IN THE HIGH COURT OF KARNATAKA AT BANGAI_fi}RE
DATED THIS THE 4*" DAY 01: NOVEMBER %
BEFORE:
THE H{)N'BLE MR. JUSTICE L
WRIT PETITION No.6249 = '
BETWEEN :
1. Sml. Ralhnamma, 43 yréazs _ . _
W/0 Late K. V. Gangadhar . * A} V V
2. Sri. G. Ani1:;;;ma};' 24
Sin I..a te K; V. ., ' -
Both areuR;:sidVin:g at " ..
Vae::':hhadré:;hwm'a Témple
, ' I3<xida3<£iffi3av.i:lI"a
" " .Ch'§kk.?£baII§a;1ma Town
% .vKhla;"3)is{:tic§." Pmnromks
(ByS%h:?i. r.;:¢m, Advocac)
=... A,ND:
'V uflndia
'Ministxy of Agricuiturc
..Dt:parlmcn£ of
Agriculture and Cooperafion
Shaslri Bhavan
New Delhi
2. The Chief Sui! Survey Officer
All India Soil and Land Use
Survey, I.A.R.I. Buildings
New Delhi~12
3. The Chief Land Use, Survey T.
All India. Soil and Land Use "
Survey, E Block _ V
Phatnli Tnwn-ship
Kulkalw-921 7 1' RES'P()NDENTS
(By Shri- N. Amzirgzsh, Standing
Cmmsel for Rcsspqnelentzjs 1 '\E~Tri't Petition dismissed
against Rc3pQné§cn'§Ng3. .3 "viii; 'Ordi::t_ d'ated--6.8.2008)
aas.=_o==Ivs'==I== .
lfhis Aflielas 226 and 227 of the
Constittiiqiog Of _It:~:i'i:; ~;x;:i3zi;i'g__ to quash the Order passed by
RcspondcI2iLN:3. Zzlaiaii 8§'i~.1_7£005 Vida: Anncxurc F.
_i 'This Writ-. coming on for Hearing this day, the
V' --.C0ti!;f':fia{i€"ti13 following: -
ORDER
A Tht: coming an for Praiiminary Hearing (B Group)
for final disposal having regard to the facis and
i’:.:iIii.:uinslances.
2. The peiiiiuncrs am the widuw and son of an
employt.-.6 of the thin! rcspundtsnl. The ductzascd whu is said In
5
3
have died as on 25.04.2002 was employed as a diiver with the
Iespondent and he was said to be the sole bxeadwinner of the
fiimily. On his death, the petitioners made an applic.-itisin on
30.082002 seeking to provide an appointment on
grounds in Group C or D. The second petitionetf
driver and he has passed SSLC
appointment as a driver. Since ii’i6«.ft3Sp()t!tit3t’ii did ‘ti(;é.t: consider tizei >
case of the petitioner, the Court by
way ofa_w1′–_it’ petiéioii’i;ti”iitit;vP.i’Jo.3l232t’2{X}4. The same was
allowed afte; ‘ the respondents were directed to
V. p_ conttiiierv tif1z*.ease’o{‘. petitioners. Pursuant to the direction, the
rest” ndents now ssed an older, which is reduced at
respondents would state that the appointment on
‘v..eompa:§siot1ate grounds can be made upto a maximum of 5% of
falling under direct recruitment quota in any Group C
D post- As per the guidelines by which the respondents are
i governed and as now no such vacant post under the quota of
compassionate grounds is vacagin any of the centre of the
5
petitioner being true of the applicants at serial N08 who is
awaiting his turn, them is no warrant for inEerfcren}:e,’T~.V_this
Court. It goes without saying if in the even!
the petitioner, the respondents Wtkuld… li}«.
appointment on Qompassiunale gmuniih-Vz.
helpless in pmvidirig such app-:V)1§*:.i:»:.i;:,énl the?)
order at :w()§£l&”_Warranl inlcrfcrenoc of
ihiz-; Cou1fl__V[in”».Viq[;s– ‘ this observation, [hit
petiLi0n:’12:;La1ad:;<Viif:;pif;2a::z:§L'.giiij–~., %
Sd/~
Iudge