High Court Karnataka High Court

Kantappa vs The State Of Karnataka Rep By Its … on 12 August, 2008

Karnataka High Court
Kantappa vs The State Of Karnataka Rep By Its … on 12 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 1213 DAY 0F>A;$UGUS'f'2'.£ii}§3: "ff « _ _: "  

PRESENT :

THE HUMBLE MR. JUSTICE___K. SREf:iD{¥A.R'  u

THE HOWBLE MR. .Ju§1§:.cE.fB. §$REE§§i1fASE Gdiaina

w.P,No.

BETWEEN:

I

KANTAWA .;:_’ ‘ A an 3

s/:0 BASM-PA EEAEHESTI 1
AGED ;AB€.)U*E”’36’ M ~
BRc–REsoURCI;~?ERsmz–~
BRC 0VEFECE,”‘§3l(IAFUR-.
TALUK as-vD}STl§:IC’Ef

I ‘ . ….. .. g
‘ p _ Sf 0’ BHKGfiVATH SINGH CHAWAN

VAGED 49 YEARS

.V ‘~-T’C.R;’P;’i;_B.$.w”N0. 6,
‘ . ‘BiJAi?fUR__TAl.UK & ms}:

A}s;9u._L A2333

.A s/ O=FAQ{IRUDDlN ARAuMA’m
V ‘ AGED ABOUT 34 YEARS
‘ »(:..=rz.1’>., TIKOTA

auapun TALUK as msrnxcr

BHIMAPPA
S] O MARAPPA MAIJNAMANI
AGED ABOUT 36 YEARS

63%.

% * _ ‘v._:(BY’S:’R!_: M mnnusunnn,

C.R.P., l(.P.S.NO.4,
BIJAPUR TALUK & DIST.

DHARAMANNA ‘
s/0 mama munmmx
AGED ABOUT 42 YEARS é
C.R.P.,K.R.S.NO.25, – % T *

BIJAPUR ‘l’Q.& mar.

ASATAF HUSSAIN
s/0 KASIM BAGAYAT _ C
AGED ABOUT 40 -A
C.R.P., HORTI, 1m:)Iv–<rALu1<,_ ~
BIJAPUR DIST * " – V_ .%

SIDDALINGAYYAJ . V
s/0
AGED mow? 54,YEAR8
C.R.P,-"MA_M1.DAPUR_~ ~
BIJAPEJR .3' mm' =

. '
s/0 'mm.

AGED

4;C;}?..,P.,
mjgmk DIS!’

PETITIONERS
ADVOCATE)

fl

“”‘rHié:.Vs.rA’rE on KARNATAKA

REP ‘BY ITS SECRETARY TO GOVT

” * ..EDUCA’I’ION DEPT. M.S.BLDG.,
= BANGALORE-1

THE COMMISSIONER OF PUBLIC INSFRN
NEW PUBLIC OFFICES, K R CIRCLE
BANGALORE-1

4/_

3 THE STATE PROJECT DIRECTOR
SARVA SHIKSHANA ABHIYANA
NEW PUBLIC OFFICE BU!LDiNGS
K R CIRCLE
BANGALOREJ

4 THE DY DIRECTOR our PU£§LiC”IF€SI’*i2N{P.KD’_}§$P§ n

as EX-OFF!-C10, ..

SARVA SHIKSHAHA ABRIYANA _ _
BIJAPUR DIST., =
BIJAPUR

5 THE DY nmscroiz oE.~PUf;1;1t:~vsNs’ri§Ux:*r:<5Ns
BAGALKOT 9181:? ; ~
BAGALKOT %

5 THE PR1r%jC:pMAL;'"%
B{ST.Ii*£S1'$f?'JTE"O¥'; EDUCATHOML TRAHHNG

B1JAm;ié'i:")"1S1fv.V N Q Q
. …'RESPONDEN'I'S

– V’ (BY 333.; M. KU__’MAR, AGA)

filed under Articles 226 and 227
o£’j’tI1c..Cons’tita,1tion.of to set aside tbs ourler
dated by the Karaataka Admn. Tribunal,
Nd.’3926~3928, 3929, 3930, 3931, 3932,

3933 °<:f__ [vide Anncxure 'A') and allow the
V cqnseguzcnfial benefits to the pctifiaomzrs.

coming on for final hearing this day,

' Rik'). J, made the fol1awing:–

' 0 R D Q R
% 'V petitioners are working as Assktant Teachers were

to work at Biock Resource Cantre (BRQ and Chzster

0%..

q. ”

C

Resource Centre (CRO). The said posts were A4

the scheme of the State Government 3 ‘

smxsnam ABHIYANA”. The said _

going scheme till the end of thcyear ‘V

while working in the said post
1 to 22 years, the hofi
competitive cxaminatixms acme to the post
of me and c1:z<;%%r~.–a@g+ x and Senior
Assistant group of above 45

years.

2. The that they are already
wor1dngasxBR’uC aigi’ they should not be cfmturbcd.

circular of the Government

in The K.A.T. disposed orthe application

— of in terms of the ouicr passed in A. Nos.

to 1951 of 2005 and other batch of cases.

‘Tfie }{.A.’!’. has rightly fiound that the petitioners were

T sent on deputation to a nomtcaching post and it was

izot by way of any prozraotion. The K.A.T. also found that the

C©/

‘r~”:1_§};+* V. 3

selection process from amongst the Head Masters
Assistant Teachers is completed by 07
otherwise, the petitfioncm am cc
qualifications to appear for ‘
The displacement of fi*c:2.2_’ tbc *
CRO is not in the nature of in rank.

The order of K.A.T. 3 _
A°°°*dmc7 c W is difimsec ‘ –

c Sd/__
c % c Iudge

….. judge