High Court Karnataka High Court

All India Dgqa Technical Ngo’S … vs The Union Of India Rep By Its … on 4 April, 2008

Karnataka High Court
All India Dgqa Technical Ngo’S … vs The Union Of India Rep By Its … on 4 April, 2008
Author: Subhash B.Adi
unlu-

II-I 'II-£3'. HIGH s::ou11'r or xammnwrmua ms 

nnmmn THIS THE 04" nay 03 APRIL, 2§oa; ' ".

ram HQH'BLE MR.JUSTICE sfigfiaéu B'§DI.;xh

BETWEEN :

All India DGQA Technical 'v'7
EGG's Raacciatian {R}r.f-'-
cflarmarly knawn as f 1,
"fiii FGG*a Efiaofiianiénix _ V,
C30 Ccntrellexafié Gig _"» '
Quality fiaauranga _ ' 'aV
§ElactrDnia$f;(flG§A};f*
P.B.No;§o§, J;q; Nagaxr_--'
Eangalaza w 5fifi*flfi6yuV
Eapra3ant@d~by"itEf. "_
General Sa¢zetary.V "¥ ...PETITIGNER

. ,_ (3% gfiw, D. LEELAKRISHNA R. snxvncannnxn,

I'a1"'a\3'lf'\f"'1|"1"D"t
raw U wwrlaw ;

afiD'i "="V

HV_1. The Hfiiafi of India,

nfl't"'§'~ 'i-we-.:_-' -ix}-'3: finnrnhnrv.
,Vn£ini3try mf Defence.
,Hew Delhi « 110 011.

 "f Q. Thm Director Ganezal of

''Quality Assurance,
Ministry at Defence,

'IH'P.T.""d 'Fl. 3'1
1..I.r.:.-3...} r . v .. ;

New Delhi ~ 110 011.

3. Tha Canfederatian at Defence
Ramegnized Aeaociatiwnap



 9': . 99 .i wr.:=-3 pred
"«_-a."L.i. 0

25.1.0" "*'Ol'.)5

Raga. by its C-reneral Secretary,
GE. 'I"I.m-33¢-my-'II'.I_:,» II.-rlahv-+-n'II:I-1-I+-5:-
3"u.=,r L.uW.':u..":u..I.-.--u- tigauiuuauuuu;
G-3.7, Pasczhim Vim:-ua,
Rflhtak Raafi,

Delhi -- 1.10 08?.

an'! 39.1. H.r:. sz:mnA3E3HA;'«,__pLnji¢cAiE;Aj'~.. ~. " 

This Writ Petition Hiaaa, filed finder
.I!x1:t::3'.u-.:.'ZLa5 226 and  czaffiiharaf Cli:s1f15titi1"tiAon of
In::1ia.; gnxaying ta: di'If'i§?.u§.'r9;2f.JE.'='~S'1+"' {3k.:~.na-azure
'L' ix: i123 J__.»s'%:.tm2  _V;é:+1:iVafi'1;-_1:iati.3-ad cm which
premiums, the 1,3,:-ei'E'i__tiv::iz:1e1.1: Farm-:~ciat'i'on has ac:-'1:éd
upor; whim:i'dea:lai;ti.:1g"--1:'11a*it.__ °é:_h&_, :c---eaolutiun -dated
2E.1=:i.2D|'.2I6 -pamriggd by "'t'1z.a"'3""'§ reapandant with
1-e-;,:gmr.i -tf::;;g  the pariad. of
aaucrh nvi>.Vru"i1:1a~.t:ia:%:1-«..__i:a."r,éap<ac.'i.: of tlm petitioner

famjcctiathim as  ciisczimnatcry
in viszslationi of".Ri1l»a.5"'*«--ir1 farce.

--.-...-I
G.J.J.\.«I.

