High Court Karnataka High Court

Sri Annappa S/O Nanjegowda vs The State Of Karnataka on 17 July, 2009

Karnataka High Court
Sri Annappa S/O Nanjegowda vs The State Of Karnataka on 17 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF' KARKATAKA AT BANGALORE

DATED THIS THE 17"' DAY or JULY 2o09%%[j}..%

PREEERT

ms Hozrnw am. ma. nlxmmggu, cmmf;§*§J:s'$.¥Im; _: " K V. 

'ms nomnn unaesrgcm    N

wrzrr P§TITI___QN No.1; 3«;4/;ob9 

BETWEEN:

SR1 ANNAPPK4   _   
AGED ABOUTf-551 Y£;ARSi';- ' V'
3/0 NAEJEGGWDA   "
w0RK1NGAAS.DRIVER'~»._" _
OFFICE 01? THE~§;X$cLJT:vE ENGINEER

PUBLIC woRK.s;~xé;£)R*rS--as ,:NLANI:: WATER
TRANSPQM' DE'PAE?TME'.---N'i'

SPECIAL l3IVI'SIO'iSI  " "

HA:SSAN  .__ ' ..PE'I'I'I'I()NER

%' 1' «($31 ski; :~§.v,,NARAsxMHAré, ADVGCATE)

1 ,  
u ' ' .,

1  kkamn

1§'~..TH.E2 WATE ore' KARNATAKA
BY ITS SECRETARY TO GOVERNMENT
IRRIGATION DEPARTMENT

~  M S BUELDING
' aameanoaa 559 cm.

32. THE) CHIEF ENGINEER

DEPARTMENT OF 381-HGATION
MYSORE 5?() (H31.

3. THE EXECUTIVE ENGINEER
N03, HARANGI DAM DIVISION



him and regularise him as Driver 

consequential benefits.

4». The application   

respondents contending    V'  

origu1a’ fly engaged as deflywag-3 end V

as such, he is Vtheeadne of
Group~–D post and noi:Va’s_ ‘Group-C post,
in View of pmfioribed
as required under
the V he is not entitled to
seek him and regularise him as

Driisrer benefits.

, v’I_’_I’ibuI}.a1 by order dated 17.8.2006 held

the applicant claims that he was

xas Air Compressor Driver, however, he not

‘V V’ * anywhere that his appointment was

Dri’§er. The driving licence produced by him shows

u that it was obtained by the applicant in the ymr 1983

and therefore, it is clear that as on the date of

appoixztment of the abnlieant in the year 197′?’ he did
\\s3

not possess a valid driving licence and he

possess the prescribed qualification for _

to the post of Driver that is, Pass in u ..

therefore, held that the quesfioe of

the respondents to of L.

applicant to the post of w’o1f1(i- and
accordingly, dismis’sed. ronofing the
decision of the case of

es, the said order of Tribunal

dated’ I7′.E§.-2¥OG6_,E éfipficant has preferred this writ

co§1te:od1n” ” g “” “that since the applicant has been

mramsgas fiiiver since 19?? and his services has

Driver; and that he has obtamea vafid

_ k LL A cmvingiacenoe in the year 1933 itself, he is entitled to
A 5.’ ‘sod to the cadre of Dav’ er.

7. The learned Government Advocate appwring
for the respondents argues in support of the order of

the Tribunal.

ME

him for regularisation in the said post

possess requisite qualification to the u

had been appointed against the said poet

in our considered opinion,

of the case, the order oVfe’t1_.1e tlie ,

prayer of the petitioner a to the
respondents to padre of Driver
does not suffer irregularity
and do i this Court in
exerciseof accordingly, we hold
that is’d.e”aoid of merits and pass the

fonomhg H
V’ ‘The is dismissed.

Cfluéffi/’
LI

Sd/4
JLHDGHE

Sfice

— Yes] No(,/}
‘ f V’

-~’Wc:b Host: Yes/No
Ia