. . .. .
IN THE HIGH COURT OF KARNATAKA AT BAN
I)ai<:d ibis the 15"? da},.--* of I}C(T€H1b€f,'.§€_:(E). V
PRESENJT». ._
THE HON'BLE MR. JUé;$I€i§:"N I{131§m.;R , " J
TI-IE HoI~z':3LE ;;I:_Is':I#1'('§i«:V' 9;.' GOWDA
Writ Petition NosW,_65.00v"§ 0_50'€'s~ 592,099 {S~KA'I'}
\7\z_1:~»i_:P:;_t::+iiaifl»L\a:g¢:i::o_fi é$§;;_§=,'.' W 0513 af 2009 (swmm
"wIri:'v9g-;;g3..a01~:_ 1319:. of 2009 {S«KAT')
vwritf5e:1ifi§011§\i<:. 23002 4514:2009 {Sw§'{A"i.') 9
* Petition 23083 of 2009 {sqgrm
1:19;'-£<:ixi4 E3e.i:§1i,'i.i%_;'::}i\E0s3. 9500 ~ 5508 029009 §$~§<A 'E
. Es§;'i'2;9'E_*;_E;NMf; "
A ' '3f§E:i'§3,;E1{.&E§§ii §3z:§9§:%{*: S€E'%"§§?€: C0:";9.:':';.§1ss.~;is:m
. V"{§%;:;%*§:§ré;€§;«0:";é;.9{§ %3§;' £39 E§§:{::'§%é,a:";r
V. __ Udgfaggzi S€m{§h.21
V' %e1§:":ga§0:r§*; W 588 86} H.P&:té'§.i0:7:e:°
AND:
{B}; Sr)' Nzm§uI1c;'Ea Recid}.-2 Se11i(}:' C0Lmsé31. f{)I'",'l z
Sri Reu%3eI1 Jacob. Aéivotieitfa)
K. Sharada
D/G Tukamm Rai.}<.az'
Agsszd about 28 years
¥'resent1y workizzg as;
Assistemi Er1.gi'ne<3r
in the office of the
Cmef Er1ginee1'
KNNE,
Bangalore ~ 560 001
Nagesn .
S/G Rindappa . A
Aged about 40 yeah;
Prssently wori<1' if
As$:istam' Er'_1ginee1" 3.
In ?;}1rigiat:i0I1' . V{C:: f:1Vt'§a*E .. Zone}
ML£;3;_ir2:bad _w~ 5.83.233
. _ Koppéd }C)i€;.?';1*iCt7.
EM. ;3Mf£i;)ra1.kaSfi"
_S jg) -- IVE *A11jaz":eya1L1.
. ;':g::n5'2;.b5;1:, 33 j,?"€3&I'S
VEas:és§st2::.1'£V E*Z:ngiI1<:3.<;*:'
§r_2.i1::%3: Office if {he
:2iS$:v:§i.2ui1t EZxeC%_:*:ivet Ef,ngiw:1€e:"
*~ VSAESEEME-3i\7§SIi.011 M 37.3 KEQINEJ
S"§':1§?;a%;21E:,:.z'u 313%' §f"§'§§é-§.'i,I3.{}EE 5S{?h6m{% E7*'<}s-_:i.
§*«'E:.:'n§E2z:i§;§§ Tzzlula:
{Eaéag EEES,-:i:'§€:§;:
é
Jagz111r1ai}1 Recidy
S/G Narasa Raddy
Aged about 45 years;
Assifiam Emggineer
Office 01' the Superimerlciemi BI}g§§}€€f ~ .. V.
O 8: M C1I'{:1€ A2 .-
Rarrapur Post, Sindagi Taitikzb
Bijapilr Dislrict
N K.ris3}1n£me1nd
S/0 Narayan \?':ii1fa1 Shei
Aged about 4:5 y£_3£13:S" M
Wormng as Assisfaglt. Ej2'ngi_:1£::::'1' _
O/0 Assistant EX'er;:u.i'.iv'e: Ii;:i;gizi'e:s:%Ar._ 'A
PKPV. NPIS Sub I}iv§S~iQn ' h' "
Kunfia - E381 34:3" =
Sh.i\ra.k*:,V:11"1;3;% ~. 7
S/0:8 7
VV.Ag.;ed i2'1h0L1'tfi:§.1:33 y"€*:.';11?:5
Workizzgdzzs A,ssi--s'taa_1t Enggirleer
7Qfi2Ce ("If §',:1'}:€-~.EXfiCU.Ei'}'C Ei1g1'.I1e€:"
Pan€:}1ay'a.t Rfijv.Er';gi'i'1'?éring iDivis%r1
}?.V"~7.._Dé. C0£1113(3j,1f1£1
. _ KL1z3iug3E VR0.a;d
"§."un1k11f " ' V
, 'vC}'f:?,I1§,§i:"*.'{Zi.v}f1é1I' Kodiiyavar
55:"-,;{£}'3'§G£§£1§}pE}
Ei;§_t:«:'f:_ a.b{3L:%'. 48 j,-"E?&1ET'S
R€S"1ci§§:§g at S§:a};r::aEe::'r. 6"} €'r<}s:~3
M'L1i1§eipa} Lag,-*<.1:.;"2,,,
7E'::_:11é§2.::"
§%32*;2:§'2i:"::z E': 2?:
S/'@ Eat-{-, K §s:n'2a:;i
Egg:
1.0
11
Aged zxbcmi. 30 }9'€'.E1I'S
Wozéaing as Aseaisiarlt E1ngi:1ee1'
Offiica cf the Exeztrmive 1'£:1g;im3er
Panchajgat Raj }':3ngi.r1eer§ng E)i\:is1'.0n
P.W.D. Campoazizd
Kun.iga1 Read
T :,:mi»:L1:"
V.is}1wana'Lha M G
S / 0 Gangaiah N
Aged about 51 yeazrs __
Gangadhareshwara NiIa3za"*~
51?? Main Road '
Near Sarac1amba,-- .
P U College '
Ashoknagar
'1"u:mkL1:'
State 0_f'}5{ Z' V' _ A
Ekabliet» '%25JQ1?iz;§ --f_Dep_e_rf:a;eI1._i' 7
Vikafisa :_?x;§:dlia . ' " ' --
}Z3a1"1ga10fc%' -560. 001"" '-
.133? VSeC§éi.@,r§g V' "
-- ,Th€' Pfirgcipak S€3r_:réi;.21s:y
?%;:b1ii: W?s:;*:1g$ 'EC}:§pa1'*iE.m§§;t:5:__ {:4 E'i}:i:"I.1a1i aka
E'he EZ?:::p21?i'.mez:?; 0%' ?€r.Sz2m3E
z-md ' ;*§dr§1.ir1ist:*9;t§Ve Re.f€}rms;
" '$;'£é.:asz1 S<3u;é%:a
§3'az":ga":§{3re W» G E.
X
13 The '1'a.h.s1'.1dar
Raichm' Taluéi
Raic§}1u.3*
E4 The 'I'a}1S§.1dar _
H?.,1I11I"l.Eib8.d Tahlk vh
HiiI}1I3£1b8.d .
Gulbarga Dist-ric-t V ...Re_:§:povndemS'vA
(By Sri Ravivarnla KtJ'aj£1r,, Senimf Cv0:,;'_:1sé}b for
/ Raw.--"i.vam1a Kumar A':~::3oCiaies." Adi»-*0c:21i£3S for
V m, 3,,5';"7* gj:nd""8;
Sri K. Va1"¢1pI'aS":1d,'Aé§fOCé{1.§§V.fbfVR2 and R43»;
Sri £2aL1ga1na'Ehg1 Advécate for R6;
S1-I I3asaVaprabh_L1'S. '§?aL:.iI f_':}énid'ri.V€'éunseI for
M/3. B21sew2,akp1"e1bh1;1 S.' P311}.AsS'oQiat<§s,'Advocates for R9;
S1n1..?_SE1{;e121 Kr is}i'tiéi11, z¥;C}A'£'.d_& M' Na1=a3ra'r1 Bhat, Advocates for
In1pI¢21194/2010)
'£'}1esé"'€V;f§t, p:€Ui.§Qf1S are filed under Articies 228 and 227
of theV..Co;n'$iitutiE§n, Vof, 1'r;;;ii'a, prayring to quash the order dated
19--.}.2-2«008 passéci"~*:'1"i<E<§::;.«";
E-'%;'s;:~3§ss%22n.§. E32':g,3;§:zes:%:'
E':/'Eaj<}:'
.Bri?:;;1£h E%a:z":§a§:r{:..5{}1 _
K'a:.:11a.12aka Pi,§§)}iC
" T Con1mi$s§.0;1e1'
. dha
R;:':;§.>§;:§<31"€~ «- 550 G0},
.. "~£":ii: 1' .