 Eé;h:itV"'Pat-i'tion cumming on for Orders

 ' | 'ya 3 A. I V
,t};1:..s .....ay,._ tmg Czmrt zraada the fc}..mze-:e.ng:-

GREEK

;I?1*}a.4"'V.};a£a;i:siti:aner has sought far a direction

"ltxzuii 'the Vdxreapasnclant N<:a.2 to follow the latter

-mg.'

pasaad by 3"' xzevspczan-dent with

reagaxwrffi ten the nominati-an and the: period of

mmh twmination in respect of the petitioner



(.

....

V x’eu1ia:§” “2s;:ugi1t» by the petitioner could

,..,-H. .gr…-“.nt-eHj!._. .

of

3

Psfitanmiation as arbitrary, c:1iB¢:riminatory”‘ V:’6a:i§:1r¥.

vialaticn at Rules in force.

“‘1

Tam (IBM III {J-oumzil -of 1:hisa”‘V’%’z-;_<s.'-§_;;_V;fi.1:<:_1T§;'.

ggxestitiuaner had filed an yet;"i.'"t:iu<:3r:': lfiésfore
this I-'.-"es:-u:|:'t in W.P. "i=Ir,'..9{.i: _2'i1f§9J'f'2..G*Q'2'~Mwherein the

patitienal: hmtl. 5au:._;rh17.»– V–1':"m: 'm ..+.=;.1=.=i§ic:"~~ 1

paasa-:5. tIi&1ie_'. , "1:e}zs:Jo1_1é.ie:it

14.o.5n20c32;..V 1:33; “Lc:;;;:1 5:£’ ~s:§g.§§.: of the expiry
GE th-‘5-. for 11″‘ term JCM

132:: Levé3.a_ on’3{fi\:!i ‘ 1=é.f§i5″I:ilJ:2005 held that. the

rLé?spT::-r1d’e;ri’i:,,_fitigsll am:i 2 tax -€;'<:'!'I'1B7iCiéi£' thé

""'–theaa_°-ifiaxtitioner in terms of" thsir

WH": –.fia}_argBa1*x1fa:ti<:»n elated 20"' Hay 2002 while
'_'_'T~§£=$iis't:'ituting the Jim III Level Council for the

"1"'£"'" 1:-arm.

-21:11

3. ‘In pursuanae of the said order, the

rmapcandent by his letter: dated 7″‘ September

.».. The nominations are to hL3_ mgacluafiv ‘t:.¢”

~\;’§’§

I

V _4. “It. ia; submitted that.

:e:m~* la
“umanmiatian.

‘Qhave fiiled atat%ment cfi

n-,’un

zuos inf-armed cm peetitiener that, a. sea};

1::-as a3.Z!.ot1:ec1 tn: the 12″‘ Tam JCM III ”

afi DQA in termm of exiating”§1ovi$iqfl; _ih&~

3″” raspmndant alsa wrote fifl ififter” fa :tfié,

ahaerving that: the t§rm;6f §§€H§eaf’a11$tted
t0 the petitioner wfifiifi b9:fia%§fi §fi numerical
strength. and «{§j_iai fi@€%h%fifl a§§fi%& ‘that. it
wnuld ha §é’flafifi¥ fiaLgL;y§§f3.,’ However, by
“”n&_;;a “”” ‘?[ é$E§d:i@@’b§tGfi%: 2006 ths seat

feta: the f:V’LL.’L~s%’r.:” 12 Jc:1~1 III Level

“”£Qun¢i1§§£_DG@h. ….. «Ehnce, the petitioner has

fiiéd=thiE:wfiit petition.

baaed on the

u* ‘fifima;ic&i strength of each association the

allotted to the respective

In this regard, the raagnndants
prafiucad finnexura-R-3 dated ‘”

the numerical strength cf as many as six

: “1»’3–‘5*’-‘ Term Jrm III Level

‘ 1-an…

unlbn-u

aaaociatinna. It is stated that, now on§”fi6ie a
association is added and there aréj aa§éfi. ”
aaaomiatinna and team of thrae yeaxa haé ta bé»’

aividad amangst the seven ags5dciat$on5:”;fi,

a–“@ cf their nume*i*al E§f€fi§tur

£1!’

