High Court Karnataka High Court

The Government Of Karnataka vs Sri M Srinivasan on 29 November, 2010

Karnataka High Court
The Government Of Karnataka vs Sri M Srinivasan on 29 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 29" DAY OF NOVEMBER, 2010

PRESENT

THE HONBLE MR. J. S. KHEHAR, CHIEF 

AND

THE HONBLE MR. JUSTICE A.-S,    O

WRIT APPEAL NO. 4754/2010  . "

WRIT APPEAL NOS. 4727/2010, "4651/2..Q10,T 4757/2010
& 4694/2010 'fS--RE:S} 
W.A.N0.-4754/2010   

BETWEEN:

THE Go:.rERNi\{%:N'1it:;:QF 
WOMEN AND 'c:1~:.11,_p' ¥DEVE~LOPMENT DEPT,
M.S. BUI.LD--ING. BAI~§GA.LG.RE M; 1,

BYITS SECRETARY;    APPELLANT

{BY S1?.I.B VEERAPPA, AGA1}

  S.  ..... 

   V T_ "  "SRINIVASAN,

._ * .__S/'C; !S..V;~;$/IUNIVENKATAPPA,
* _ AGEDABOUT 48 YEARS,
'ZILLA PANCHAYATH
MEMBER,

 A  R/"0. RAMAKRISHNA EXTENSION,

§~J

_ 'SRINIVASAPURA TOWN,
 'KOLAR DISTRICT.

SR1. G. RAJANNA.

S/ O GANGI SETTY,

AGED ABOUT 45 YEARS.
KOLAR ZILLA PANCHAYATH



[BY SRE L VENKATARAMA REDDY, ADI/}"I«*QR.RII< &:_?.I~    

M)

MEMBER.

R/AT M.G. ROAD.
SRINIVASAPUR TOWN.
KOLAR DISTRICT.

THE PRESIDENT
ANGANAWADI WORKERS
SELECTION COMMITTEE
SRIN IVASWAPUR TALUK
SRIN EVASAPUR

KOLAR DISTRICT.    %

W. A. N0. 4727/2010

BETWEEN:

1.

" ' .._GULBARGA DISTRICT.

1.

THE STATE OF KARNATARA--.  '
DEPARTMENT OF -WOMEN , A ." "

AND CHILD DEVEL()PMEi\JT,,' _ ._  
REPRESENTED 13Y_JTS »SECRETARY';~.f; --. 
M.S.EUILD_II\'IS, '   -  "

    1. A  '  

THE  .
DEPARTMENT"0P_wQNIEN
AND CHILD DEVELOPMENT,

;CU_LEARCA DISTRICT,
 ' "'«:GI;LBARGA;' «  ..... V' »

" I .. .T'H_E~ CHILD DEVELOPMENT

PLAI\IN'IIxsC DFPIC ER»--CUM

--   SECRETARY,
 AN.I:IANf:wAD1WoRKERS

SELEC'I'ION CDMMITTEE.
CHIINCHOLI.
. ..- APPELLANTS

.  SR1 B VEERAPPA, AGA.)

SMT. SULOCHANA.
W/O RAJU.



{BY SR1 SIDDARUDDA B FIRAJV &    =  
SR1 AMARESHWAR s RAVOOR, ADV_s. :='QRvR'1.;1  

3

AGED ABOUT 24 YEARS.
OCC: UNEMPLOYED.
R/O. SHWARADDY PATIL.
POST KUCHAVARAM,
TALUK: CHINCHOLI,
DIST: GULBARGA.

THARAMMA W / O PENTAPPA,
AGED ABOUT 25 YEARS,

R/ O SHWARADDY PATIL.
POST KUCHAVARAM,
TALUK: CHINCI-EOLI.

DIST: GULBARGA.

W. A. NO. 4651/2010

BETWEEN:

1.

" '  RAICHUR.

A "AND ;

1.

STATE OF KARNATAKA, E'   '
REP. BY 1TssEcRETA_RY,' 1. _  ' '

I3EPARfIfMEN*1"§ OF'wOMEN""" '
AND ._cH1L:1R.EN DEVELOPMENT.
 BUILDING,    _ 
BANGALORE --''560 001.

;THE DIRECTOR, '
I."'~"':  ~v1   " V| WOMEN AND
_  CHILDREN DEVELOPMENT,
 ' " 'V . w1v.._s;~ELr1'L:)1NGs,
 BANGAIQQRE M 550 001.

