High Court Karnataka High Court

D M Bajantri vs The State Of Karnataka on 8 January, 2010

Karnataka High Court
D M Bajantri vs The State Of Karnataka on 8 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TPHS THE 8"" DAY OF JANUARY 2010

PRESENT

THE HONBLE MR. JUSTICE v GOPAI,A__§}'O5VN"_I;':AA'   _ _

AND

THE HONBLE MR.JUs'1'1t;E B'Q§AN-:\iAf;%___& 

WRIT PETITION NO;AV_3-39242/A-2'(')O9 (s§éKAA'n%  I

SHRI D M BAJANTRI s/~Q"sHR1 :yiA£_;A.I'>PA _

AGED ABOUT 62 YEARS  A A   
PRESENTLY R/IN HOUSr;..No.'1.28 ' ' _

m LAYOUT, 5?!".MAIN,iBANAsHANIe;AR1 

3RD STAG E, _I<_A'i'1:iiiG LTPPA ,MAI_N ROAD"

BANGALORE        PELTITIONEZR

(BY 51%: S -sAM1pAAij§3.1;'   BAJ ECNTRI. ADVS.)

AND?' A:' A 

 A 'fIJE s_T2Aj'E'*0.rr KARNATAKA
 ,. ".E_P:1 ByA13'€;.T_s':";cRE'rARY TO GOVERNMENI'

" EDL:1' S('£.l1[') a;1.i'1d in (feiiisidvr the
Claims of the pet.it,i0r1e1' for pmm0t.i(:m as Dcpiiiy

[)irect01', Depari.meni. of Public ir1st1'L1<'ti01"i. t-*£:g_'I'.e in

('UB1 pi i 3 n cc of the Gm-'c1'11111 e.'.1']t  * «  ~  l':d;_'f;'<l"'~.

N0.DPAR.10.SBC.97 dated 24.06.1997.

3. The? KAT has £'i:C'i\?'.f:fl'J[.€'(\l '»I.(V') E1161-: :'i1;;i::'i..11V2fii_§2:L1id 

legai contentiolis urgeci eia_b_(5'1'-a_t.e.l_y ir1VIIh_c iiii1pi.1g11cc1
order and rejecteq  Cg)ié,i_cn'f'iéj'i'1S--.. _111'ged in the

a Iicatiorz b ;'(:«c01'cii1i5"i'eVas(5r1S._ai.~ 4(a). 4(b] and

4(d) of t.}1"efv'o_i'dé7ifV'i131p.i1gI1t*CiMiI'a this pfi-.'tiE.i0I]. The
co1'reci'ji1eSs of  qiiesiioriz-?d in this writ.
petition (€'()1_1t'<i*;3dVi:_1g;t.iiaif_;1 he KAT 1'aa$ failed {:0 (.'()l}Si(.i('l'

the iegzil <:<i11'ieiit.i01'1$ urgezti e1pp1'<)pi'ia1'<:ly zmd E1:rih(=r

4,,,,.,(:()1':«t€'1'1ai€dnthat "'t"hf(5:r<«: is no provision under the

'i{a:'n.at'a'1{a E§l"L1cat.ic)'1'1 }i.')epa1'1:mc11t' SE'.l'Vi(".CS (I.)<'=rpari.mc=n1

i"'£}fv"?1,ibi}6"_"_II_}S§.I'iA(31'i()I'lS) (ReCmi1.ment) Rules, 1967 for

fixing str:1iCi319ity beiow the (')ffi(-.(:rrs. who have been

iii"~..'"-.,I33'0m'3t,'3d H' 'ht' JE.11 'z1}&' Group 'A' ()ffi('.(r1's



(Education O'i'i'i<':e1*s}. tilioxxgli they have been promoted

later in point of time than the pemioner as il'1eéy._ux.Tx?.q71'eé

juniors in the lower cadre.' which ai(_:ti.<§'_)h"'«

respondent nullified the pi-on1()t;i(.):1 of;"the:~..pe'tVlt,i~Q1"aer

against. the reserved vacancy a1″a{1 t’.:’h’e..–ésam_e’-.15; <§t;::H._i-éiiajy

to Article 85 of the C0ns?ilt.i,2–1;i():1 am i:1e§er1vVii'ig;..'Article-. L

164(3) of the Cor1stit.u__l.ion

4. ¥ggr0;.,1:i’d of the impugned

order pasé’»ed_.b3{ {he K}'{i’viAiSv–tlf:ali–v_t’.he petitioner has been

pr0mQted_ whereas the I211-ge number of

offieeiefwht) we1*eA”p1’e.rri’oiec1 later thali the (late of

pr041;n’o'{.iQ11 -been placed above. him wliich is

V’ 21;rbii.a’e{ijv .aii._c1 illegal. ‘l’herefore._ this aspe(t: of the

” .r_n’é..Lter”i§_~..r1<;i;'tfensidered by the KAT. Flenee. the order

is évitiavteciiin law and the same is to be quashed in

2 'wgercise of its juciiei I review power.

(1

grotiiids urged in this petition. After (“2;i.i’eitii
(.:0nsiciera1″i011 of the z-iforeseiici grouiicts adverteci to in

this order, we have examiried the reasoiis a1ssigi’1’ed by

the KAT. The KAT has riglitziy referred to t.l1e».e:.i-:*§~iei’_

decisions of the KAT and affirmed by the Si._if)’i:ei1i.e”~Cuiirt= _A b

in respect: of the original 21pp1ie5gt.i(ii’1_Aairidzt h’e’i<e:51'i7lVt;:i*'Viigisi'

assigned rariking in the gra._dat'i()i'1_ list <)ii.~t[.iie

the direction contained in dcseisieriiiiiei' t¥§1c- KAT.
Therefore. the KAT rightiyV:'r'ejeete(l that prayer to

quash the gradati0i1A..l.i.st_'i4.O2.199'7 by

assigriingivreziiéatiiisféit, _pai"a 4(b")'"('if the order impzigned in

this V'e.t,it_io1i .aii«el"s«.i1'..li=3,s_.ex21rnii1ed the Jlea. of the
p€i.i1.i()l1('3l'xS.«._4 i'e;§a1'dii?_g".§i.dequate representtmion to be

giveifi tci the Sttv-heduiecl Caste Officers with reference to

.1fhe_ ()ffiC€17Sr"*~.\Vh() have been ]')i'()f110l.C'-d as Group »B

Qt'fi_eers. ':'i71'«'.(ViIi'!.TCx«t")V€3I'I1mfifit unit to the next. eeidre and on

the basis 'total number of posts avzsiilable. 15% of the
post.:3.r"eserVed is worked out dI'1(Ii 13 posts are reservecl

t,0+.__t,i'ie"' Scheduled Caste Officers and pr(m'1ot.ec1 I5

iv

x
He1'1Ce. xve do not fimii any Cl'1'(I)1' in the 01'('Ecr

bassccl by the KAT. which wa1'1'zmi:~s i1'1ic1'fer of this
Court; The pe1,it.i0n being devoid of mc==.*1’i1j_ s.I_};i1′.g(.1s
dismissed. __ -1-

» ::

fldgé