, ADV]

 _ O   _____ .. e

»   'mpfiV'MANAG1NG DIRECTOR

' -- OO.1O'K»S12f;*Q,'1.cENTRAL OFFICE
 ROAD, SHANTHI NAGAR
.B.AN.GALORE -27.

 2 I' _  DIVISIONAL CONTROLLER

"KSRTC, TUMKUR DIVISION
TUMKUR -- 572101. . .. RESPONDENTS

(BY SR1. B L SANJEEV, ADV)

THIS PETITION FILED UNDER ARTICLE 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH

INL

THE IMPUGNED ENDORSEMENT EATED “j”‘1is;2:.”2oo9
Issues BY THE R2 Vim: ANN–E; AND ETC. ‘ V. .

THIS PETITION COMING ON FOR patgivisaaxmcatt IN
‘B’ GROUP, THIS my, …coz’IRr 1vIAI;I«:_;_ i. *

FOLLOWENG: _ _
ORDER,

The petitioner, a in thf3V_ i”e–“spo”ndent»Roatl
Transport Corporation avtiisability, was
incapacitated to driver, made a

representa_tion_.,.,-‘fort-_ ‘of-…c;adre and for an

appointineiit ha’-igtiitablterpost in the Corporation,
which lwhenh “endorsement dt. 18.2.2009
An_n_exur°e~E, has p~reVs’e:r1ted this petition.

Aplncllitspiutably Section 47 of the Persons with

i [Equal Opportunities, Protection of Rights

§*i,

was holding, could be shifted to some

the same pay scale and service

proviso to the Section states thatd_if pQsVs’ib}eVi’t0 V

adjust the employee against anypost,

on supernumerary post untilia’ s_uitabi–e’_VVApost is available
or he attains the age. of T_supe’ra:n.n’tiation, whichever is

eariier. ‘V

3. “l’L’1i_i..S;”‘i’1’t’)..$l:inf-dis-ptite”.;that the Disabilities Act

applielswlyto’ = Transport Corporation
and petitio_r1’e.rihavinglsuffered amputation of the left

lower limb, cannot”-discharge duties of a driver, as set

certificate Annexure~»C of the Medicai Board.

tjsstate that in terms of Section 47 of the

ll)-i.sab_iliti.esdAct, it is for the respondent–Road Transport

AA Corporation to accommodate the petitioner in a suitable

‘elemtpioyment while protecting his pay scale. In that view

= V. —of the matter, the claim of the petitioner for an alternate

suitable post, cannot be denied, while the respondefixte

Road Transport Corporation was fully justified in
rejecting the claim for change of cadre’:’–v:.Ijy:””v.Athe

endorsement impugned.

The writ petition is the 7

respondent~Road Transport Coi*p_oration to

petitioner’s claim for an alternate snitatniez post in terms
of Section 47 of the A-.I:)”i:sat~ii1itiie!s ;«xc:§§’e«.o %
Compliance =

S5/1;…

Iudge