BETWEEN:
gm’:
>–…
as: THE HEGH cam? OF KARNATAKA AT 8.A?4G.§§;€iRi§:’–.:.,
DATED THIS THE 30″ DAY 01: JULY 2059
PRESEf~5’¥”: é
THE H0?~é’BLE MR. EUSTICE §é:;V1,.4%:é;:;r$1Juj:\:.¢5;”r:§;
Arw%fj
THE HOBFBLE :~=;;a.:,,%%L3us11cé”M:’aA\;*:_MA£;IM;aT+;%
WA. N3. fésae:zF£::::3:[“;:é$e%:§j::=.)
N K PU’§’?’ASWé%-MY ‘Sm ‘i<.E%;GA?PA»sHETw
53 ms, .;s:c2vx§1w:§mr,1%r¢.¢3 ;&sAsE§:ua;1Tv
IN$PE»::T_0a fi'i%:;éDE«-.IEI,, SHAW-.T HEAVY ELE<:T-
2=L:¢ALs _L'1'£§_–.ELEC'!'R,Ci!54I;5f’;».mE:;>;A6%,%% 8: RIAT H.NO.84,
‘2AY#f3ItflHA !§l1’LAYA’~3.MSV~*’EX!’ENSIGN
8HATRA_§-I#».LLE,_ mreeaaoae 560 049
..§%firv*APUTRA..§ GOKAVX
5e Now wasmne AS secuam
‘ ” -» _EN$FEC7§’§ELEC’§’R.O!\iICS 9IVN.P.B’NQ.26€!6
MYSGRE RD.B’LORE-25, 81. R/AT H.f*&G.1€}5
BYATARAYANAPURA1 MAIN, M M RGAD,
WYSQRE ROAD, BANGALQRE 25.
APF’ELLA!*iTS
(BY SR2 M.SUBRfi\f’§AE¥iYA SHAY, ADV.)
F-.2)
ANS:
FL. THE BHARATH HEAVY ELECTRICALS_ LTD’
(A GOVT. 0? INBIA UNDERTAKING ”
REP. BY THE CHAIRMAN ~ *
/W3 i°3ANAGI¥\iG DIRECTOR,
BHEL HQU$E, A %
SIRIFGRT,
mew {DELHI 119 049.
EM)
THE GENERAL MANA”GER,Bi-iE.L:,,
(A saw. as mm. LINQEF!.’,’l”AKIh§~(3}
ELEc”m.c:»mcs Lvzvisxcm; % a k
9.a.uo.2se::e;~~T%A%. * %
?’4YSORE”R’QAQ_,_’;’. % y
BANGALQR;E:”§60″*fl.24_ V
A M % _ Resmwosrwrs
(33% SR1 ?.’am;r2A’:~s;’ *;a~_1::v,? sax s<.s.sHEEaaA1A:-2, Am.
392.: Goaeppa, Any; gfguzaguz G.R.$L¥JATHA, Anv.)
*#3!¢
k %.é¢,é. EILED uis 4 as THE KARNATAKA HIGH
CCQRT Ac’?%jPR;mNc« TO SET ASIDE “me oases. PASSED IN
frag »#a1T’k PETITEGN N$.66’56-6558;’199? DATED
% ‘ * k %%%21i_11;2@a3, ETCL,
THIS WRIT APPEAL I$ CQMING ON FOR HEARINQ
m'”‘i””i’-E15 DAY, MANJUNATH.3. QEHVERE3 THE FOL3.0WING:-
T”
SUEGEMENT
The ieqaiity and correctness cf the order passefi by
the ieamed Sinafe Euéee in W.P. Na. 6656 ta 6558 af 1’i3_9?
dated 21-12-2903 is caiied in question in this appe_a;,’ u
2. Tha facts ieadirza ta this case are _a’s”i3§§’e:ii:§ive*:i: u 2
The armeiiarzts are ex-servi::em,er1.;—Tféieieflhafie ‘5?’-é§”=aiefi1:_’
the Ineiiar: Army. Afier the 2*eti’re:»r__1fxe2r1iV:”frémti’s§’v’A;’:%s’2yVVVti§:ei,f%
were sbpeintéé by the refibendenfafi.€5gcurif’y*«.iT:iv$:ae§§;ter$ as
per tfie 2′-.rn_:Vi:v;::nz’_;vi’1_Es f§’:*’;}-‘:.¢.~V;*;.,tj_f3csré’&f’.§§_afteci 10-{’12-19§3, 13-G3–1§90
am 16-03A-“1398, é*ea.s$§:’§ef;:ti:$ie2~§;f.’ “They were appainteé pureiy
an cc:nt;’act.bafs*isV-.;f¢;ir’é nérifid 93′ three “years. ‘£112 aspeiiants
2 _ ….. gg,
“;_i’:a’v§r3ci” acc.«a;’:teé__the aréer of aiapaifitment ix reparteé fer
‘Afi?.érf.u ‘t:§’rf&-fiierieé cf twee years their contractuai
£2erie:fi~-..§vas__v’e:~:”‘§éréTé&d frcm time to time.
