.'OURT OF KARNATAKA HIGH COURTAGE; KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1 I 31 THE 1'-HGH COURT OF KARRATAKA AT BANGAIQRE HETED THIS THE 4313 DAY OF -JUNE 2008 BEFORE 'THE H€)N'BLE Mr. JUSFICE a..m' J M1-.G.Gama1'ah, S-2'9 lam Jaflappa, T. Agedabout47yea1\ qr O A' Wmldngaa. Fix-at Basra' ' inmfisajsmnt, " . " HQPCQMS, _ Banga.1ar3aa--56G 904. ~ = 'C =._..PE"I'l"1'I(}m%:l? rsri iWm*h »Advs~: L 'rm Maxfi Ihrae' W. C Er;MLE_I.Ma1"igawdaTR;dTad,' 2., C V. E] gas Vnsat kz1o1rm--,------« " ' abujgt 44-years, _ "§I£'£3r§fi:a7g..a.s~..Managet, T T r:r.1tm§,a.¢an.-mwda Read, 0134. ...RESPONDEH'I'8 O' fi§'R a, Adv. &r R1, K.L.K. Lawfinsuq in: my '% WP is filed 111'1d¢rArt:icl¢s 226 and 227 ofthe T v"'Comt§tu5mn of Imi1a' ;:ray1ng' m quash the impugned ZOURT OF KARNATAKA HIGH COURTUAGE: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥GH COUR1 L arder dated 11..f.35.'2905 the canon! responduazxt as Assistant Vida Annsxmn-E and amtmr impumcd order dated 61.07.2005 fin'thcr MmuMamgm'bmpudwflmfiut 1-mpcmdent as the same are arbitrary, dfmcréminatxrry and passed without appiicamn af'-mixad and withauz following the prizjaciplca of natural 'rm WP mm' on for p:rehm1tn.ry' ' Gmup this -day, tha Court made the ' _ V fim gfiwanacc of the. is T. his E8*3:'I.in1'"i'l'_Y, respondent an
Aaaiamnt Manaw He has
girean G to consider
his mag cansideraticmn his
case. is that the petitioner
far of assistant and he was selachad
duty on 26.03.1986. He suhmias that
V of appnintzne:nt, he has been
% his dam sinmay no the satisfaction afhia
and an adverse rm;-1a are m be fimni. His
wm oer:f3.f:rmeci and muhaw (311 03.03.1991.
Ouilcapy an-in mm £3 atfimnactue-A. The petitioner was
4;}
..vu1u ur BHKNHIHKR l”ElUrl1 COURTIA KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF ICARNATAKA HIGH COURT OFKARNGIZOKA HIGH CCU}?
J
premixed can 21.07.1992 as woond Divmian Aaastant,
copy afthe 3-ameia atA -B.’I”}1efiz-stresporrient
pronmmd the petitzhurmr as First Divbton Aaamtant on
19.33.1992. Copy ‘m at Anrxexm-e-C. It in
he was at Sl.Ho.23 and the second 4_
S1.H’o.24 in the museum’ ‘ty list
mspoment. According to C
115.253 mm 1’1_jLznm’ r m *.h’ee§’§:”.}15E;VVenuy4″””” C
the swim is on.» _o1.1§C:*;.%1C;OC % % firat
rmpotflent could No.2 be
the pcmt 9:’ his
H-Mme fold mung, one is an-
a to oonsidar his
case tn the reprwentation
ta prema-tn him to the poet of
CCCCC 1 and 2 wane: n.ob.fied’ {if 1%
reprwcntcci by eounaafl.
C. ‘3: Learw mumel appearing for the petitiumer
that $11 to the fact that the
C had jcsixzezd swsriuwa xmmh w.r}’m’– to that cf
fiv
7x impmmlaible.
uvwnu yr n.ru\1’u~\II-\I\H ruvrz \..uUIu ulf KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNCEKA HGH COUR
5
swfic eavmmiion is talm that the petitiomr ‘m not
amfiar ta mspandmnt Ra.2. image the promotion of
reaptmficnt 59.2 ta the post 91′ Manager a justified.
a, Reapanxclmzzt Hm. has not was
a sun: the am %
the HGPEOMS is a
Coaperatiam ta
rafne & efspuhe Act, inasmuch
as, tharc he
szmbxfits the Rag1.flafia:1u, if a
damgféiié is pe:1d1’;r1g., employcac is
not 33 further submits that the
petiiv3:;nm? ‘d=:;}Vaaa..’aoi’v. the rmiuiaite quaJ.1fina’ tison
nu’ mix as, his quamm’ tinn is 351.0
¢¢”‘5’-‘he.-z~=’b mt Hm? ‘n a gaduatc. Conscquently,
the qumtion of promotim the pe’!itia1:m’
the serfim-it.y and qualifiaatrixan Of rawpondmt
fl
9
5. Ihave yuan my arm’oua aansidemtian in the
suh:m5asiam maria by the learned counsel appearing 501-
the parties.
in Imusefar as the alternate remedy
Tfi of the Act 53 mnmeznad, it is rathmr. K 2
to dam” ‘E. the petifioner to
rexznedy. It is not1ced’ that E: ‘V V
writ mtitio-1:’: an ahzfihst vciilo-as to
t1’1r’aa mm. At this po§.g:§ view that
it is mt dc;axi::j.1a~.’::A1 § _- ta to avail the
ahaa1″na’-m mam the Act.
1 of the petitions!” for
pa-amfioizja rqard to him entry ins:
gigdfi-a 2 am cf the View that the
pcwancr canrmt be granmd. In the
i is to be noticed that as per Rule 7.4 of
“””‘–.. t’:1~1;:_Re;g”=~_:Aa’alat;is:sm which ia mrmed to above, it is
.. .. , 131%!’ that when there i ax’: P311511. 13
an m-layee, he shall net be oomidmud thaw
..uui<I Ur uumnmm I-mm couxr_en=_ mxnnrnm HIGH COURT or KARNATAKA HIGH coum or KARNATAKA HIGH COURT or xAmAm<A HIGH coum
at'
Z'
.uuK1 Ur KAKNAIAKA HIGH COURTAOE: KARNATAKA HIGH COURT OF KARMATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
2
pre-mfien. Indfi. it E: 23:: be notiofi that an enquiry Ta
pending as againat the petitinmr far wmuflwzized
abaerzcm. Imam! counsel appearing fier rmpppdmt
219.1 aunmim that the said @3231}? is
Havm W41 to t1’1¢ fact; that the pm k %
@112′ at the pefithnar, his ciaim ‘ ; ‘
have beam czonaidemcl ‘ %9%tA%VL% %iée%k L
com1dse:md’ until rim
9. Anather the petitimuer
frmn the Cocpemtive
as am posts mentioned
qxgazsamum specified mm:
tham. R§z]e}A1?*{F.)_:V§z*¢i11ci”-riéiiéttc ta fix: appo1nimen1;’ of
“”” Vt81}?; Rsafmmnt $651323-1?:
wlfiah is oontcmplatw. for
1 said cadre is a :1? or post
V A _ z in wapmatian at’ any rcoogmod
our any degree af any mmgfiaai
of the pvefitinner is only saw. and that
‘