5. Laarned Counsel for the rsafiandenta deem
allottad tgivtfié,.fiafii5iQne: b&sed an
numerical st:®ugtfl} afihw4#ér§ the team has to

he fiixéfi afifi$rd;flg’tfi the numerical atrength

and pet£t£fine£=Vfi§afi ;fi6f get two and half

vyene.t1′.’.ff3’§ IE.t ia=_ sLisa” admitted by the learned

zeapenuente that; ix: the 12″”

fiuunuil of BGQR aha yéar

V _aix mmnfiha7pari0d is left. The reapnndents
.u’fifiy, eitfiér eonaider in allotting tar said

fiékimfl er may cunaider allotting seat for the

Council af DGQA.

nu taaa :h~ laaanfifi Counaal far the patiticner

submits that, numerical strength of the

petitiansr is 302 and it is the highest

rasyqgdtnts ‘t§”icdnsidar the case or

‘. ‘VH&’F«”i -P”; nvfiu
.v.y’I.r’|r.:3.’.«’4uI&-‘ill-I-Me

‘”,iT.i§ Learned

treapwndenta

numerical strength amongat

the main

aasawiaticns. He further submits tfiit;tii£–w’u

thxee yaars period is to be fiivided htfiaa oh 3

the numarical strength, the yetitioflat”wafii&ti

twa E555 in “””

£1′

QTE

association.

(‘H 2-9-.1131

Q

I’?

559a

J”” Letél §bunciI.fif_ V”haB commanced

with effeét, ttgm ii”? Heft Efififi and only’ one

year petipd it itftt In View 9f the only one

year parimiiiS’téfiaifiifiQ; it is proper for the

thfi

‘U-Fr-s-r~ a1 ‘3 n+-n-nan-P rs-F nan? -Fnr +-1-In
‘ ‘hLn&&’T\flH’|\l’§&B’ ‘I’&~ ‘IJ’Q’%IuIf &”I’& U’IvL’H

ptapfittifihgtfivterm on the basis cf numerical

Vi_mtrefigth hf the association af tha patitioner

uiitV$§xagaihét the other aasaciatimn.

Ccunsel for the

appearing

submits that, a seat would be
allatted ta the yetitionar on the basis of its

numerical atrength in proportionate of the

:%>?&

nu’)…

reeapeective aemociatian. If that is

apinian, thia petitioner wcauld he enti’téi;a:.iAT.VV:fi:’$i: M

as. Beat fed: the pari-ad to be fithé

refipandenta on the ba3iéi;_

;etrengt…. In as :’.=.uc.. x’._’,’.’%.%:’:.’Ef«_
has be divided infgo e3ss’1r’u:;i'”1_:’:a§L’:*»ss2,f:3c’itaLi:’:ic=1′::V:-E and
depending upon the f§.t”r’9ngth the
pericrcl has reapective:

a5acar:2:i.at.i 01:1′-H to direct the

reapvnde’nt’:3’t.€§:¢§:.; seat to the

‘:3

I I ~ ‘V ‘ Ix’ V k F I I h
e*.:.1?::m:2e.ar 45 _ assc::.:..a!:.J..:2n by ..a..:.z’~ 1.1’h..-13

-c::onai~§eratir.;n’~ ‘w:it1:ne1:ic:al strength aa

afiiia::…association arnd to fix tha

“3*’5}«-:3’-‘z4:_”%=*=’.V3″‘x~s:::”~-13″‘ Tam JCH III Level Council

n.’2ef ]’:GQF5.’ consider for all-atting the

7.1;amaini1ic3_ tem of the K1:

T$’.’~_ ‘fiizccrrciingly, this: writ petition is

‘riiaignaaad of .

Ebvf ** J