A  THE EEEUTY DIRECTOR,

DEPARTMENT OF WOMEN AND
CHILDREN DEVELOPMENT,
 APPELLANTS

--   B VEERAPPA. AGA.)

SMT. VIJAYALAKSHMI.
W/ O GYANAPPA.

    



4

AGED ABOUT 26 YEARS.
R/O HADAGALI TANDA.
POST: NAGALAPUR.
TALUK: MNGASUGUR,
DIST: RAXCHUR « 584 122.

2. SMT. LAKSHML
W/O SREKANTHA.
R /O HADAGALI TANDA,
POST: NAGALAPUR,
TQ: LINGASUGUR.

DIST: RAICHUR W 584 122.  V 1' '* 'V

[BY SMT. N RAJARAJESHWARI,  EOR.Ri3v._1     7

W. A. N0. 4757/2010

BETWEEN:
GOVERNMENT OF maRNATAKA""' -  
REPRESENTED BY ms SECRETARY  _

DEPT. OF WOMEN & CHILD WELFARE  
M.S.BUILDING, BANGALORE)» 1-. _  '  &';'--.v.,A'PPELLANT

(BY SRiB VE1*iF§r1P'??\;NAG£T\".')v--- '.   E
AND: E E E V . E E

SR1 T; JAGADVEAESH

 V.  S/O' 'LATE SR1 SHAD.AKSHARAIAH

AGED ABVOU'1",_38 YEARS,

 MEMBERV   
'BELAGUM.BA  PANCHAYATH,

BELAGUMBA. AARASIKERE TALUK
HAssAN.D1sfrR1cT ...RESPONDENT

1.   '--{BY SR1v.f;f'f{A1\?THA RAJA. ADV.)
' yv. 'A. 'No. 4694/2010

*  EETWEEN:

"  THE DIRECTOR.

WOMEN AN D CHILD WELFARE



DEPARTMENT,
IVI.S.BUILDING.
BANGALORE ~-- 560 001.

2. THE DEPUTY DIRECTOR.
WOMEN AND CHILD
WELFARE DEPARTMENT.
VEERABHADRESHWARA NAGAR.
BELGUAM.

3. THE CHILD DEVELOPMENT
PLANNING OFFICER,
SAUNDATTI TALUK,
SAUNDATTI,

BELGAUM DISTRICT. V   

(BY SRI B VEERM'PA, AGA.)
N\ID:

1. SMTSAVITHA,  'I  "
AGED ABOUT 18 YEARS,  
W/O RAMAPPA Ar2'PAN;mAVAR;~ . 

R/O    

TALLIK 3;' Ez1s_TR1CTBAcALK0T.

2. THE«.PREs1DENT, _  '
THE ANGANWAD1 WORKERS
; SELECTION 'COMMITTEE,
.3 "esAjLJNpATI'1"TALUK.
_  SAUND~A'I"I'I,
 -..BEVLGAIJ'M.._DISTRICT.  RESPONDENTS

{BY SR1  s BASAREDDY, ADV. FOR R1)

 THESE WRIT APPEALS ARE FILED U/S 4 OF THE

~   HIGH COURT ACT PRAYING TO SET ASIDE
'  ORDER PASSED IN W.P.NOS. 13660/2006,
* I'1_38_0_A8'/2007, 10770/2007, 14244/2007 AND 12264/2007
--  DATED 28/02/2008.

THESE APPEALS COMING ON FOR ORDERS THIS

 DAY, CHIEF JUSTICE DELIVERED THE FOLLOVVIN G:



6

J U D G M E N T

A bunch of writ appeals assailing the order passed
by this Court on 28.02.2008, in respect of selections

and appointment of Anganawadi workers has ‘been

disposed of by us, by a separate ordelo’

29.11.2010.

2. The aforesaid order

out~come of writ appeals prefelrred

orders passed . .w. 13808/2007,
10770/20c-7, Even though
the Alélngdnawadi workers was
challenged Writ petitions, the said

selection process.waS»_not carried out, on account of an

V. _f,11jL’§Iict:&.Aen granted “by this Court.

the affidavit. filed by the appellants in

this0″‘t0Con1:t’j__’reveals, that the selection committee

cpconstiriited by the State Government [Vide order dated

A “:0. came to be modified through a subsequent

order dated 03.11.2007, and since the order dated