[By 821 Sa1'1je3f;*.V Aiigildi <3: A$s0c.ia1'.es,
for R1 and R2} L"
These Writ Petitions are f1'.Eed under .and
of the C0:1sti1,L11.ion of India, pray'£';1g.&t.0-'_ c8,141 i":)';' 1311.3', ::5§ai1'ré:;
reC01'ds reieuirlg 1:0, ctorlccrnizag and ':.(',€t._I_1I1€C'E.€}€iW."'Wi'{h_._A:[hE3'-~
impL1gned commorl order dated }V3~»1:?,¥2OO8"--£':*on1 LE1'e "'E:I_d11'§oEe
Kz1rnate1kz1 Adrzlinistraiiveg _ 'FribL1r12s--1., _BE';i7i:£§€1E{}I"€:; xridcg
An11exure~A, peruse the sa11ie._2i':1d s<:*i.-'asVic1s:_thc ir1"ss
far as the same pertain to i.11e djVS'miss21I the 5App4iiCa'i.i0n Nos.
1387 and £427' of 2008 0f_.iL}1 e~..__pe1;i1io11e'1*:s._and3 iliegai anci
L1ns;us'i'.a'i1'1abEe. A A H
In Writ Pei.iti0r1 Nos. 64V15 2.64'1_'7:' o§'2(50éa*_{.s>1<A'1')
BETWE}3ZN: " " ' '
Kamatakz-: 'P1fi3-.1i€:'- ._C't3._r_11i'7_11'1:sS1'0;';'
Rep;~evs.enf.eE1' '1'E.~3_ Sec:.1fei.a;r5§ ' -- V .
Udyoga So'Li.dfi.2a ' _ " .
Ba:1ga_10re'-- 56011'-.Q'£ ' ' ...P€iiti0ner
{f'£:'s;,=i_S:=i. i.'.€21t1j.uf1'c.ia1 Raddy. Senéar Couzisei for
' ~ 'Sr: Rfilibéiii Jzxwb. Adxrocatel
" , ":§2?:~R E2;w;:{:hanc%:-21
Sggii ~ 9:3? S171 "R2132: T R
:i%gec%"abmzi, 43 yeaars
~~ W;.%rE«;;?.1"1g as Se1s:<:t:é0n Graders 1.,-e{tm:°<:::"
i'E"£ Civfl E3§:g%;§t?e3"in§g
E--FESSJ {}{)*v'{%§E'1§1'§.¥;EE1E. ?:3§§-*£'{::<:h2:1§1*e'1¢:~_-560.00%]
4 Prirfr:'ip:;1i" 'G-Qver1§1_n':ent
v}§_)VepiT.."' Qf 'P%:'.;:j$Q:1;1€I .;1r';d «
I 'Adr;1j1111f3L1-a€;?"jVe £'T§}i"ms _
ViCEh'a;na' '
B21_ng;;11o1':f::¥ Q}. ...Ress'pamden'ts
_ S;fi'.K.'=SLtb"ba Rae, Senior COLIIISE}. far
V E\:'I/s,V".'.-L'~;;b%a E1220 «S2 Company, 2-'%.é'm{:av:e for R1:
_ A Sm: I"'E?Raj21gog>a11. Samar' Co'u;nseE for
A .?v*Ef:é;..§3 S Ragagopai }\ssciz1t:es,'A<§vocaf,e3 fog" R2:
" ,.Szj;1V't';- Sheela Kr§sh§121;3., ASA £33? R3 arid R4}
A "i'§;:{*:':ei<%V":<?\f1*;i§;' E-"€,i.ié:i0r1s are iiied Lznder z»'u"t4i<7h*3s 226 ami 22?
eéfihe €~<";_fi4$s::Ait:.:'iEan GE" Emdia. p:'a1y§.z":g§ £0 §_L.12;1:~3h the: ordar daimi
}9¥§2i'iZ:O{}8 passsed ':33! the K2n*r1:-3i,zz}.<;a Adr:1.iI3is»s*;.:'a€.§ve 'T1:'§bun3:§
in 8:5 Eégé' £28 aEE*a;'§z1;g '£36. 5§§3§E§<:21%§:2Zm1 E\€{},:'""28G3§2GQ'3' {$95} by the
" V. A' :*<;:s§_§}0:"id€:":E':-- E h<?:1'{-Em 2-'Ede E?;§::"z{;%:~:1:3"€:»fi; £23 31325 11::'§°§?: 9%-3:'£::E£i{.m,
En W2'i.t' Petiiiorl N03. 8418 - 6419 of 2009 (S-KAT)
BE'I'WE'ElN:
Ka1'11.ataka Pubfic S€I'V.iC€ COI}1I11§SSiOI1
Rf3pI'f3SeI'1'['f3d by its Sec:re'm.-ry
Udyoga Soudha
Bangaiorcz ~» 560 O0} . . 4.
{By Sri Nan} Lmcia Raddy}. Se;*1.:(§3fjv ' A'
Sri ReL1b€n. J&1{?(}B'.,VAd.VC3CE1€'.f3]' --.
AND:
1 Sri H M T Swamy 'V -
S/0 K Maili §:a1'_3_é.:iI-iexiaflii
Aged about 43 years» L _ ,
R/an No.856._ 37$ C-ms:-'."'
20*-33 Main; 4?" '
JE1§a'E}..1T'"..,E.)._:gf}a}';T.,' 3 V V '-
V 'V'I3V:ii3'g;.a,f§4?)re ¥¥f5€=O'
2 7..M.'--Saiish'fiabtzb _
SA! o*ia1!.:e:' "If. '?~1§1re1's'£;1ib.a1a1}1
Agar} é:b@LiL_8 I'? y'<:ai_j<3
. _ Workifig as.Asé;istfa:1%; E)::g§2zee1'
<3'*§fi{:e 0 £.'*;he Eiizgizifiering Su¥;3~"EJ§.vis3i0:1
;,A€hi'E.rja.dL1;:g£i"'lfiisirzlitt.
_ Chj1:z;1dL1rg§a
. "$1ité;:7é.3 £3? Ka§'11a1i&§<;e1
T{)€f:Lgfi:2j;.':"A%;if':':1€%:/3. :3?' §3'€"z*:=,'{";§':f:£ zinc?
fit:m-§3:3§5;é':"z:Ei\?::: R<';%f<3:"ms
V.§{ih£%'§"1Ei ;S<:~'u.<:%E"1 21
'v.;§a:2ga§@§"e -- 556 €382:
E31; 31% Sa:é0ri§:iwz%I1ts T'
(By Sri M R Sh21i1e11dra; Ad';-i»1' .R"§.<;_ V V
M/3. Jois A.:~3s0Ciat',eS £11163. KBaxsavéz;"21j.:_1"Pa'Li§'; :;
Advocates I'03i__Ri3.;_ " ~ '~ '
Smt. S}1ee12L Kri.s}1V'-"mm, AGA-fol' R3 :«i 1:1},r=its"SeQEzm$e§ 1%}?
' " V 8;': Reuben 322305,; Adv04é _. V
.762 C
i.1
No.7, MDP Sub--DiV'isi0I1
APMC Bjakatnpacéé. Yard
E»-'£21r1.ga10r<:, ELK.
Raju G-
S/0 Eats: (30011 Gowda
Aged about 39 years;
Assistant E11g'i,r1ee1' V
No.2, PVVD SubuDivisi:3Tn'«--..
Madziiur -» 57}. 428 'V
Mzmdya District
H L Nagendrezpjm
S / 0 Le1xI:1ina.raye1n:a; ' '
Aged about 44 yeVgujé
ASSiSiE1I.1'L: 'I31.:}.gi;fifL-'zér " _ -
No.2. PW E3v11diI1gi. 'E3 L1}Z)?DiV'1S'i»C1I.'}.~-
NaZ_E"«r3;b£1{I.¢_ ' ' .. -3' .
Myéorej " '
iRa\feéAI1:1-1'a_;1Vé1t§1 E9, _
"CS/"Q R22n1ai.§zh.iVE
Agcti ab(;";it ~'-LB. V€:a_19S_;1.I"€.§1':enE of 'E3z,:b1ir;: 'x?V0:'.'§:$
'\;'i€i§Iz?;;i.:z':21 Smidha
v~.E32:::.§§21§0r€ - 56% 092
" V B3; i'i',S Se(?:r<:i..ary
"§."%1€: E:7':"§z":1"m3
12
Viciheizla Souciha ;
Bang;-1§0'1'e M 560 001 ...R&3s;)c}3?1d§§n.i_S~».Vv
[By Sam Raxlganaih S. J 0153, Advocairs for R_1;'"ié1:';dV"R2: :_. M
Sri S G Pzmdii, Advoctaie for R:3': " 7
Sri P S Rajagopai, Senior Coun2:€.§,._f{:.r 4.
3313/ P S Rajagopal ASs0{:}.a'tes3,M P1faé3a.r 1na,v
8: K Put't,egowda, Ad;-'o<:a1iesjj. for F{é¥;'=. .