fhereafier they reauwteé the respandents ta
—-:%éai;}ai*§Ase their servicfi. Eat their services were net
‘fuéfiiéiariseé. Subseauentiy their services were tarmirzateé.
(*9
J:-.
‘me Gffiéi’ of terminafion was questiened by the
by fiiififi a writ gjetitic-:1.
4. The ieamed Singie 31;fi§’e”-«afitf-{r V’
éarties and censifierina the nature
the ccmciusian that since ihe ép_§E:!.iant§ we:*e: avp;ék:i’fi’ted’ cm ”
ccmtrattuai basis, he cauig noti-fi’;§§3_:’fé’u!t.1w§f}i’vt~5*ce-Erder fif
termination. ACCGf§ifiQ§Y,”4’t¥”;¢ kfere tflsrnisseé.
Chaiiemirza ti1e__ is:-;:::fai_ityriti1e saifi értier
the presant ap”p:é._a_i ‘
S. W.’ Bfié%f’i., %t§’;é»__iVé*a§fieé caurzsei fer appeiiants
Cfififéfifi *::hV’ai%:..4_ t§1e ‘ié’é:%_§’:’se§.’ Singie Eudae has cemmitted
.–‘v.SE£’féV_”t:’i5a:.é f’_flA”€%”{‘VV in i’if22ri.£’_Z_C$_¥’l:Si!i饒i’I’Ifi that they put in service cf
‘:_;=r1a;r’é» tVi*:a.r.;Af;”fr,C:i..xji’e~a__rs. Cehienéing that the Divifiian Bench cf
fl%i5t§AV’.€;F’fii1;I;t” ‘i.f}:~:ifiév.’Cage ef MANGALGRE UNIVERSETY AM}
% *;%N{‘;?;§%EF{“V.ys’éfv’¥T. KQSHAS vssus AND OTHERS – so 16-
‘%%.;3442Te§2 in WA. N0. 2661 in 2581/’2€36G cm: 4357 and
the f}§V§S§5fi Bench éf this mart granted reiief ta
T E§’¥”:i’3i€%YEéS these win: have ccrrzniateé 10 steam Of
Hser*s.«’§<:e's. He further €§l"3'Eéi"zdS that these aapaiiants have
xi»
Séfiléfi the resrsondersi — ifistitutiéns far mare thargfié'
and they are erztitie far" reguiarisation, therefora-avg"
arf termination has tr: be ccmsifierefi :a<s'"E:'z:ri in–'_4'§ay§;j'T'V:v
6. We are unabie ,i;c>_ acéefit’ th€:»”‘v’%’§;’r.§jj_;§mé:fifs
afivamzed by the iearned ::e;~t32’*§ s”s~.=:;i_V”‘i’¢:s§’ aVi;:’9é_V{ieaf:t$:Vf§for the
reason that adrrsifteéiy a;.{;)e§i’:aLh£f.$_V. §s2ere apfiéinted on
tsmtract basis for? aVperiad_s3fT’thrééV;§§a’i*’s; ‘ €Tij;é§r cefitract has
i} ,;.a.¢_;i» 5’
been e:xter:cied:_” ti;me?_ the case if:
Mariqaiczre z$i;z.vfeé’gv éunra, is aitaqether
different. Thereéfazfi 7xés*év.«va;rg’A3’cf t§i锑cs:;inian that the iearned
Sinaié Judge is justified ir:%;5i4sn=§:fssi%:§’%a”£ha writ petition and
we camrmt fine: ‘fauit v}itiitf2e”sai:fi cider.
‘ V:V’m:¢~rdi’::§53.?;”the writ appeai #5 dévcifi of merits
::’a*:*!§.3s éis§:=§éxsa’fi. ‘
%*».:’»:v<"_~
Sd/-4
Tudgé
Sd/-J
Iudge