High Court Karnataka High Court

K Shivakumar vs The State Of Karnataka on 15 December, 2009

Karnataka High Court
K Shivakumar vs The State Of Karnataka on 15 December, 2009
Author: Ram Mohan Reddy
.. ,7. ..........,........  \aI-IIUICI W muuuunlnnn mun COURY or KARNATAKA HIGH come": as MRNAIAKXY-&'¢H com



31-II) STAGE, RAJAsJ'II°lA0a'kR
BANGALORE- 10

3 Hammer:
AGED ABOUT 3:5 mm

3; o.5 
R]h"i'.ZH€}.24, 312:) cnoss
DURGAPARAIESI-IWARI wmur
FATTAKAGERE
RAJARA.:EsHwARI NAGAR
aAI€GAl;.ORE--98 
G B 8'UDHIR

AGED ABOUT 23 YEARS V
s/oxsunappa = A

GBBURAL,   

mmnmnmm.
Emma - some   

Bvtmmmrx  
AGEI)ABOUT29YEA.R.8=..  
1)[0.I.A'1'E   
RIP; NO.52"7,   k   
RE'flRED"E..'__ :"€}RoUxw...;&YOU?'v 

  t   

   
mnmwm 2:'-¢sa_a'93._ M %

V HV sw"AnHa.' _    

AGEI) 'mm 43  %
9; mi 3  MURTHY
gags Haas zzam rmoas

 560078

' AGED .33-GUT 34 'E

r:gc.1c :ra.munmxAH
iilfi. mm? 1, KAR.J'UND£.'$HWARA mum

  .%  nmmmmmmmn
 _ mnmzcsmxsaxara
  seesaw

A

'*«Z""'""""



,.-,.,.. .....m wag. gr Iu=mNAI'AKA men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cowr or KARNATAKA Hick?"

OUH

nu»: v-up wt

10

11

12

13

14

c V Lwuvm

AGED ABOUT 31 YEAR3

1:31 o. vxxmxrssrzarm as

RIAT cmcxcammnmm mum
mwnmmmux 12031'
Kama mm mm ms'rmc'r

D C SAEAEA

AGED ABCJUT 27 YEARS

DI 0.D G CHANDRASHEKARAIAH
RIA HO.31§, STH (312038

smBLocK,BHtNAnEsnwA*aiiim:aR a  n

BSK 3RD STAGE
BANGALORE 560085

3 sxrmn man'

new aaotrr 39 YEARS  
3/o snnmcm mR.:§YA:o1r..~'"' --  
RM 110.437, lam  " '

BSK I amen, mm: ii    %

 V
A suaamn'  % "

AGED £.B€.'.'I_J'P..:-}'}f YE&Rl~~. " A '
lI)1O.A'E£fizf£_i;3§'AI€1i5;P'P£~..'}_' ._ 
R1A.HQ.31_6)1&;,. 4TH   
arm Piiafifl. mm' nasrrmmcmn
 "    '
BA1mALoRE:% 5§je.o'm " 

H.  .  A

13633  an 
~  _ ~ .331 
* . % Rm 210.31; mm (mom, am BLGCK

%  ma' Baaavmnwamnaaan

 15

 Rv:;.m"  m

AGEHABCXYTSGYEARB

 A. ,3/o*mm4Lm9nv

Ry. NC).I64[ 1, am cam

 355% 566021 kg



--- -qua. nu:-urn: uuururamm Hlwgiz lV¢a"IlII'l'llr'll'\l"\ l!fifiJ'l'! VWUKE WV l'¢«l'\l\I'l"\l-F\l\J'\ I"H'J'I"l LUUKI UI'       

17

18

19

4;

M RAVIKUHAR

AGED ABGUT 29 Yams

3} 9. KAI-IAIDEVA

R/AT NC). P--2'?, 331:: cmss
MARIYAPFAHAPALYA

K R mun mt
BANGALORE 5:50 02 1

P R SATHYA PRAKMH

AGED ABOUT 38 YEARS J _
S10. mnmswamr R % "
RIAT 130.222, 3129 FLOOR

33]) mm, czaammaa PET
amcmmm  
vmmvam swam:  
AGED ABOUT 27   -A  
310. 3.19. VEHKAT$$jflAl?Ffi§~.   *
R m cm. zeanmswnmr %  
sHANU3Hoa;ANA1-m1.LIkk.   X 
BANN'ERU<3m"£'A     ' 
 5-aaoaia'   " " 