Smé. Sheela K'I.'is.'r1na§"1, A'{3A a{o§' R5 '2=.r_v1d,RG'} _ "
Thsse 'Writ ¥'<:'ii{.ions 259$: 'fi1c:(:1 Lxtzdéi' A§ii'CIA€j.:.s.225 _:§.11d 22'?
of the C0:1$ti'§L1.i.i0n. 01' Ezzdia, prgiying to th'e:é. ofdez' dated
E9~12~2008, passed by the i£iarf:21t.2-Jsga :\d:'n...i;7:iS*;rai:§.Ve '.I'ribuna1
in so far as allowing tIz'e..Appl.i..¢éi'i.ir):i: Na,1758/1.3008, {fled by the
respondent 1. 1:1e'rei.r1 'V writ pet.'it.E<3n.
In W’rii Petition N0. _:3191.*c1′ 2.-0:59 {s»I:_<A%1'1"
BETWEEN: * " ' " " '
G Kugmar V ,
Aged aboui, 4'.~6'y¥é'é3_1'S V
Son 0f GGvi:1de:;pp2é,_?:V' x V
Assisiani' Er1gi11ée_1' '
P1'e.se_ni.ly w'0rj§{'i11.g.'–at
NCQ3. EXii~93g21<?.i'ify S:1.b–E)%Visi0I1
' _ B':arigz=s,1-Qr€:~–Deveiopfmézfi, Az:th0rit.y
. 'BEA Sfzgpgsiragz Compiex
_ *I"iTSR Lagrtvsévi. " .
” ._E3€z_:1g§:E1$?@_w5€§?0 E 02 …§3e:%.§t:§0z1er
{By Sri S V E:\E21;°21§3i:3’1h21:3, S% fag’
Sri E? €iE:a1::gga};*:’i’2é.jg21 Redxijjgg §%{§v:3<%22é:%}
AN D :
E3
Siaie <33" Kamataka
By its Principal Secretazcy
Pubiic Works Departmeni.
Kfikasa Soudha
Bangaiore A 560 001
}.*ia1’na{.ak8. Public: Sem*ibe.._.C0Inm§S§3i013 A
Udyoga Soudha
R€SiCi€§T:Cy Parka House L’
Ba.n.ga1o:”e W 560,—-O{)1 V L
Represe11ted by iié’ «Sec:–tet.;1r}j ~ ._ u ”
B N Keshava Pras_a_c i’ __ V’
Assistar; i3311gir1g3€:’, V2789 * -.
Nea_1’«’C’i’1.a’11-.d.zfi;:14 1;:1_§/Q Li L \?V:«.1§.é.r Ta 1.1}:
Ba1;ig;a11(j1*ew 560 *
K K .A¥x<%1§;%f1::V1fiVéihi«.. ' & %
7-Assista 13.1.' Efixlgifl 6&3, V"-ERD
Rf NO'.94:"3'—,. "–§,:~:"r:._:_§}"1':z'a"§ é\§i1aya"
Be1'x.«i.nd.'I'e1ephQ::ez_ };"Zxchar1ge
— .. B M Eiaaé – ‘-
PC FiyE{pE§iE1..&_
1.:s.a’§ys*o.;¢e {>131-f:¥é:i<;~,i.~ 5?: 19?
.. §:\j’sZ”‘§§r’§;’;4,fi’.«’j:?,”§,S
Q7: s’:.3%;’a:1.’é;~ E’;3g__.§é:’;e:3ra 1?’;-*”E'<iD
E"3i"§%'ff.€3EVi_:E§V:y' wéérking" 35$,
KNNL ME S%.:b~7E)i.V;ZSi{}:":
“E\1c{§{, E’i§§’@§<:s;1n1bi§ Savac%a':?;.i Tézhséeai
" . E§':31.5;§a3:L1;:i:1 §.f}:'.5::¥.,:*i{:i: W 5§1 E E8
E§::eh2%:a:*e1§};§a
.§'u~;s;'is€.2u11; E-7£}§f§I1~E?€F, W'}?%E§
, 4"15–.Mé1i'i'i, L'.-?'.I:§I.3.l.,'i:f
é,/
1.4
R/ at. Harthy, Magadi Taluk
]E3a11.gg"a1£:r£3 Rural Disstricti –~ 562 120
7:' G C Jagad£;*c*Sha
Assisiani Engéneex", WRD _ _– .
Office 91″ the 1-\ss:;st:ant Executive Phgincar — ‘
No.2, SubwDiVisi0n A. ‘
E\4a17keting Qexrelopmleni I3roje(,-E;
Baiavadi APMC ‘T ‘-
‘1’ umkur
8 H M” T Swamy _
S / 0 Ma1EikarjL1:1ei:Ia:h _
Asgistant E3n.g.i.r1eE3r»§’ WEI) g
R/at NO856, 3733 F-T.CE’OS”SV 5
201-” Ma’i1″1.,x4″‘*TVB’L;:.<:§~:" V
Jayazlazgzég 3 .
Ba;1gai.Qref» 560 “0 E11. j VV …Respor1dez1i.s
“”” Adxrocate {Gr RE;
_ S1’i_ Sa:_:je¢v.A11g2i*éi A_ssz:>cia’Les, Advocates for R2;
Ski PaIldifil_4AE?Sé'{?.ié{‘UiS,. Advocates for R3 and R5;
” u ” M ” W,f.Ré;”3.-3_;’:>”£3«:’1′”‘ci€nt:-;”3 serveci:
I3asa2.V21pré:£Q_hu S Patil, Se’r1i.0:;’ Cousasel for
‘VEvi;’s,VBaséavaurpabhu S. Patiig Associates;
Sri ‘A E€ira.;1jar1kL1mar, Aév<}cai.es fin' R6:
..S1’i Raixigagiaiha S. J 0139 Ad’«;o{t:5d;e fog” R17;
M R. Shailendrag Act§V:1 is. ffieci unséfir 27’m.1::::§<:=:::e 226 agléi 22'? G5
"EEECV«C€m:3%i'i1;'i§a3:1 of ir1c§%;;-"2;, §.}1"Ei,§i§"i§ 2:: qu22.s2: t}f:::< CO§?£"EE1"§{§'i"l {}'{'C§€F
£i'a§:..i{7;-itiozi N<}.3¥%5'"I?" Of 218885 and
C0::”_a’rs.&éC§,€E=d; at
V. ;’%;.:1§méxi::’€«A.
15
In Writ P€:LiLi.o:1 N0. 2-3682 012009 (SEAT)
BETVJEEN:
Venkaie Gowda
Aged about 46 years
Son of late ‘\s”€:1ka£.€ Gowda
Assistant Engineer « «_
Presentiy work.iI1g in the Officéz of t’~f*._1e .
Assistaiat Directoi”, ‘§’0wI’1 Plamtling ‘ __ V’ .V V
Bruhat Bangalore Mahanagz-r214–Pellike’-{‘W’e-Si) ” A ‘
Seshad.i.rp11ram . V
Bangalore W 560 020 _._,Pe’tii.ic§gner
(By Sri S VA__E\§2:11’a1s_iAI11h;1i’;;._:’§ci§’:iQ1′ Counsei)
AND: ‘ ‘ _’ ‘ ‘ ‘
1 Siaie 01’ Kaernat.aE<;a"» . V
fig ii,s.§5i"'i.f11r:jpa1
V ' VPL1bIi{: 5-;?\7or1§i:fs,VV 'Déj{;:3§i't{I1er_1i V
\/'ikasaVS.<;:3.dh'r1 _ 'A __
I3an.ga.Iore '–w "566 «O0 .14
2 E.{.aif;1af.c11£a State Pyiblic Service C{)I11'£1'}iSSi(}{E
– .. Udy0’g:1,S’m1’dha
R’.’€Si§€§E{‘iff P5a’rk;;1 H(}{§$€
3-LB:«1Ii’g.aI0§€ m ‘5″E«}(} 001
V . F{epr_€S:”%’_1_1te<§ by its Secreiazy
' f":§fS§E'£1'%:'Si E7':"as:»1a.:£’ ‘efé.-“‘2~2i;.:3,:’ ‘§”zm’;§’E3 — 568 $43
K K Raghupathi
Major
Assistant Engizaeer, WRD
R/at N.943. “Lakshmi Niiayex”
Behind Teiephone I33xchar1ge V
BM Road
E-“‘e:’iya1.3at.na ‘
Mysore District: W» 5’71 10’?
Gokuldas
Major .V
Assistant Er1g’i11€+3r, RVREI’ –. V
P1’esen1:1.y ‘vV0rki;3.g”‘é1t 1 V V’
No.0-3, KNNL MI’SL3bADi\gg13SiOE1″=_ ‘ ,
No.5, H:i3-ekumbi,Wfiétuadatti; ‘i’aEuk ..
Be1g;aum_’i)i$t.riC:i;A~ 595%. 1_ V
I3sh}v;a.r2}p§§.a_–.’. ‘
Px/IajL’u’ _j
\7VL V i1 -‘ ‘ ” V V
R/ at ha:;>:;§;y«é. Ma Taluk.
