I! THE HIGH GOQIR? OF KARNATAKA CIRCHIT BERG!-I AT DHARWAD mrrnn '21-Ira 'rm trrm an or JULY'. , ; " H am-om - TI-IE HOIPBLE nmausrxcs uomiax . i m..mA..4._'r rr we Between: 1.
M VEERESB s/o ESWARAPPA «. .
AGBAO YEARS, BILL COLLECTOR. ‘
CHIKKADENK_ANAK.AL engage. .P1iNCHA¥A’i”1~I¥ ” ‘
GANGAVATHITQ;-KOPPALDIST. * ‘ ‘
GOUSESA3 1~.w1.I;.A”1-:;;._ _ ‘ ._ ‘
AGB.3V-5 mask BILL C*g’)LLE(;’IfOR
S!0.M’i3HABO0B’;’£.Ll,,_ * . j
R/OMWALE vi1.LA&E, _mvALg GRAM
PANCHAYATH, GA}IGAVATl~fl_1¥;}. ~”
KOPPAL §§SfI’.” V V
BA:;AvAN’rHAw.a BAi3Ac§*s
353,47 mans, BILL cpwscwoa
Rf€).R.AL&LA1~¥?~IA BADAGI,
.A ‘ a;o.aUL:H*:.’n1aa VILLAGE
caxNQAv_Am1 irQ,.xoppAL um:
365.49 ‘
Em. C€3LLi§C:TOR,
S.¥0.CHA’f~¥NABASAP?A
AA R.iO.HfisL.%i.VAD§, Iv1{}PPAL’I’QA2~IDDIS.T
V . K {.2-T:KSHNiI3~¥AR.A§’ANA
_ £16345 YEARS, BILL COLLECTOR
; Si0.K,RAMA??A., A1<IBGUNDi VILLAGE
__ 7 GANGAVATHI TQ, KUWAL DIST.
VRUFANNA HOGAR
AGE46 YEARS, BILL COLLECTGR
SJCLSHARABANNA, R.f0.SiDI}A?{JRA
i}ANGAVA'i'i-H TQ, KOWAL DIST.
7. ?OORNENDRASWAMY
AGEL35 YEARS, BILL COLLECTOR
S10. , R!0.KALA’I’f-IAVARAGERE
KOPPAL ‘IQ AND DIST.
8. GANGAPPA GADGI
AGE.«$£ YEARS, BILL COLLECTOR
S!O.SA’I’HYAPPA, Rf0.NILVAGAL
KUSHTAGI TQ, KOPPAL DIST.
9. BALAPPA KURVIN
A.GE.48 YEARS, BILL COLLECTOR
SIGERAPPA W0. RE
YELBURGA TQ, KOPPAL DIST.
10. BASAVESHWARA 1.m~n
AGE40 mums, am. cougcmn _
SfO.SH1VAMUR’I’HEPPA R/cmvmn
YELBURGA TQ, KGPPA1. DIST. 5 p
1:. pammmsxwgamya ._
AGE53 YEARS, BzLL–coLmc1tm
SiO.VENKAPPA_9f€’-;(fi{ALA§£AL; ~
¥EL3UaGATQ,:1cop;su, mar, _ ‘
12. sHARA”:»:_A1An§§:aEML3rr ‘ __
AGEA9 YEARS, BILL _oe1..L.w.cI\QR* ”
S!O.SANNABASALlNGAIA§l ” ,
RlO.BI-IAGYANAGAB, KOPPAL ‘IQ AND BEST.
‘:3. Y:¢.1;3a,AHéLc~oUnA ” « ….. .. »
– ‘Atmss 311.1. COLLBCTC)
. s.tQ.r;Y;s.ae:a.mGouDA
“:3f§3.i!AL!(§E§¥.1;i;0ifPAL1QANDDIST. rm-mama
1.»? ns’rA*moM.:Ax1-;ATAK.A
‘ RURAL DEVELOPMENT ARI}
* PANCHAYATRAJ, M.3.BUILI3ING
ROAD, BANGALORE»!