 " A  ._ 
A'I'tI1:,-.?-.5. 
Df().$3i1BfAR.'&E--_*~._    

R/Afr ma .1 '74 NILAYA
A     
B.&RGALDR1§=560QI8

._'jfiDfiflEm  ..... 
- $ A331) fisB»€--.)UT 23 '(mm

 Rm-3* H34

%% X % mmaiczamnn smxm

"c:mm.a':=A'rm
 {flR

 I  aumm
 uamnascmai mm

D10. re BA$HUhEAIA.H

mi



I-HIGH COUI

Iv' . uiarl uvufg 1..  nAKi\!A"IA!(A HIGH COURT OF KARNATAKA I-¥iGI-'E COURT OF KARNATAKA HIGH CGURT OF KARNATA@

22

23

24

25

aka,'

RIAT KO. 9, 'G' STREET
N. G. HALL!

MYSGRE ROAD,
HAKGALORE 56923 026

R pmmvarm
AGED ABOUT 29 mam

D/' 0. vmmmmsmumna

ma': HQ. 24¢, 'rm cizoss

NEW mvm LAYOUT

msom RAGE   
HANGALOE 560026 %

IEIEAHJULA .
AG-E£)ABOU"I'31YEA%" 
n/oagunnnxaau  
RINK' No.13, cmnmmm 
mmnxmmxmn  - 
aaummoam 560023} *  *

SWEMBM   %   . 
Aex¢nABoU2r%3.5W,Az:ae %  * 
D10. B;$I§A_H¢%-P,AQ._;--A.,_ V L    y
RIAT H{;.:€;5.'&;t, 9TH mam   
 
msauons .f'5_60£'3'f9___ %

smwnm Isf %
AGED ABt;)U'!?..'§4 yum

. 1;§:1; KRISHAHKURTY
%   '--.R']A? IMIO. 7,231: was
* sap 

A  

 .245

 .  560064
"is f"D_AR"   %  «M   L
1211!;   
15¢ czncxsazv-,», 

 %   *

 .  " 

AGED Anam' _    

  '
A1331} ABOI3'£..35 
'£[O:,.aIIiDAFPA " """ '

I w .RiA_E'§3.«2f'F~~J., 41'!-I cmss,
   A 
% ,   mmua-571423

... FETYFIGHERS
(C«:>§"\¥v1ON)

 ..   as V cmmmsfimmm REDIZFY, ADV.,}

é 

V1,?



wwwuw yxwupvxu aIIrnn:1r1IrIa\l-I lII\'J5i wwwmu '\dI"' l\l"ll\I'.?'I.ll'Ql\I'\ TIIW-3|"! 'uu'J§JKi [Jr       

THE STATE OF KARKATAKA
BY 1T3 PRINCIPAL SECRETARY
DEPAR'l'lmR'l' C3? ENERGY,
!£.3.BIHI.DING,

DR. B.R.A%EDKAR VEEIIH-II,
BANGALRE-0 I

rm ICARHAIAEA mwmz TRAR8POF'r , % M  1 .

conpamrxon Lmrnn   .
mm cammam, « 
GAUVERY BHAVAN,

IEMPEGOWDA ROAD,
BAIEGALORE-09

53% EEK}-Ola!

BY rrs mmems     » .1:  ~

I(.R.CIROLE,__   % 
mNGAwRm   -

<3ov3££Iiw:1N*r- QR'  M %
BY1'1'89  PRAYH€G_Tt".>' QUASH
Tm mncmsm omznm 19 14/ 03.99 PROBU'n*:ED 51% ANN-'1'
Mm REVISE!)  (>1:-:..=';iu'£'af1==.Ie3::.. oz? 
m'.2.5.o9, PRODUCED ~A',£* A1'I!f;--U " nmmnms as
n:.LmA1..A2m opyosw 'ro  " 

mac. W. 952%; 0:9 as mEp'LmDER"AmIcLE 226 01:
THE coNa1';I'mIQ1¢~ -QF -nrma  my c.UNsEL FOR
RmPoNDE1i'z'__1~Eo,;s 2; 3._&';6.. Pi?AY;IHG TO VACATE THE
IN'1'ERIH,..9RDE'i_R  6513323309 IN so FAR A8
RE$POHDE14'I'i'%';'QS_.' 2, 3,5-.5 Arm concmmzn mm / as
cmnnrwrrmr 'mIi#'Bm::Rm'cRI>m was nor mm mm
APPLICAHIEB ; Rmamfinmmwaaa. 2, 3 & 6.

 if; ;;m; 69 kfiiymsn U10 a gun: 27 me' am

 BY  C'-RPORA'I'ION THE FACTS ANTI) zmourms

 ':'HSRE£R'g..