‘V-Bangaloréz .Rx,;:’aIv DiSé;”ri.c’i: – 562 120
G Jztgad-ee’Sha.–
Majér ” V
‘ ” f–‘\,ssis’ia:’1′:.L_Eizgifiaer, WRD
Eififiifigyez {sf ¥;’.hc~::v—As’:§i$tiar1.”1, Ex.%3c’utia-re Ezzgizzeéx’
T~§<) . 2 .f' «Sub -Divisicm
. _ " ?'y'f§£13?}€i€§I§§":g{ DeVe1<3§,3II":em;. Pmjmt
" :;'?§ja§_;1W.i1{ii-E" AE'1R/EC
T t:'.z::'§”,§ Sw21m}?
~. f%:E_z1§£>r
“E%,f{> ?v’§2;:§§:i§§a2:j§m’:z:i2%§”§ K
,s’%.:’§:~ais:a11€. Einggirzfieix EFJEZD
R;”aé E05856, 3?”! E’ Cm:s=;ss
E
‘§
§/
17
201″ Main, 4*” 71′ Biock
Jayariagazr ‘ K _ V
Baitzgaigre – 560 O}. 1 …R<:s}3on;j'er;is ~
(By Sznt. Sheela Krishn21Ij,..,Adx'Gc:_3{é'f0:'_R1':= ' V
{By Sri Na13jL1n.da ReddyghSe1zi0r._C*0u1'1s.e1" fr); ' '
Sri Reuben Jacob, Advoqziw-T'fof'»R2;} " V
Sri S G Angadi. Advccam for "
Resp0ndenis«4,<5,' and'-".(" am
Sr; P S Rajagopa'I';»L.LS'e;1ior C;@unse_1'_;1'0t'~:V
Sri P S Rzljaigopaj f'3$SOCiEi'i$S. '
Sr; M N PrasanI1z;:::;1d K&.P':'£it.<:fg9wd21, Advoesateés for R8)
This; Writ; I3€ti's,i0r1'isii1c.d 1:;~nd§:9'r.fxr*dci€s 226 and 22'? Of
the C0r1s1;i1;L1t,io:1. of 1ndia,. pray'i'ng it')"'qzV1'a1Sh*"i11e Common {yrder
dated 19«12#EO'O8 £31 App1:;;a'E',.iL3:_1 'Nu.\1V3'?'O of 2008 and
connected £Xp;JEji€:3ti0i–1 the am.at.ak21 Administraéive
Tribunal, _.Baf1g.§eiE0rfe."sQ,fa::_0;-ii pet4fl.ior1er is concerxled ai
Annexu'reLA\ : 2
In Writ P¢~;__1£§5:<;_NV¢3;.,2;a:5TS;3 95.2009 {S~«KA'I'}
Bafwfigzg; ' "
K B Nara’si.mhv21 M~L1Fih:§”«.._
Agtxfi “f-313011.? 5}3}’€farS ‘
S_;’£iyLa_t’£: K N B§i€§3fI}18.£&1}Z1
” &AS”:~3isf£i§1t. u£Z.:1gi§1e€1″, }?’\7\z’D
‘ ,P1’€:;5r:§1vi.Ij;izaeizking in the O’ffiC:e sf {he
E’3_3*<:6{€;§ii1?'€"{§§;gi§E'1€3§.” 3:33:33 {‘x?£:’ess*{.}
*iB:*s..:ha1f §3¥ar1g;:3.1©z’e M.a.h.amagara Paziike
3’~.I=.R S:g’:.2;;.f;§%.–
E3a::gg:a;”i{;r€ — 568 {E622 ,..Pez1’§tie:1<==;*
éiiiff;-" EEK? S §?~;E'2u"29;:=si§.:3":%:.:1:: Ssrzim' Cs:3:,m:'=s¢:%E}
/4
AND:
1.8
State of Karxlaitaka
By its Principal Secreizxry
Pubiic ‘Works Department.
Vikasa Soudha
Bangaiore ~« 560 001
K£1l’7f1£iL’;}.ka State P’L1bEi€’: SfiwiceAC0111::1i$$iéi§*;:<…
Udyoga Soudha.
Regidency Parka House
Bzmgaiore W 560rQQ1 A
Rep1’esem’.ed by i–1.s:rSe(t;”€i..;1;~y ” _
B N Keshava Prasrafi
Majog” _
Assisieint :f:Il’§§if1é.€f,€ W’RD” ”
R/ at Ni: ,1 E 4″? ..M;:i’in_, BCC ‘ 1(217gIL1t
‘Ne¢’.{if_VC1i1a’11d1’£i’ Igaxytiig-1 fink
VM,£3%a.n._g2:1gretz 560._()4_O ‘
1%; aj’;;gg_i;1:i 4 ‘ ‘”
‘§v§;13′{3r
As€si.s1″a:1t E11 t*1é:s:i{.;= WRD
— , R/at °’Laé{7Shzr1i §\Ei1a;;23f’
E’:/E~ Read
_ _E3v6ri§{a:’patz:a.
_L§?3si;£’i:::i’, — 5″TF’E E9?’
E3~:’~3Tm;:1d “‘;%.'<';*§.'ep%:0:.1e f':XChE'LZ"':f__{€
G:}.§V:{':,fiV{,}é€ifi«
Bégzféé A
' V;§ss§s%.a1'z:£ EngE:1{%6:r. WEI}
E?:'"€3é3:'1€:Ej; "v"J<}:"'2»<'=:r:g§ at
:€<;y<:w3. §i7?~é'§*~1'§, 31%?S'u.?:s»E§§%;'§s:;§.{;:r1
N235, §'Eir€:%kz§mbi. Sa*J21da§,£:£ 'Fa1u§r;
E3e1§§aL1:n ET}isst1″i{3I::w 591 EEG
ii/,…
19
6 I*3shwar21p:§321
Major
Assisiani Engineer, W123
R/at E-Earthy. Mezgadi Taiuk
Bangalore Rural Dis’£’.riC’t – 582 120
7 G C Jagadeesha
Major
Assistant Engineer, WRI) ‘ V ~ _ .
Office of {he Assistant’ Execui.i~.3e Eir1gi11eE:_1″_’ A ‘ ” ”
No.2, Sub--DiVisior1 W Marketing Deve10pn1ent°Pr€)j€Ct. Batawadi APMC -- '"fL1mk'ur ~ 8 H M T Swarny _ V _ _ Major A S/0 Ma11ika1ju.n.aiz:h A _ Assistapj';Eragixiéger,.W"}?<D_ _ . R/at F[_Ci"0s;~?§ " : 20"" 453? T * LIayVanaga1' '-~ % * '
Ba:11§g;211ore.V_~V 565) O.1 _ §< …R<-:sp0ndems
{B}.-Y VSn1{;– Si';_€e'i'2i KI"iShI1é:1I)., Aéxméctaés .fGz" R1;
B}-*::3:fi N8.}'3j¥_iUdZ:1 Raddy", Seniar Cosmsczi fax"
81": 'Rtgzbézrg Jaeah, Acivgcaffi fer R23
Sfi S G Angadi, Advocate for R3;
Rwfi :3’ia.epS not éaI§«;e’:1;
. R5 8 anti “F are serveci:
<Sz"i. E? S Rz»:jag{:'pa§, Segzéez' Cazgrisei far
E;-;':;"2I"}7' S Rajagepai Ass0<tia1i'.§”: §i.}.<:d :.21':(i.€:' :%3.r°%;;%.<éEs:t$ 226 .2é.':1:i 22? {if
Aé;.hé::_ii<::1.ssE.ii.:.:.zé’n :*: m'<E{:=.:f
'a:§'_'§_§;=Ii§ 19«§2:-2:098 ii'; §:p'pEi<:ai.i<;:": §\§<::,§4»§'? ref 21398 ':33? iJ::h«€:
20
Karnata.ka z’XdI11EE’z§Si’.i’€1EiV(“3 TribL1na1, Bangeliore. S(;”=f£i1z11ing cm t”o1″”‘dVi1*§s:–.._
this day, N. KUMAR J., made the iiQ11VQ$=vi:2g_:’
0 R D :1?) R ‘ ‘
in all thesse wrif; g3€f;i?{y;’c3.n.ga. *:&}Vi<3.v."i3'rder
passéci by the Karnataka Adx3%iVi';i:§fiZ1'21§'iv*eV;§'rE£a};1'fia11 tthailenged.
Therefere, all these up V1;fi:*VAvVc:o:1siderati0n
i10,ge:i,her and disposed Qiigg-I;'V\{'.i€I~a
W.P.Nos. 6559 t}:C3’9: _ ”
2. _ . V’£”»h:;*..,_Ka.’rr::1iIaka. Pubiic S€§’V§{‘,€ CO§”I1ET1iSSi{)?3 {for
Shari ‘i1erv:%i1″:21f1;§3§”.i:0 as “[3333 ‘COm.missi.o11′), issued a
;20éifi::2itiG§.:: afiéatci-_ 3’§’._»%’~{E5″Z iziviiimg appiicéaémns fer E’f3{TY’LETi§J’f3€I1’i
:p0S’£:§” eff AASSE:-“§1′,211’1’E, Ex:*ké§ ‘f}¢M§,s;;:’i::”:t:::é:.{ The m.1r:1bs’:r 95 ;30s’:.:.~: n0’a:;’.§.ed was $2 in
‘Vi,§1é:€=:%:;§;id r:£§€,§f§{;.a3.i(>z1., ‘§.”v”h§=’3.:’1 Cc>[§1p:”i:<.;é:«:E 13:2 from awzongsi, Open
'{'G'I£"i}§}éi'f§§f§C§"§1.€§.£'£E1£§§{ii&?h?§E;?-E5 agrzaé ':§ f2*{'211': En~éaz:%:'°i;éz:<=: {%23.z1é%d22i.€s:a 'E"'h€
iziééi 'é:§2?£é,'€? £03" z"e€:€§'.§:2E sf 22§}§_é§§{:2i3..§=:3:.":£; :?;§.€}5.2{3G?,
. :_ E
a/'
23.