« ” KERRY ITS SECRETARY
‘~ -.12..’ ‘ mmpmmmvam
KOPPAL D!S”I’., KOPPAI.
KERRY ITS SECREFARY
3. THE DEPUTY SECRETARY
ZILLA PANCHAYATH
KOPPAL FEST.
KOPPAL.
4. ASSESFANTSECRETARY
zmmpmmmvam 1.
1<ePPALms'r,,xo99AL.
{Dy8d.R.E.lttfl,lGIPbr£1,
R2,3aIl4I¢)
THIS PE’I’I’i’ION IS FILED UND.éfiv1%Am’CLEs’V3é§ 7A3~tb”‘2é7 of
THE C0l’~lS’1″l’I’U’I’l0N OF mom PRfi3′{NG ‘m DIRECT THE
RESPON-DENTS TO FRAME.’ A SCHEME “-AND corasgnazzz THE
QUESTION OF REGULARISATIGN oi? moss vgmmovsms wuo HAVE
COMPLETED 10 YEARS 09* sERwcE__zr«a’¢rH1:LT. LIGh”.1′ op JUDGEMENT
RENDERED BY THE HON’BLE’ _suPRm–.a:-2., cfizzm or mom in
DHARWAD 0131*. ms DAILY” WAGE”-.EM1r=.LoY.EEs ASSOC!A’l’IC>N
VERSUS swrs O:F’3=£AI§NA’E;’AKA AND 0’5′?-HER$’, REPOIWED IN AIR
1990 s.c.PA<3Ess3. . . —
miss PE’r’:’i*’1{*;:s.’,r.:’t>sun1=~: G_””-z:>__1~:– r’-0:2 HEARING, TI-HS DAY, THE
comm MADE mm z:oi~.;’.Qw:1s:fc::.
‘
for directions to the rcspomcnts to
tl1:g:ir% for 1egI1l%tion since they have compicted
.. of scxviscc, in the light of the: judgment
Vmndargti Court in the ms: of DHARWAD I)ISI’Ri(I!’
«.§)_AIi;Y; WAGE EMPLOYEES UMON vs. STATE 01?
‘I§flR!§}\’?AKA AND mums (AIR 1990 3C 333). Certain
VT refiefs are also askcd for.
\(fi
4
2. According to the petitioners, afi of them have
from more than ten years as Bill Collectors V’
Panchayats of Kappa] District on the jg’ gal \’
to Rs.l.200[-. Since they are in »the of.:.’V3§
there axe not el1@’b’ le fior any other’ T _.
for regularisation.
3. The queationA._involves1..:.h. is squarely
by the in the case of
SECRETARY, AND OTHERS vs.
1). There is nothing on
record in were appointed on ccmtzact
basis as posts. In View of the same, the
that they are appointed in the
“fie has been held by the Apex Court in the
abeorptioza, regularisation or permanent
of bemporazjr, oentrmtual, casual, daily wage or
.’__a{fi:eel”employees appointed/recruited and continued for long in
emplsoyment dehors the constitutional scheme of public
in the eye oflaw. Itisalso mm in the said
judment that the decisions of the Supzeme Court rtztnnnw
‘W
5
counter to or contain dirocfions counter to these
stand denuded of their status as 3
pmcedenm on the subject wen:
aforocitad judmcnt. in View of
pctifioners do not have any ngh’ xlegula’ H ‘anV cn’t
pubiic empbymcnt.
4. It is needless to of irmgular
appointanenm sanctioned vacant
posts, the 701; of such cmpioyccs
have to fight of the principle
settbd by cited juamcm. Since
there is that the appdntxnmt of the
Was’a§iné.f posts, no specmcdizmtion
‘ pctit1on’ .
V V the wrk petition. steam m the sight
.. _, .. of the Apex Court in that: msc oiflmarhvi stated
ScI/-
JUDGE
Jill]-