'SOUDLLIA, BANGALORE. -
EN1}HDHKH{COURT(H*KARNATAKA
CHRCUTFBENCHIVFGULBARGA
DATED THIS 'l'HE 25?" DAY OE JANUARY 2010a
PRESENT
THE HONBLE MRJUSTECE N KU;v1A;a .. 3
THE HONBLE MRS. JUSTICE
WRIT AP?EAL No. 102 1"*.Si)'2t)'}V.r)%_s;f.;gs'.-*t"=Rj M
BETWEEN: V
1.912. MALLIKARJUN44KAf£T7E'I'1'./£;'xl\i'I...
AGED ABOUT 451YE.A'RS, A " =
8/0 SH1VAJIVi.KA1T'1MA»%;:. .
OCC: ASSISTANT EsI1EEC"§OR 013' A
VETERNARY i:IO'S"PITAL}f,f-~ ~ %
SHA}iABAD,Tg:VVC'HIT'1TAP--URV"'
R/O.H.NO.10m12"5.. NEAR RAMMANDIR
BRAHAMPUR, QLTLBARGA. '- APPELLANT
'{BY.VSR1.N4.'Kii1SHNACHARYA, ADVOCATE)
ASAND
1 SEcRErARY TO GOVERNMENT
C )F fKA'RN,A_frAKA, DEPT.
QFVETERNARY & ANIMAL HUSBANDARY
E/A
'A -_W2Ip'pe11a11t has preferred this appeal
Order passed by the iearned Single
'V JL1dge,"".w'h4O has dismissed his writ petition On the
Ex)
2.THE COMMISSIONER
KARNATAKA VETERNARY ('SI
ANIMAL HUSBANDARY
DEPT. BANGALORE.
3.THE DEPUTY DIRECTOR OF
VETERNERY 3; ANIMAL ~ _ -
HUSBANDARY. DEFT. OF VETERNERY ' "
GULBARGA. I
MIARNATAKA VETERNERY LIvE.sTOOK'OO'I- _
INSPECTORS' SANGH [REGD.,__ NO.1.Q3 OF 5I'2"I,I;. _
GULBARGA DIVISION, GULEAR_GA,'
THROUGH ITS PRESIDENT. REEFONDENTS
THIS WRIT AF-'P.EAL,----FI.LED»-.__U/S"-45 OF THE
KARNATAKA HIGH OOIIRT %.;.PgCu"i'-VIjV"I3:£"<AYING TO SET
ASIDE THE ORDER 1?AS_SE2Dv_AIN "FvHE:.';WRIT PETITION
NO.40807/O8 'D~§¥1'EIj1._2'Z.O«i2.2'Of)S3f;-- ..
'OOIVIING ON FOR ORDERS
THIS J. DELIVERED THE
FOLLOW1_NG:é..V_O'-if. ' '
JUDGMENT
ground that if the petitioner has a grievance with his
subordinates or hierarchy that; cannot. be aired by
invoking extraordinary writ jurisdiction oi7«.i7hise…Cjoueri:}
more so, when the pet,it.ioner'”‘i’s’=seIving_fi’theV ‘State
Government as a VeternaryVDoCtor__.
2. Admittedly, the”-@ip.pe11arit,. V is as’
Assistant Director of .,.§7etei’narVy; if\1osApita1′,’V”whioh is a
Government hospital. it employee.
The first re3spo:n:§dent:_A 2m:
responderit E{arriat.aka Veternary and
Anirnai’ 3*” respondent. is the
Deputv’«I;§ireetoVr’.o§VV and Animal Husbandry. It
is a– disp1.ii.e._:V bet’ween'”da government officiai. and the
. ggtabiishment. «There is no right as such for the
i.ov”en~forCe his right by virtue of Article 226 of
Co_11st.it;VLition of India. Even otherwise, if there is
aiiiy grievance and in the event of his service conditions
it -affected, he shouid approach the KAT!
-\
in that View
it
of the matter. we do not any rnerit. in this writ
appeal.
4.
Accordingly, the appeal is dismissed
*a}b/5′, ._ LI
ScE,€’§ %. %