SL1bs€.€;ue;1i;.]y. the CC)I}1YE’1iSSiG§’; issued another. “111.g§§fijit;?;}L*£{)1″:
dated O8~{)8~2()G7, by which t.1’1é”: 1’i11I}T1§(*3If.””;V4.’gf
eznhancted. The mzrxzbm’ of posts £T§Qi,if§§§d in”ifo’i;§£1_’_:x,x}é§ :éiat ”
of which, 84 posts were
canciidates and 20 fer inmser-;?ic1e:_c:emd1~<jIates. V _.
3. The Gave:-nr11en’i;, ‘”-of K:11*22’af;:”§;§2 i”t3ga1’di1ig”‘%}’1’e resemE;Lt.io11
policy under A2-iinties the Canstiiution of
E-nciia. laying §i<3&§§*t1_1.he§:' ('.fC}f»I1':_}§.==."t1'1'€','I*?L§'.<'_;"i.?\_/'(3 tf:»<3.zi113y iayer policy. The
said An.:1€Xii15é:_~ 1_&1. tQ E-1fi1 é*3a.ic1 Governmem Order provides a list
of peféezass {x–*1'zQ"Ve%§_17é:_»T'vrsgfig.-..}5§é’»–.i'{:;*A’::s;:;;3r\;2″:’ii;%: zjazider ‘£37352 sgezié {7.2,1€:<3g;?<§r§r :1}? balskwzird
{:§_;3sses;,. " ' L
22
4. ‘i”1’1(: Karmliaka R<5se:"vaté01'1 of App{)iniT'1;§i'€%:1ts Of
Posis {in the Civil Servictes of 'the State] for E%L1;jjai– C'z=3é'di'c%.ates
AC1, 2000, for Short; ihe 'Act', wass bxfmxgllt iI}'£.€:"!i
F€bm.ary. 2001. Se<::i3i0'n 3 of the said Act. pr'uv*i..::fe::i"i~1ia§25_%" Qf
fhe vacancies ear' marked for direpi, re§:rL;ifi?:1€f1f. viii' –r.:::=a.§:'}V1 {Q{
ca*{€g01*ies of ge1'1e3*a1 :<31:=;rit, Scéhexdtalfii Ca1s'té:f to Secéion
3 9f the said Act pr0’v_ide_ci 11112;:vi.he ‘vr:;j1:pept of ctreamy iayer
madej &113]3’§_KAiACf%2fi)1(§ €13 -pvé1*.vth_e ‘order of the GOVE:1″‘1″1ment with
rega1″d’1′,:> f’E’.’-S~’E31″‘x,~”.§13′.V,i*:’,’v.E’1 §l§S.,§,{€’.d’.%iI.1d€1′ elezmse ~51» GE A.:'{.i£:1:-: 16 of the
C0’11:>fi£11té<iVr1..$§'1ai§"ap'p§§;*'rma£:a£:is mz4:::a;'2dz'.s '€23 éhe ease of 3 1*z,:r2:1
&C.:11fi dEd'12:'i;.e"' ..b€3i01:gi§'1§§;' "£10 C:€.:"1¢=:1"a1 E'v"i€*:'i"t 91" Ofi"§€*E' E3aCkwa:'€§
':18;S3}i}'"S–z_ {*'.';~'.:(E'?(–.?*.§}"_€:,..{?2fii{€g()»}.'}' E. élxercéssing p<*3w£-3:" zmdfir Secéitm § of
§,.?:'»7g€'f gairtf; 27-'«.;:ii; {.239 State: {'z§3*«.,»«'€:r:'1:z'1{::':%;: Elam iS':3?..1€?€.§; 2: G{}'»"¢31'E"HE"£€E}11.
Q§"€1€*Zf ééizsied E3.G2;G.£ whiith ::§a:°:%§'i::¢s:~; {",i'33E"i.E:§.iE'3 5159:-::<:i.s~:; 22%.}:
~,T:fé?§_%:;_':.%:'{§ is E°€f§}}§':1:’=;§de:n:s for ihe: au.i}:2{:ri1.§es.-1 xx-*§1e:> are cgzizgaitieziig is
%
23
iS$¥.1€ Lzertifictatezs fer the saidi purpose and presrn1s
tllereio. Clause I of {he said G0ve3i’r1m&*i1t {:3FCl:i17
the concept of creamy layer shall a_ppl\;_ to cziiitE§’;téé;’»bélongiiég_
to general <::af;.<–:go'ry and cz1l,€g0rie$A;4ll~;»X',T Gf
Backward Clauses.
5. The res;30rlden1,s ,%.:z3l_’ Ei{):f).liC§VV?l1_iliV.i:311 lllo. 1770 ,1′ 08,
1792/08, 1794/08, 3403/58. 4795/08.
479E:L/O8 anal 4797/Q8. in the Public
Works 1Dept:E_” the ‘_’VVai:ér—-Reso-urces Development
Dep§,..lv'{VJRD’D) A’:;s:;:~;t.ani,'”=§,–::{gi11eez’s. Tliey applied in
pursaiaiace 3.? il.a_,E:-..Said”n(ji:i.{i.c::s.1i0n. Thssy are all eligible to be
c::3nsider’§§”£:Z{§§’:*-.4@f:£,{€[€g<§:?i<£S, Cf€i"lIE3Jil'1 §::<}Sl'8 am §'€S€3I"~£€Ci :25; par the
"'§f€,'Ef:£E§°'é;"&1l;.l£.f)i'E'.l fisslégty al' €'.h<:=. G{}V§%I'E1}"§1€3f:l'.. 2
24
6. Responciatltis 1 £10 9 are aCi§I}.i.’LiE”i’d1yI :G1’fGUp~B
officers. “Except r:::~sspox:1c§ent:-3 2 and 4, i}1&::..__’4I’eVé’2,*uihe
respondems have produced cert4if§cat.es iss%.:ed.–§:5:y* t.h_é’E.”7 *;11$’;1*::3a.r
in Form–F which. is a czzste {:e:i:ii’ic:21t.eJ£S$’ué@:%» {*0 ‘perfsofis
belrzmging to Backward Ciassesfl <:e':i¢;é;§Qri4é3s"' A:jt.1'1ér..'~t_E1a.,r1Tffofw
ctategery 1. The said (;:er£ifi§*.at€ "p{:;fSGzzé'-3:1
whose favour it is isssueci ..130t. i',.1r'ie' (:rea1ii1f
layer as prescribed b}?V__G-overnméAmj_ oV£i_VKa'rf:ataV.}_<:a.VA_in respect of
respondents 2 anci 4.,' QO1€1C€§'I]€3{}..T?3j;iSib1dEiI"S her»-*6 refu$ed to
issue such a CTCFUfiQ.at€ in'T'E*?_Q:'§<i_1§F'b o:3..i4héI'V_'g;féu11d that they hoid
Grouip~Ei'» pds'i{.s_» am} c0nS"eqL1e11_i1y, come within 'she creamy iayer
as described .»'{30v£. Order. N*t.i<:'§11g '£:h€ said
an0ma1y a::.j1c;£-ce;"é;ifia:2ite3%.s'" issued by the "§'ahs3iidar and 'taking
111%; {E5nSid€F3"E~§,QH ef me Gm:<:~1"I1.121<::":%;. Orciez' am? {E26 §i::""i;.her
. A Q2:§':§–§fi.§.§3£f€!.': §;:;S§’.§i.8:é {he :”€$;>0:1=:§en§Z.s N8. E to 9 haéé C%:'{>L1pwB
*;};>’:~;?;$ =.,_i:51.. Gmfl§;., C{:smz11i$::;fZm”: ;Z:’3.§¥;}’;”§::.}+£:::E {E326 $ai€E
“E’=:~’:~%§§c:1r:§e§:;–:3A i=’;§%’:e1%; ‘%.h€i’r C3865 €Ei3Ti1.’2{§E. be itazzsgiiisired Llfifiéf Ehe,
{:;é;’£;e%§§§:::°éei=s “EE«:’%, E§»§%., §§§–g2 zmcé {E38 :32? Ezhéj E3:§,4:.*,§;;W£¥.’§’i”§ <:§21s:3S€s:.
