High Court Karnataka High Court

Dr. Mallikarjun Kattimani vs The Secretary To Government on 25 January, 2010

Karnataka High Court
Dr. Mallikarjun Kattimani vs The Secretary To Government on 25 January, 2010
Author: N.Kumar And B.V.Nagarathna
 'SOUDLLIA, BANGALORE. -

EN1}HDHKH{COURT(H*KARNATAKA
CHRCUTFBENCHIVFGULBARGA

DATED THIS 'l'HE 25?" DAY OE JANUARY 2010a 

PRESENT

THE HONBLE MRJUSTECE N KU;v1A;a .. 3 
THE HONBLE MRS. JUSTICE  
WRIT AP?EAL No. 102 1"*.Si)'2t)'}V.r)%_s;f.;gs'.-*t"=Rj   M

BETWEEN:  V  

1.912. MALLIKARJUN44KAf£T7E'I'1'./£;'xl\i'I...  
AGED ABOUT 451YE.A'RS,  A "   =
8/0 SH1VAJIVi.KA1T'1MA»%;:. .  
OCC: ASSISTANT EsI1EEC"§OR 013' A

VETERNARY i:IO'S"PITAL}f,f-~    ~ %
SHA}iABAD,Tg:VVC'HIT'1TAP--URV"' 
R/O.H.NO.10m12"5.. NEAR RAMMANDIR
BRAHAMPUR, QLTLBARGA. '- APPELLANT

 '{BY.VSR1.N4.'Kii1SHNACHARYA, ADVOCATE)

ASAND

1  SEcRErARY TO GOVERNMENT

 C )F fKA'RN,A_frAKA, DEPT.
QFVETERNARY & ANIMAL HUSBANDARY

E/A  



'A   -_W2Ip'pe11a11t has preferred this appeal
  Order passed by the iearned Single

'V JL1dge,"".w'h4O has dismissed his writ petition On the

Ex)

2.THE COMMISSIONER
KARNATAKA VETERNARY ('SI
ANIMAL HUSBANDARY
DEPT. BANGALORE.

3.THE DEPUTY DIRECTOR OF
VETERNERY 3; ANIMAL  ~ _  -
HUSBANDARY. DEFT. OF VETERNERY  ' "
GULBARGA.   I

MIARNATAKA VETERNERY LIvE.sTOOK'OO'I-   _
INSPECTORS' SANGH [REGD.,__ NO.1.Q3 OF 5I'2"I,I;. _
GULBARGA DIVISION, GULEAR_GA,'     

THROUGH ITS PRESIDENT.   REEFONDENTS
THIS WRIT AF-'P.EAL,----FI.LED»-.__U/S"-45 OF THE

KARNATAKA HIGH OOIIRT %.;.PgCu"i'-VIjV"I3:£"<AYING TO SET
ASIDE THE ORDER 1?AS_SE2Dv_AIN "FvHE:.';WRIT PETITION
NO.40807/O8 'D~§¥1'EIj1._2'Z.O«i2.2'Of)S3f;-- .. 

 'OOIVIING ON FOR ORDERS
THIS  J. DELIVERED THE
FOLLOW1_NG:é..V_O'-if. '  '

JUDGMENT

ground that if the petitioner has a grievance with his

subordinates or hierarchy that; cannot. be aired by

invoking extraordinary writ jurisdiction oi7«.i7hise…Cjoueri:}

more so, when the pet,it.ioner'”‘i’s’=seIving_fi’theV ‘State

Government as a VeternaryVDoCtor__.

2. Admittedly, the”-@ip.pe11arit,. V is as’

Assistant Director of .,.§7etei’narVy; if\1osApita1′,’V”whioh is a
Government hospital. it employee.
The first re3spo:n:§dent:_A 2m:
responderit E{arriat.aka Veternary and
Anirnai’ 3*” respondent. is the
Deputv’«I;§ireetoVr’.o§VV and Animal Husbandry. It

is a– disp1.ii.e._:V bet’ween'”da government officiai. and the

. ggtabiishment. «There is no right as such for the

i.ov”en~forCe his right by virtue of Article 226 of

Co_11st.it;VLition of India. Even otherwise, if there is

aiiiy grievance and in the event of his service conditions

it -affected, he shouid approach the KAT!

-\

in that View

it

of the matter. we do not any rnerit. in this writ

appeal.

4.

Accordingly, the appeal is dismissed

*a}b/5′, ._ LI

ScE,€’§ %. %