High Court Karnataka High Court

E Suresh S/O Late Eregowda vs Govt Of Karnataka on 1 December, 2009

Karnataka High Court
E Suresh S/O Late Eregowda vs Govt Of Karnataka on 1 December, 2009
Author: Ram Mohan Reddy
IN TIiE HIGH COURT OF KARNATAKA. BANGALORE

THE I-IONBLE MR. JUSTXCE RAM  3.   E 

DATED THIS THE 13* DAY 01+' DECEMBER zcrfja

BEFORE

MISC.W. NO. 12056 & 1.;2o57li'

IN '

W.P. NO. 1331oG'eE 2oe7(s-RES') I E

BETWEEN

V DATE OF ENTRY IN SERVICE: 22/3/78,

E SURESHS/O LATE EREG.owEA'   
sEcoNDDN1s1c>N  '  '
AGE:39:-,YE.;KRS, /o'  A014" 'HIE LEGAL CELL
BRUHAT_"B1~'tm"{;ALC)--RE~ .M;x1{;4wg_sGARA PALIKE
N.R.SQUARE,B/':NGPLLORE, 

DATFJGAOI? EN'fI'RY'-IN----SER"\FICE:2/ 12/95.

MAYANNA,¢s,?jQ.'i;p;fE.i\1;ARAYANAPEA
SDA,_AGE:36 YEARS, EXECUTIVE ENGINEER

, .{SHA1\?TH£DIAGAR}B'RUTH BANGALORE
 NIAHANAGARA EALIKE. MAYGHALL,

1 " RESIDENCY' BANGALORE

M DATE OF ENTRY EN SERVICE 24/ 1/95.

._   TR~v.c1~:"A1~\fDRA1AH s/0 RANGAPPA

s1)A,~7A.GE:50 YEARS, EXECUTIVE ENGINEER
(§3HARALINAGAR)BRUHAT BANGALORE MAHANAGAR

* PALIKE, MAYOHALL, RESIDENCY ROAD.

EANGALGRE,

 PETITIONERS
(COMMON)

bi



£0

(By Sri : P S MANJUNATH 8: VIVEKANANDA, ADVS )
AND : 

1 GOVT OF KARNATAKA  " ~__ :-
BY PRLSECRETARY TO THE GOVERNMENT,  '
HOUSING AND URBAN DEVELOPME13I'i'»V.._::"».  «
DEPARTMENT    .. L
M.S.BUILDING,VIKASA SOUDHAI-,A- A. 3 '
BANGALORE.  

2 BRUHAT EANGALOREVMAHANAGARA.I:$ALII:E'" 
BYITS COMMISSIONER.  _   
N .R.SQUARE, BANGALORE.  -»

3 THE ADMINISTRATOR " 3

BRUHAT SPALIKE
N.R.SQUARE,_ BA;\IGALORE«..'VS»--_V_ *

4 SMTSA*\z;p,R;g_vAfrO:_SED AIMPIQEAEAING APPLICANTS:

 _ I} _K.L;V1j3I'IK.'¥1"ESH

" ._ "-ASSTI"'ENG_1NEER.

A BBMP,' A'i,_'.A" 51 YEARS
VVARO No.78 (OLD 110,91)

 RULAKESRINAGAR,

' .. ,BAN'GALORE.

" 'A2')'»--R;'O.MAHADEvAIA_H
: ASST. ENGINEER, BBMP
A/A 45 YEARS fij _ i



7»

WARD NO.5'7 (OLD NO.83)
C.V.RAMAN NAGAR,
BANGALORE.

LMANJE GOWDA

ASST. ENGINEER, BBMP
A/A 48 YEARS

WARD NO.162 (OLD N054)
GIRINAGAR, BANGALORE. 
R. KSHASHIDHAR

ASST. ENGINEER, BBMP ,

A/A 48 YEARS " _ 
WARD 110.161 [OLD No.55/A3 
HOSKEREHALLI 
BANGALORE.