/'
25
7. Aggrievezi by thte said a<:iior1 01' {he CGfi%fi1.i$SiGI},
I"€SpO1'1d€I3'£'.S 1 to 9 have i'r1dividL1a1}3,r filed 21'p§1Vi'§%f;ii{§it344€:*»'Vifieibre
the Trfiaunal. The respcmdenis N0. 2 and -<§ 1"':':1'
C2lS"€.€ certificates have not been_iss:,:ed_."by'
Tah.Si.1.d.arS soughl, a di.}:eCt.ion to
their Claim uxlcier H16 (to:1ce1iI1¢d {72i{.¢§or3r '{;'i£1%'$S€AS
anti consequently for a dirVec:i;Vi:'i':L'r; to 'CE-&.}__1 U–'1_ér't: viii???'VVI}Q~;:SOE1aii1i:i,?
test under the said category V_f'(3_12'V:'&'~,'f:1'L""vQv1,i()I{T1.'3l"ld E¥.Qi5{)i1'1'LI11<':3i'}'f, to
the post of The 01116;:
respondents, respondents Z, 1’1E1V€ sought for a
direciion i_(> ‘t1i_e Cé3Inzr1iSs;s~:i0r2_r1*ot. to igrwre the ifiaim of the said
r€sp0z15d=_§§’:};~;.,sai1:8 and 54:9 :
8′ ~ “E316 :”€3g3<::":d@:::¥;s; E Magi 2; £31 E:§}§}§i£':aE§{}.'{'£
_I'V€?;'§':«':~..},"§*"'°53;'{}E§ aziai 3.§»'%6;"'€39 are s§::1iie1§:§j; §:¥E2':<':,e{é as éizaé }E§I”‘€é§£'[i§3’i?–_ 0:1
the bas3i$ eff:-1136 casta ceri’.ifica$,es._ ..Cl,1ai1en’§i’fig*f%;e é’a.§ d. ae’:ti€51:u ”
of the Commission. Applicaiion ;’N0;[_”‘LiF’53}’O8 _:éi1ici O8 ”
were filed.
W.P.No.651O to 6513/2009 :
9. The in Jgpfiiiatatian Nos.
1756, 1757, 1758 aigglj fire all woriaing as
Assis1;.a’r1t hi. this “Ei’ae;i5a_r it:x1er1.t…4:ol” Public Works. They
app1ie«_iA”‘[L;.y;d’s3i” §§5:»r1’eraE””:::V;1{ég0ry in pLEII.’SU’c3.’I1C€ of the
n0t:ific:_ati0r1 .is s»ied” Commission for re<<-:<:i;:.1;i*{9':m:V' Eiig"§fiée1*s undey the 'in service' quota.
'?he_ -re3p0:'{de;:i's. 3135- cfézinaeci the berzefii. ef :r€serva'ILi..:.?e:: ‘V§’Z3éjI>’;’Z’)*'{4§”ij’1’v;’fV§i”§.. ::€:z’€.i§”é<:aEe::s in Fem; 2 21$5s'ue£§ by ihe <.:«:2:"2<:e3med
a.zi:h0:'§§j'éS_, "£71.16 ;'€sp{3m.Cieni.55 'W€E§'€i i$$2m£% ir1¥;,€3:r's«-"E699 ifiiésrs
r€:::'j;z:é:'iV:1g"{}:5::r;: is 2a;p§§<3az" far me pnaE.i§.jy” Exist by éhég-: KPSC9
..’E’?:€;*. S2′;-‘}.§€3 1*esp,
;/
General Merit. {rural} czltfigory as they were €l.igiblé’w’I,:fi2dEf the
Same. The responclents ware not eligible iiéfmlé-t*«”f{_)r
ini,e:’vie\v if their C£i’I’1CllClalE,EI’E3 ware to be c(3’v?:.s3i_{3’:~?1fvéc§.:”L:rider”
general (‘,Ei{€gOE”§-‘. The I’€SpOI1dfi’.I:TLSm2i1″3 “21’l:l;31§l§t§élCi3},-*
officers in the services of the St3.l.”c.V
corne Within the creamy 1ay{::1f_v’as§ préscfibed rd§:li~
C111. 30-3-O2. They were motll”i1fllc:}riev}écl! are not
considered under Ge11l:f”a1l ~–Q;1’teg0fj’ lflhaay were not
eligible to be §nie:’view*edl.AV_ zictiorz of the
Commission _3’3’1 1′}Qi. (§X§.en§f;é.r1g beiércfit of GE-ineral Merit
{Rural} cat{“ég{é’1%y._AVVi’Vl31¢ :~”:2t1:i§'{l.Vv;”esp_nndents filed a_pp§.1’cai.:ons before
the ‘{‘ril:)i3ri:a1. “c’;ii’ec:.ior1 to the KPSC to permit them
:0 ;)3.3’t.ici;32i1rz:_éz’§£16 peréonality lea. In the said appiicatiens,
Atliifié’ 5.&ElSO”..’SOLIg§}lil llll for 2: €lt3ClE}.I”E’E{i(}§} thafi; pm'”l’.i:r1 of the
daiecl 30»3wG2 §3§°i:”:g{ilf.e.g {E26 {}«’:3’l2.€I’3.l lkéleréé
{:’z__,;ral} V.c;i’iI@§:;:>ry z,.::;Cl{;%;” iéreaarzéfg l;2;”%.:€€3§S’ <?i: anti pregcrébmfg
§*'{>:”:1}. {:15 illegal 21:15? imfaaliéé.
E 3
%v// ,.z ‘
28
E0. The app1ic::;1nts~; in Ap;>1ic:ai.ion N’c§¥.’5Q13fQ7
cerrespanding 110 Vv’? N0.E$418/0?’ ~ R. Rayj§§t_i2;ih3:zja'”-and
Applicatiorl 510.5015/O7 correspo:1dir1g to W?:”NQ;é34i:”1′?j.(3–?
K. C. Sh§Va.ku’m.a1′. working in O1,h€’If”VCr{}V€I’?1ifi€f}J1″D{5§)El’i’U13fiIifS._
They 1’1ave not been interviewed }K4?Si:3_’0-:24″i.h6: g.m1Q1.11d.’~-_
that they are over aged. ‘Fif}.ey céemcfided t1i’1:EifL’_’i;{ L11€v6[‘3}fb] ~.Qf
the Gezaeml Rercruiimfzxzi RL1:}es a~pp1ie.:§ tr) T’.§’3.,§3: 4éLfi’C1’V:i}1<:y
Ezmitled for the beizefiyef age :'_e.1é§x:;i1an azs.'ct3:1vt_§1i1j;V<;}d §,}1ez'ein, in
which event, U16 C0:%1113;i1"'graV'e iliegality in not
sailing ihezm for iniervie\v.'7
1 1. " ' ~' péti'[.§,O'I.1Q::{;-(3. Kfifiletr is working as an Assistant
E)n.gi::{ee'r'; 4prcse11 t'i§.{ 'un 'd.cpa_,n;ati0n in Bangaiore i)eve10'pment'
Au*:h0ritf§.?;.__ " _ H:-3 V\7£'8UE;.'é.f)§}OiI1.i.€E§. as, an Assisiani Elngiizeer in
?L;1;)1.i'C; W"0'rks;'*§}_éV'pVé11'%.fi1t:%§2%i'. (izgiring E991. HES 'f6C1'{Ei'tf:'1€i":?; was in
'ié'E"'£'T:'.':&?»;5»- 7s";§ iihe Rfiiéé {:&¥.1§€"d £3725 §'Za:°;';21ia'E~:,;a_ §311."b§§c 'i3J§§~;S
‘ V.VE:Z1.§;{iI’E§€?§i§’§§;u_f}_€p21I’*{‘.1’IT:€”E1i. S£5:’vic6S {}”<Zr:£’,} Rzsieis. $88
” .x§3§;§<?%i";4;:z1:{::.;i;f:i:a ffifiifi from, E'}"'.8..:§E%§< R £5; §:~:é.21%:i-:53 éhzai, éffzss
§'\:E}E"I£'2.&Ei1'fi£&;i:'.,-§3"EE§")§3§C Vv'm"§:s; {§2"z'i§;;;"§'t4;1:;:»:: S€'£"'J§£3€S} {§%€CruE§me:':'i:'.}
E
29
Rifles. 3.988 also Came 10 be f;’am€d si.I11111ta§:e(>;.;S[§;§;”:_VThus
there: were S€i’pE”iI.’.’:1t€? and di.siim:t ren._’ E)e&’1)a:*’tr:t–€:I1f{‘ “21. ‘
not,ific:e;r.tio13. dated 22.52,.200′.?’ t.1’i’::
Eng.iI1ee1’ing De’par’E.me’r1t Sgwices 7[R€;-::.:L:’I””~..by (.j.GT§1})6?f§iVtIi’g’€§”‘=:EX€iIf;:i§’:aTVi{f)i”i)
Rulea 2007 p1’€SCI’ibifig the x:_1_¢i{}’1{;;j’ pf réériafigxaegfi, 1,0 thfi’, post
of the Assis’t.ar1t ‘”.[I_)ivi$io11.–1}, mode of
Conduciing conapetitive <:Xarr;i":1VéJfi0r-s,._vprfiépgfiatien of seled: list,
eta, aw/as; _iT;<§$5:;-.s=:c_iV. v.V"1"1'3§%"~«I?_L1b1ig* W0rk$ C0;Im1i.ss3'0:r1 Vide ihfiit"
E10§,ifiCEi{iQ'l'":"d2ii€d ii'i"¢'E'§'.€iC} 2,1pp1iCI;1'{.iOi}-S frorri rsligible
(',&11'1diC§21?:.€;§" f{j;',12';*.§fi§%;.'*;;vg "1;i.p 52 posts of Assisiané Executive
E1if§g;ir1b_<~:L::'r {DiVi$iO:'1"+"§§='Vzmi. G? which E6 p<33é;S 233%: €a§"mai::'k€d E01"
' V.V§.t';.::3e;-wicées'*._§'és;r1{iidates in KPWE}. E'et'éi'.'iG::€:§ ambméited his
. ez.T§;;.1Ei<7~:%.?it;:;:1 gi-:a;–v"a1g};g:i:2s%;' tbs saaid; :2ai'.ifi€:3..i:i<}::. Er: the farnzai 0f
*§;'::2§.-3 ap§;éi~;éL*_'.§§i§§1 221; SE. i'\E<3.'?Z ii is S§§€;'.{:§f§{?:/3.3}? staéfiii as 'n.1E'1€§{".§"' : M
w5…….,.',
1
30
“Do you ciaim in-service quaia? : Yes 0, No O
For PWD employees oniy. if 50. shade Vfine
apprapriate circle” H
12. On 8.8.200′? yet anoéher :1c>i.if’E{:2uj’i&;nv.{:;é:t1x§€3 be
issued enhancing the number ofvgzzefists ‘ 1’Q%;:.’VQ’t1’Vf’£3’f:’ a
which 84 posts were 6:’c1}.”1I}611’i:%2’§i%(T1::._’_ f’€’;’:V1′
candidates and 20 posts f<)i"V._iV:r"1~:..s§e3rx.r"iA(§'::…Pétit£e::%*r
wha belongs to category under 2A.
