IN THE HIGH COURT OF I%ARNATAKA AT BANGALORE
DATED THIS THE 1013 DAY OF DECEMBER. 2099
BEFORE:
THE HON'BLE MR. JUSTICE RAM R.
Writ Petition Nos.3610-3616gr20o9'rs-A£§ES)'~{ E'
BETWEEN:
I
SR1 KMANANDA
S/O MAHESHWARAPPA K "
AGED ABOUT 45 YEARS
WORKING AS ASSISTANT E_N.GIN_EER
OFFICE OF THE GENERM; MANAGER_.V
M/S KARNATAKA STATE g _ 'A
CONSTRUCTION CORPORAEON. . j '
DR RAJKUMAR ROAE, _ ' Aw '
BANGALORE .-. _560:_01G . V
RRESENELY §)I\IVDE1?U'TA'i1ON " "
TO BWSSE, _ .
S/O "}\IAF'JXSII'e'IH}',.CI»-- V
AGED 'ABOUT 52 '';:'EA~RS
; WORKING As JUNIOR PROGRAMMER
°¥OI5'__FICVE OF MANAGER
. V M'/S KARNATAKA STATE
' ~ _ V CQNS'I'RUC_TION CORPORATION.
DR" ROAD,
--._BANG_AL'ORE -- 560 010
C§"IIT)A1'§fANDAGOW'D
O; LATE P MALLANAGOVVI)
AGED ABOUT 56 YEARS
A I 'WWORKING AS FIRST DIVISION ASSISTANT
JOFFICE OF THE MANAGING DIRECTOR
M/ S KARNATAKA STATE
CONSTRUCTION CORPORATION,
DR RAJKUMAR ROAD.
BANGALORE - 560 010
.7"
g "¥:R
S /"O RANGAPPA
M MAHADEVAIAH
S/O BEGURAIAH
AGED ABOUT 47 YEARS
WORKING AS PEON
OFFICE OF THE GENERAL MANAGER
M/S KARNATAKA STATE
CONSTRUCTION CORPORATION,
DR RAJKUMAR ROAD.
BANGALORE -- 560 010
S K RAIVIAKRISHNAIAH
S /O KUMBAIAR V
AGED ABOUT 47 YEARS
WORKING AS PEON * --
OFFICE OF THE GENERAL AGER '-
M/S KARNATAKA STATE VA _ " _ "_
CONSTRUCTION CQRE'OR_A'i'IQN,--,_ ,
DR RAJKUMAR ROAD, I I 1, ; _ I
BANGALORE-- 560 010- V '
HUSENAI?R-'mu
S/O BASAPPA" _. _ ,
AGED;AB(;IJT"~i}4_YEARS'~.V ' '
WORKINGi.AS_ DR'1vE.R~.'_- ._
OFFICE' GENERAL MANAGER
M/S .I.iARNA'I"AKA S'I'AfI'E3--. ' -
CONSTRUCTION CORPORATION,
DR RAJKUMAR 1??.C)A.D';~
BANGALORE _--',56o_ 010
A " ~ ., AGED 'ABOUT 47 YEARS
w.OR_KING.AS DRIVER
'-..IOFF'IC'R. THE MANAGING DIRECTOR
M/S.KARNATAKA STATE
CONSTRUCTION CORPORATION,
A BANGALORE _ 560 010
DR PAJKUMAR ROAD,
PETITIONERS
[By Sri. G R Prakash 8: S Thejaswini, AdV.,]
THE STATE OF KARNATAKA
REP BY ITS CHIEF SECRETARY
VIDHANA SOUDTTA
BANGALORE -- 560 001
U
THE SECRETARY TO
PUBLIC WORKS DEPARTMENT,
GOVERNMENT OF KARNATAKA
VIKASA SOUDI-IA
BANGALORE--O1
THE SECRETARY TO
FINANCE DEPARTMENT
GOVERNMENT OF KARNATAKA I
VIKASA SOUDI-IA -.
BANGALORE -- 560 001
THE SECRETARY TO
IRRIGATION DI+:I>ARfI'I¢I_I3NT ,
GOVERNMENT OF KAI:<NA'rAI«;iA'.
M S BUILDINGS I "
BANGALORE» 560 V031'. .