K.ANAN1:>A   ~
ASST. ENGINEER. B.BMPj'= '
A/A47YEARS.'_-. L    :
WARD No.3-.165=*{'QLD"NG.56)_,  
GANESH     f_  

Bm§GALO§iS.. .7}, A

ASST. 'ENGINEER.ABB1VI.P
A/A 48   ' _ "
"C_'§./O ADTP.'"SUVARNA PARAVANIGE

 _ - ES:OE_JTH},A JAYANAGAR,
A . _,13ANGA1.0RE.

'C..O1A\/§;"c3'E 1.AI«it3RASHEKAR.

A ASST. 15NG'1N1«:ER, BBMP

"A /A...49 -YEARS,

O /0  SUVARNA PARAVANIGE (SOUTH)

. LJAYANAGAR,

GALORE.

O.S.SHAN'T'HA KUMAR,
ASST. ENGINEER, BBMP Hi

IL ..' 'S



4

A/A 49 YEARS,
0/ O ADTP SUVARNA PARAVANIGE [SOUTH]
JAYANAGAR, BANGALORE.

9) SSHIVAMALLU

ASST. ENGINEER, BBMP

A/A 49 YEARS

WARD No.95 (OLD N026}
SUBASHNAGAR,   
BANGALORE. : '

10) M.G.KANTHARAJ _
ASST. ENGINEER, BBMP " _ .,
A/A 51 YEARS,   "
WARD No.44, MARIPPANAPALYA _,
BANGALORE.   ' 

11) MNAGARAJ  
ASST. ENGINEER, B_B1'v'EPf '
A/A 50   .    
WARD NO.143,;NAI'xID:NILAYQIIT ' 
BANGALORE.    "  

(By SMT. M C. NAGASIEIREE GA FOR R1}

(BY K N'PU'TrEGOwDA;P'OR..--~R2 & R3)

(BY SR1. V S NAIK &"S1vIT:.»MANJULA N KULKARNI,
V _ ADVs"EOR. R4)  

(BY.§§3Rl.=.B N SHIVARAIAU A/S FOR IMPLEADING

 V'  'I   ..... ..

 'V T_ 12056/09 FILED UNDER SECTEON 151
"OR %C'PC'v,PRAYING TO MODIFY THE ORDER DATED

24.,.1'1.2QQ9A'i.&S"MISCIW 12057/09 FILED UNDER ORDER 1
RULE 1f0{2)""R/W SEC. 151 OF CPC PRAYING TO PERMIT

 THE ~ APPLICANTS TO COME ON RECORD AS
  MSPONEENTS.

   THESE MISOWRITS COMING ON FOR ORDERS.

  THIS DAY THE COURT MADE THE FOLLOWING :

3:3:



5
ORDER

Eleven applicants claiming to be deputationists

from the State services discharging duties ‘gthe

respondent–Mahanagara Palike, have presiente-d__’_i:4

application to be impleaded as proper _

party respondents in the writ petiitionl ;

2. Learned Sr.counsel’f_or

that in the light of the und:e’rta1-dpnglofithe i’fl–charge
Principal Secretary of» Sgeuelloplntent Department,
Govt. of Karnatalga, reCo’rd:eddt.2-4.11.2009

of this being deputationists are
sought re–posting orders issued to

otheprlvvplacesl ” so done in the middle of the

‘aea.dernic ‘rwould cause serious disruption in their

i’espectivTe[j–: farnilies affecting the education of their

children,’ hence, are necessary and proper parties to

it theproceedings. i Ki

9
ya,

a writ of mandamus directing the 1st respondent to

repatriate the 4111 respondent to her parent department

as continuance of the deputationist in the

2nd respondent after completion of 5 years__is’ “tee K V’

Rule 50(3) and 419(3) of the KCE-§eRst::A’p’ pp

4. Having regard to tn-evjngttnre of re}ie,fs”‘:sOuglit for” V L’

in the writ petition, the app1ican_’ts”are neither.riecessa1’y

or proper parties for a de_e’isi0.n’ in thefppetition.

In the e.Ap4p12’ee§tit3Ii N0.12057/O9 for
imp1eg.’ding” — .e’rtdVu jztptgiieation Ne. 12056/09 for
modtfytttg the e:{c1et:f~ .2009 stand rejected.

Sd/~
JUDGE