Responcients 3 to 8 hv23(“w; b.eé«r1: appointed in ‘Natal’
Resources Dep2u’1,1ner1£”ifisr:S1’iO:§f’»WE{i)] €i:Li1;:iz1g the yaar 2002M
2003.¥__ Thii’ ;5e’i:i€1*r;fie1f”e§§fit_e1’1ds that the two depar’::11en1:s are
separate”V.Le1’A:iitié:s “1′.1Aéw’iV1:.1″‘.g§ 4sepa1’ai.e rec1’:::i1.me-m. ruies, Gm
145).} 1 31,99 K1333/fV V{Vfri§{é:i,i;: Services} {E?;ec:m1i’:.rr:€:”;é. €}§ASSiS1E1fi’E
A «f£~?;f{§,g;i:3é:§:”:~=_ ‘;2;:;_2d &L1:r:§0r Engineers} Spextiai Ruies, EQQS was
.i*3§;z&é{%L:”‘~«P§L2E§’T?'{2}{_b} 9%’ the said Ruies s§;e£:%§i.ca.§§y przwédess {he
gztace §”iiéif}§S 0f 5% far 6229?: §:6:21i’ £3? S-3€}’°Vi{?{:’. szxbjeati {:2 rzlaxzlnnxnz
Ag}? 38%.-:i3Ir1a1E.E be aciéeii ii} {The §}€fC€’.§”§ia§§€ {:5 £493,211 iziazrkis gaiétzraéé
‘ 5:; c3emd%é_2:é.£§ £2: ézirfui. :;z,:&§3i§E;° :-‘:x3.’m§:”;aé.i:3:”:§ if :?~sI;4:<*:ir1 stazzdridzzéa
._ E
iv/I//4….
AA a2:§:.§::° ‘v§7.:3f{?€§§3*{, 6;? ap§31i:%21i;’iaz:;<; §"r<}::: G§i"i{?ia§:% ::2?€:=:*k§:§;§, in
" "Re_:=;C%;z.r{?es; D€§321:"I::11€:*:':%i §.§1.zé§z::iiztzg' :'€S;2(;:1:§e::%;§ 3
31
has served on c{>:3i,ra<:1: basis; as Assistant I+Zr1.gines:r_"cs3.jTJu.r1.i0r
ingisaeer as the erase rs121;,=-' be in the Ir*n'ge1%',i(mj'E3ep;¢:*£I:é¢_n[i. of
the State. A car1dida'§:e who is working 0_n._,<;d'nii'a§:'i .baSiis..
PWD is not eligibie fez' such we§.§__1hi.agé«Qf35%'{.E)3* <3_ach'yeé{_:' of
service iike £1 C()I]U;'E1{'I €ngi1.1eer ii}. the AErrigé1¥_Vib'n_ De};fiéi1rtfi'1€I1t.
Thus, the ré2C1'L1§'tII1€I1't rL1I€S_ I.V~,-'{§*-d€3pVaI'{1;11€if;1';E3…{}f{}E31'EHf.€v§.i;1
seiparate fields and d€{.3artn36:1i:§_ 211$: separgité." Itgis csnly after
the publicaiion of n1av1'k:3_1;is'c'2:11d'e1§giE5'i1_it'y list i&*i't}: reference tie
register number thr: p€4i'iV1;i0%,';éér1'].é;~21i'1;i;~Vih.a1. iI1e1.i.g.ibIe WRD
Engineer ctan.c§i€ia_t.es fhave;bs:e32 '–r:Q:ris;E:i€i*ed under iryservice
post; "1'}1e_[15e1vi.%iiQt1t,r \s2j2i;t:._1_";0t: afzwan-3 of the said facé at the {ime
of parti::ip:.'1_tir1'g.V_infmvé'–.r§v':"ii't'er1 e:X21n1i113J;'iG11. ii; is only after
Com-.in.g to 41%:220wV<3'i" Séarne he has preferreci téxis Writ Petitien
A Ch«21§€»€*z'g§i1*1g§mafia' :§é§éc'u0n ameng Qthm' grotmés.
':23 .:E~'1fI;–=:": Pubiic Siirvice CGE."£1;E"§}§SS1:0Z"§ fig: 'aha zrepijs "befere
'iéwg '§'§*§b:;::21E 'i.r21a-*e'rs.%.:.1g {he aibresaifi £1§€§.?f_8J;.§{§§"iS s§€.z21.ed éha:
15sf21'§.€;%§."
1-“W
Q
/
/
8
E
$9? /
32
eI.arifieat.ion has been sought. {rem PWD in ézhis as
per Eetier daied 3}-ii.-2008 a §;het.eee’py ef whi(:h:–.
AI11″i€XU.E’€wRI has informed that theA»Vapp1ie:e1iie’11e{_”fe§*tVa1:dcrj by
the applicants through ‘?=’_’WI).
(C0r:1.municat.§0r1 8: Bllildiviljgfifil 03;’-VCiV}*’;%ef’
Resources Development <3-113;?' E;3e ireaied as
applications from Accordingly,
applications of respondents 3
"L0 8 Engineer, PW}?
(Cen}I11u11ir;at.i:eE_1 8%” »Bi1i}edi’ngs) Chief Engineer, Water
ReS0t._1rces_ ‘:;_m-r¢1b,pm;:ia~«+..__ Orgaliisatiosa 0111}; have been
ezlteriamed. ‘ii ;.s~s§a;~”m:. __fr1a1.;={hough FWD and Wat:er Resources
Deve10;>me.:_;t. ‘O’I’g3_HiL3£1L{iQ~’i{“l are bifurcated ihe separatien ef the
txxgqi :iepa1’t:r§’eeze is no: fL1§y eempiete a.11.<:E 'ijhai. eommen.
V'.se'f1ie;9i§;4jy1fg§,.§2§{ia€ion. éisi ef E§SSi8lZa1"i§ Eingiygeere ii-3 beimg
":g&_;}e:fejé;é;{iIe . §e~:j 'jihe puepese ea? ;3:"e:"ee*:.ie:*:. E1 is; in {hie
ei;*e:,z:;;1.s£.2';.%f;ee'., :"ee§3enéer:te 3 "E3 8 have been permiéied fie a.§3p'i.y
§ef'iEt1e?".pes§' ?;;'3};* we:,»: 22.5; far &::;'s:~s e<:m:e:'3§:*§af::2 <3? Eéze a§:=;:z¥;§a:2"::1*{.
E
%
=_,/
33
is conctermzd the sarne has; to be 1.ra1v&r&2ed by resp9f1d_éni:”No. 1-
State o£’E{amai21ka.
14. The State at para 6 0_f..i..h;:3§ sizi_i.éiiéVé£2f_’: .0f’0bj.ec:v£i0fm_ ”
have made I-.he:’ir position clear. T11-.e}r :§i1bfi1ified~i hatV; :iji’=:.¢§?1.hc ve ”
insirucied the KPSC not to.