THE SECRETARY TOWRDO DI2PAR'fMENT
GOVERNIIIENTI-L';VF KARNz:I_TAKA._' H '
ANANDA RAO_cIRCL,E"~~.I'O- I ' '
B2?sl\IG.ALORE ;;;55o --.o(;9__ '
'I'I~'§E CHIEF' ENGINEER' .. '
PUBLIC WORKS IIDERARTMENT
COMMUNICA?TIO1\IS..A3%\TD BUILDINGS
K R CIRCLE, ' * ~*
;BANGALO'R,S '--' 560 "001
I 1. I V" SILCRETARTTO
' ~ _ VIIIEADRPARTMENT OF
PE_RSONNEL=. AND ADMINISTRATIVE
"
GOVERNMENT OF KARNATAKA
VIDHANA SOUDHA
B.ANCvALORE -- 560 001
I I PRINCIPAL SECRETARY
.. »DEPARTMENT OF' DISINVESTMENT AND
STATE PUBLIC SECTOR ENTERPRISES
REFORMS (DDPERJ
VISWESWAIQAIAH TOWER
BANGALORE --- 560 001
R}
5
further direction to the responclent Nc.)s. 2 to 6 to c'.ontim.1e
the pet'itioz1ers in employment.
2. In addition. the petmoners seek a d,ire~(jt.ir_)r2 to
respondent. Nos. 1 to 6 to formulate a
absorb those of them on deput.at.io’n'”in, Vtvh’e_ 8.2110113
department. and the rernai11ing–_ pet.1t£ori0e.rs’~ in an}; Vlletiher 0
State Government Departrne’I’11;. 1ike’PWI) /WRDQV,/.Irrigation
Departments or Board,/.Corp’o_re1t.ioIi’/Publlc Sector
Enterprise and in a time bound
manner as held Pu’ol:Ie Sector Reforms
Cor1″1I_nit.t.e’ei ere. ,. 7f_ 0
3. To a qLi€;fS;l?.iAf)I.100 of
“’til1i-S court. to what, t.he legal
right of the pet”:’t.i.o11e.rs'”tc) absorption, learned Counsel
– ‘tor t.he’;)e’t,i.ti()1″1eré§mls unable to answer. Merely because the
VC’,hiei’v.l\/Iériist;er}~i11 the year 2000. made a statement on the
floor of House that on the closure of the ninth
0′ .uresp()’n-dhent — Corporation. its employees would be
‘._absorbed into the posts ir1 Vario’L1s other depart,ment.s of
“the State and the lo(‘:a1 bodie.s/ c:()rporat,i()r1s. cannot be a
leek
6
foundation for a legal right to tile pGl’ltlOl’1f:’.I’S to claim
absorption.
4. Appointments to public offices must of
Article 14 of tlie Constitution of lndia
statements made by Ministers on the .t’Eoo–ri:of”thoHotise7
promising absorption of ‘l’lor_s”iA::4r.’th.e.”
constitutional scheme for ‘absorption. canlnoi:{.imr§:s»’t in tho
petitioners a right to absorp_tion. ‘Even ‘(it.lionVi§so, there is
not a titre of evidénce. to1-.sj.ub’stant*iatc the fact that
absorption ofc:rn_ployééVs’ t,lie..:n.i.1it.li«réspondent. is one of
the 1finode’si’A»of_ reE:4rt1i.t’m§3nt. in the organisations such as
FWD / W / l.r1*igat.i()’n_ H ” 2 Department or
Board C()rporat.i()11 ‘Public Sector Enterprise.
– 5.” V’ ‘5l’he”ldc(:isionmt5f the State Government to wind up the
ni;1it.l’i…:respo’ndcr1t A corporation creates an obligation t.o
r€t«re11_ci*l .t.l?ie workmen in accordance with law. The ninth
” respor’:.d”ent:’s offer of voluntary retirement: to its employees
ail] alternative to rctrenchmemz, it is for the petitioners
to either accept the oi’fcr or await their retrcnchrnem as
bk
7
and when Elht’. ni1’1th 1’esp<mc10n'I'. is C1()sed. Till today, it
1116 subr11issi0n of the learneci cotmsel for the petitioners
that they are continued in service and that..thh4CI_Vr1int.h
resporldent: has not closed down its bL1siI?.é_sS "2§_'(':~'t.1i*E-'€.y_"in
entirety. If that is so, the p<;jtit.i0:1e;"s"'=a=:.fc,téhtiitledé
C0ntinuit.y in service until SL1C1'Vi;;4Iift'E€.."fh€y_' 'a1*(= f'cfr§:1:'1Iivt:_hed 2
in accordance with law. .
6. A writ of mandamus s04tivghf_Vf01~ by petitioners. in
the absence of eithel’-.__éi%’–co1jst§t1_it’i–Q’a2i1~right or right under
the Statute, is A1._1navaj1ab.1e..
7. In the itésttsltf; pLt.iti0ns are without merit and
are e1(:(t(Sfd.i_h
” 5d/”
J uoc-:.E