*f2¢gs.e"1éaT'i%r»omsA:.e1§'c;wrra ma. wa. 9526/09 and

%   ' V: _1 :09] 09 mama on ma (mums mxs mm, mm
" % '~::;~;a.r::2fr yams rm: munwm:

E

:3?

 RE8POHD'Ei'lT8f~  %%



  to fifihzp aubatanfivle posm which ww.-:

3%

anwwm Ur isaxmnanfm HIGH C0UR;TV-ACDLF KAXNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HEGH COURT OF KARNATAKA HEGH COUII

H
guiclelinu issued in WZP. No.173-195!20(H~ and other

connwhedazaaamandfitrafizrtherdireciiontotlze
resperfimt Has. 2 and 3 not he termhmte the sen:ic§ea__of

the petitzbnam an final amntson of the 
regtxlariaationl 1-comm: behwg eomluded.  f_  '
2. Admittedly, the State  V

at' jurisdiction umm S¢<:.1Q cf  

(Regulation and ahead";     a
mtifmtion aho1?1sI1ir.g'~.__   me
establfnhfi of    and
BESCOM.   of as Data
Entry   in pernnnksihhe
in law.     is a.fi'a5rs in the

mattcr fit'     an contract basis to

   'in that 'view of the mating the

   11 "" M  exgagmaent an cermtract basis

  w emhzsnmuem. The petmn' ' um

  with ma oonadinlon ofa $1-fined
 sadrafily their ifi was mt a



yuan":-'vr nnnwn-tuna "!"l'fl#I"l"laIJ1oiE'f-=!ii'P]""IW'|IElVH$¥l%IiPl-"'I'1i-'L!£'l'-\.vIJ'\}I('l -vr-n.HIu1H!aI\u- HI-Ur! hUU'KI Ur-nnllflnfnnn 'l'§!Lil"l"t.£UlJRT '0F'KARNATAKR HIGH"COUR'

  &%mca may Gperatars. If that in so, the

:53
vawnt, in the rawpondcarxw mtablishments, Coneedadly

oneofthemadeaofrecr'uitmentinacacordamewiththe

Cadre and R t Rum of the rezapondeniza is not 
as Data E1111'? 91%'-'ratora on contract bam',3_    
prmm've sf aw mp1oyar,wh;ix:h   %
'us that shown to be cozmtaqz ta  = 

statumry pmvhaiozm or patiently  ox;   S

to malaadea. Infact, it aasmn 
Court, cannot sit in aPP°°1  of
the employer and    :must be
filled by dim:   by tranafier.
3.   _  position that
matters   bash by the
mr1pvl:)ye1':;,":x3z2tA. 'V   the provhfiana of the
Wage:   ma Abolition] Act; 1979,

 on eonizraat basis is
  ordwa, Ammxmt --- T' & 'U',

  atifiontraxzt bash through respondent Nos.

fifliifl? Q? KflfiNA”§’M(A I-WGH COUKI’ KARNATAKA HHGH COURT OF KRRNATAKA HIGH COURT OF KARNATAKA H£GH COURT OF KARNATAKA HSGH COUK

:3
pefitiomra cram have no gicvame aver the ouwourcing

m:z’cantheac’I:ic>nbet.ermedarbiu-aryarvitiafiwgon
aaoountofmalafidea.

4. The Writ of mndnnnm ‘be direct; ,

– KPTCL and BESCOM to regularise the
petitioxzm is unavailable in the L

womuzwmmt of that Conatituuloii.

Court in the came of

xanxamnaaun mam».

5. The L that
1-ecrtixmno xmgm no
hair: this Court in thx:

on-am dt =ne.173-19512004 and

‘F’ is aha mmvailabhe,

mt: be Tnauee! to than

rawcfl 1 ” afwrh ‘ 1ctm’ ‘ 3:1, in the light

VV ofthe éi”u1:he:rma~ ‘ promunaement. of 1124: Cemtitution

‘ Court in Umadevfa case supra.