High Court Karnataka High Court

G Gangaiah vs The Managing Director Hopcoms on 4 June, 2008

Karnataka High Court
G Gangaiah vs The Managing Director Hopcoms on 4 June, 2008
Author: Ajit J Gunjal
.'OURT OF KARNATAKA HIGH COURTAGE; KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

I

31 THE 1'-HGH COURT OF KARRATAKA AT BANGAIQRE
HETED THIS THE 4313 DAY OF -JUNE 2008
BEFORE

'THE H€)N'BLE Mr. JUSFICE a..m' J 

 

M1-.G.Gama1'ah,

S-2'9 lam Jaflappa, T.

Agedabout47yea1\ qr   O A'   
Wmldngaa. Fix-at Basra' ' inmfisajsmnt, " . "

HQPCQMS, _   

Banga.1ar3aa--56G 904.  ~  =  'C   =._..PE"I'l"1'I(}m%:l?

rsri iWm*h »Advs~:
L 'rm Maxfi  Ihrae'  W.  
   C

Er;MLE_I.Ma1"igawdaTR;dTad,'

2., C   V. 
 E] gas Vnsat kz1o1rm--,------« "

 '  abujgt 44-years,
 _ "§I£'£3r§fi:a7g..a.s~..Managet,

 

T T  r:r.1tm§,a.¢an.-mwda Read,

 0134. ...RESPONDEH'I'8

O'   fi§'R a, Adv. &r R1, K.L.K. Lawfinsuq
    in: my

'% WP is filed 111'1d¢rArt:icl¢s 226 and 227 ofthe

T v"'Comt§tu5mn of Imi1a' ;:ray1ng' m quash the impugned



ZOURT OF KARNATAKA HIGH COURTUAGE: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥GH COUR1

L

arder dated 11..f.35.'2905  the canon!
responduazxt as Assistant Vida Annsxmn-E and
amtmr impumcd order dated 61.07.2005 fin'thcr
 MmuMamgm'bmpudwflmfiut
1-mpcmdent as the same are arbitrary, 
dfmcréminatxrry and passed without appiicamn af'-mixad
and withauz following the prizjaciplca of natural

'rm WP mm' on for p:rehm1tn.ry' '  

Gmup this -day, tha Court made the  '  _ V

fim gfiwanacc of the. is  T.

his E8*3:'I.in1'"i'l'_Y, respondent   an

Aaaiamnt Manaw He has
girean G to consider
his mag cansideraticmn his

case. is that the petitioner
far of assistant and he was selachad

duty on 26.03.1986. He suhmias that

V of appnintzne:nt, he has been
% his dam sinmay no the satisfaction afhia
and an adverse rm;-1a are m be fimni. His
wm oer:f3.f:rmeci and muhaw (311 03.03.1991.
Ouilcapy an-in mm £3 atfimnactue-A. The petitioner was

4;}

..vu1u ur BHKNHIHKR l”ElUrl1 COURTIA KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF ICARNATAKA HIGH COURT OFKARNGIZOKA HIGH CCU}?

J
premixed can 21.07.1992 as woond Divmian Aaastant,

copy afthe 3-ameia atA -B.’I”}1efiz-stresporrient
pronmmd the petitzhurmr as First Divbton Aaamtant on

19.33.1992. Copy ‘m at Anrxexm-e-C. It in

he was at Sl.Ho.23 and the second 4_
S1.H’o.24 in the museum’ ‘ty list
mspoment. According to C

115.253 mm 1’1_jLznm’ r m *.h’ee§’§:”.}15E;VVenuy4″””” C

the swim is on.» _o1.1§C:*;.%1C;OC % % firat
rmpotflent could No.2 be
the pcmt 9:’ his
H-Mme fold mung, one is an-

a to oonsidar his
case tn the reprwentation
ta prema-tn him to the poet of

CCCCC 1 and 2 wane: n.ob.fied’ {if 1%

reprwcntcci by eounaafl.

C. ‘3: Learw mumel appearing for the petitiumer

that $11 to the fact that the
C had jcsixzezd swsriuwa xmmh w.r}’m’– to that cf

fiv

7x impmmlaible.

uvwnu yr n.ru\1’u~\II-\I\H ruvrz \..uUIu ulf KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNCEKA HGH COUR

5
swfic eavmmiion is talm that the petitiomr ‘m not
amfiar ta mspandmnt Ra.2. image the promotion of
reaptmficnt 59.2 ta the post 91′ Manager a justified.

a, Reapanxclmzzt Hm. has not was
a sun: the am %
the HGPEOMS is a

Coaperatiam ta
rafne & efspuhe Act, inasmuch
as, tharc he
szmbxfits the Rag1.flafia:1u, if a
damgféiié is pe:1d1’;r1g., employcac is
not 33 further submits that the

petiiv3:;nm? ‘d=:;}Vaaa..’aoi’v. the rmiuiaite quaJ.1fina’ tison

nu’ mix as, his quamm’ tinn is 351.0

¢¢”‘5’-‘he.-z~=’b mt Hm? ‘n a gaduatc. Conscquently,

the qumtion of promotim the pe’!itia1:m’

the serfim-it.y and qualifiaatrixan Of rawpondmt

9

5. Ihave yuan my arm’oua aansidemtian in the

suh:m5asiam maria by the learned counsel appearing 501-
the parties.

in Imusefar as the alternate remedy

Tfi of the Act 53 mnmeznad, it is rathmr. K 2

to dam” ‘E. the petifioner to

rexznedy. It is not1ced’ that E: ‘V V

writ mtitio-1:’: an ahzfihst vciilo-as to

t1’1r’aa mm. At this po§.g:§ view that

it is mt dc;axi::j.1a~.’::A1 § _- ta to avail the
ahaa1″na’-m mam the Act.

1 of the petitions!” for

pa-amfioizja rqard to him entry ins:

gigdfi-a 2 am cf the View that the

pcwancr canrmt be granmd. In the

i is to be noticed that as per Rule 7.4 of

“””‘–.. t’:1~1;:_Re;g”=~_:Aa’alat;is:sm which ia mrmed to above, it is

.. .. , 131%!’ that when there i ax’: P311511. 13

an m-layee, he shall net be oomidmud thaw

..uui<I Ur uumnmm I-mm couxr_en=_ mxnnrnm HIGH COURT or KARNATAKA HIGH coum or KARNATAKA HIGH COURT or xAmAm<A HIGH coum

at'

Z'

.uuK1 Ur KAKNAIAKA HIGH COURTAOE: KARNATAKA HIGH COURT OF KARMATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

2
pre-mfien. Indfi. it E: 23:: be notiofi that an enquiry Ta
pending as againat the petitinmr far wmuflwzized
abaerzcm. Imam! counsel appearing fier rmpppdmt
219.1 aunmim that the said @3231}? is

Havm W41 to t1’1¢ fact; that the pm k %
@112′ at the pefithnar, his ciaim ‘ ; ‘
have beam czonaidemcl ‘ %9%tA%VL% %iée%k L

com1dse:md’ until rim

9. Anather the petitimuer
frmn the Cocpemtive
as am posts mentioned
qxgazsamum specified mm:

tham. R§z]e}A1?*{F.)_:V§z*¢i11ci”-riéiiéttc ta fix: appo1nimen1;’ of

“”” Vt81}?; Rsafmmnt $651323-1?:

wlfiah is oontcmplatw. for

1 said cadre is a :1? or post

V A _ z in wapmatian at’ any rcoogmod
our any degree af any mmgfiaai
of the pvefitinner is only saw. and that