Govemmeni as irysemfice [j ri3;3a1*’1.ment’. of
Public Wo1″ks and .fi:’fi5j'{f1;{:{,iOH C€1II1€ to be
issued by t4hisA._res;)Qn:i€:}1i.4V. )y1:”§”1:.€ faci; that Public
Works £)e§)2:i_rt.§I’§:~:’i1_1 h}.1s _ié§su§§riA._ VV{iC}1ii’1IZ1Of1 seniority list. 01″
AssisE,a;1″1i: “EVrs:ri§s Depart::mené’, and Ir’riga1′;i(>n
Depa?irz1s:1*1t ?,$§’F'()+~t:§T1I’i'<:.;11'ic}:'1 dazcrcl ZQWBWZZOOB. Verticai
bi1'L1:"Caii{)£*; of $Y\}\:'OfkS De'partmer1.t anti I1'3"igaii.01.1
Dep21rtme£i'é. h.'-£1011. takrsgrx piactix In ether Words, it is
Si.';I'E}:I1j'ij?;€d, ' ihai' '{;h.e«'pr{3Lt€ss of bifL1:°c2m%.011 of E.W'{': sen-was
» 1:'1–a::1<:iy;«.§*:;"Eés; '€i="':*%;s; I}ep:5:’fl;.:”:’1<:é11':'. £1i"§{§ Ez*:"ig21%'i::z:": E)23;:’é’m::%:”1ii. is
. ¢EG’v<:é%;i£3.:rC.a1.i;2gg {he §3u’0iic
3;*5;}2’i~;55=.~§;?<:L::f%;iA:*::: :«;»::z{i Er:*ig:3:1j{;':": §£é€?}""€i{.';€.' §$ heizz;-gg ¥;.E{§§ii*i'E up Er; 819:
pmCf&:?sé;; ii: is iimmii '%'.h2:'€'. r2':2m§; <3f§i{':<=.'i's wha f;',X€E"{?iE3€ E:h€ir :3§é.§<m
34
at: one poini of T.’i’I}1€ came ‘:10 be pi”Of§10′[.€d to the Vnéfigfhigher
e;:ac§1’e or r€i.ir(~:d fmm service and c0:1sequ€ni1}-*. Ijihfié’ 3;iié”;Qf5’t§on
exercised by them has become infr’uctu0u.s.”-._II’1 ivifzféi? ‘ C)f: [“h’i;’:”.’_
necassary steps are being taken u_p.i0_ir1x-‘i_te cfpf;i_C.n ‘f;$GfI’:;_ ‘
among the Gfficers in variaus, {fadI’€_iS. .E’a§_Jf3ak§I1g..ifi-to'”3_’€;:o’a:;::=§ of
this fact, arid corzsidering f;ac.i
appeinteé in Irrigati0’r1 é0t1sidered
for promotiorl along 5.>~’.fi:Vh E1r1gi11:?{C::~./:§””app0i’§é€’;ed the Pubiic
Works Depairtment, t.h € 4.éi.’§1 3;§’ir1-1fl§ci in the iI”rigatin
Department ar6a.e’111′.iti¢r§« :haVv—:=:_ “Benefit. in respect of
the ri;:c:rL1i1′.1i1’c’r_a1_._at:.{},ths:Vfags?Q5 Assistzzmi, EXe<::ut:iv€ Engineers
Divisiofi E11 pL1bfi;(.?"'sV'DI:kS' ':D€pE3.1'[§I1€3I17., Elfid a<:C01"di1'1g1_*y*. the
KPSC was i%';s€r11cvf.€<:§ to cczzsifier thff' Irrigeitisn personnei as 31.21-
– «sé’rvie:*.é” * *f?;8;1T1 &id8J;€S .W
‘ ” VV State has pzreilssrred 21 detaiieé «:::,:m.er ‘gefsre
€12.17: E{z1r;:a,f;j;;§{a Ad’r;1ini$E’:’2:§:’.iar€: Trébmzal iziaiéiing éfiheir S!;a.n.d V523;
:”:1.€:3.:’ $63 $111″ 2153 ‘éhe {f€}}”3€féE’§}T§ G? {::”z3;1:31§.,-” §:£–‘;jJ€§° azéci ‘ghfii Qe:3’%::.
‘Qr%:i’?.::’:r$ givézagg s:i”§’e<%£' £0 ihe: Said e::':"<":amf§; £235,782' peiicfjg. '§"i::€§:
C0nt.:::'nd 'ihéit a persson who falls w.it.hin thti C',1't'.E1I*.«3i:}_V§"-.§_.£ftj«:f'.t'i7V is 21
person reaching acivanced level or s;1a'Lus. A p.é_rS'c}2":V_'W't;0%~Vg.iVC<:s
not belong £0 either 'SC or ST or any of cl33s.:3::§"__
n0t,iI.ied by vir1.L1e of the pI'OViSi:G".{iS_§3Or1fléIj3'}'é{ir_Lii1§}f;j'1;'4§1"L':.C1€ .,
16(4) of the Constitué.i0n is Ve::1ee1;"11e “f€51’v~~rc~:§e:”vat§£;t1
as 3 rural Czmdidate. To dei’.é’:’_r;1i:1c whU;he3* aiperson who
“reached an E’iC1′.—‘”E1}’iC€’ A__S13.C:i211 A Iejvei -,_{;~:i :-:.*{:atL1s fails within the
creamy iayer, ec0nomic’:$ss’£:22.tu:§;~ ¢;1aIi1e1yVV1Z’he income limit and
properties held’either.’b’t5iefigi’11g_:Q §*7iV;_11¢ cV};9’hisa family is also to
be f,21?K€I1 iI1’1′.V’~r.V!’ ‘r_,}’.(_-3’€}()v”i.3.VI11.”.<'V§§LS.SLEC:§'}. considering this aspect and by
referrirzg icy t1?1€%:sé:'-. I:'::1<::1'.}:..__ £15161 aiso f;7s:11evC0{:rt Eeiating {:0 {he coilcepé, of {?E’€aII”£}’ Eayer.
«t:he«:’OrderAvHé{{ed 33.82209: {A;zn€Xur5~:’3} {tame {Q be
“%g.;3:;::3§V1′;»–.V_«§t :18. jzéssi. and proper :«:m{§ 31:1 a<m:i21:: w}’.”é.§:: the lam?
iaid :>m;” $1516 fS’Lzp:”€§:1::% C0u:’?;.,
” AA 1%: ” Fa. £3 i”u§*E.h€:’r s22%3rm7’%’:.E:é%:i magi. ii: is :1 $:1
‘ 8.% E*é1W ‘J 21′: {$.36 R-“€’E°§,.~’ Gbjféfié ;'{::31′”1.:?.€p%: 95 E’€;?3§’Ei”‘£E%¥:§G§”: is ‘:10 “re:–‘£86
38
the status of 8. group Of persons to reach the 1eveI”0f”-pezjsom;
who are at the higher level. ‘I”1’1:;:%; being the §)0$:é:t’§{t$ri>,vVV_’:{*g–.:§§siidbe
noted {hat admiéxediy, the persons xvh0…,§_fi5_eV1Q1*:gT’ ti) Zotheréfi
Backward Ciasses under Article the; C_n”fiaref. V
deemed to have 1″68.Ch€d advemce:t;¥¢
ihat of {he persons who Vé0 r1{>t”¥_)ve’1″:>r:g cegetegerieea
Spectified under Artide 16(4). {,heV311_§_p’ui§;neV€i;Cievernmeht
Order while .insisti.ng Co;j1{:e:’;).ff_:’r3f”Q;*ea.riij}”layee for persons
belonging to other Article 16(4) of ‘the
Constimtion prescribes; {he canchldaies
beloriging £0″ ggenei;a,1 1*:1e3~=it_. claim of the aitandidaies Ceuld
be eX1,e–nded preVx%ie3;’s0r1s §3e1.0;’1gi11g
tie ,E3ackxi?a::€;i-C1é13se5″ufider Article 16(4) of {he C0nsi;it;u1i0;1
a1j.;c_;_E. genera? h1e’r£i. car1d:;da?;.es are equaé in siaius. Such piea
‘V ‘ eeé:’i’}n<j'{"E%eVV'ezzieflazined for {he eitrngjle I'€EiSQI"1 ":";%:23:':'. made? Aréieke
' E e'i'<:.
\ ‘;gm?;»5pE§;r1Eié;”2z:’e iteé. e§’2″E!ii.§e§:E E8 the ?t3e§§.e,f§fi;. Sf ‘EE’2»e {%:}*¥e:”:1.:::e§1é.
” AA GTerde’r’::ficEe Am”1exure«~5. “file azbeve nar:”2:%,’.e€1 ézzeia pssitizm
3%
L//..
37
of law L1Z”i11}iS'{.£1k£ibI:,—‘ demo’11sir8J.e that {he app1ica§’_:’£3 not
made Gut any 02136 which V»-‘E1§’I’3.I1iS inf.e_¥’i”é§re:’f§g.€’j:«–..[th.e
irilpugneck order and 115-“nee. they 35:: _1.iE’ib1€f J[“(‘)v’1I}¥”.’.fV: £i£’$:1é£iAss<:d «€111 "
law.
17. The I’€SpO1EC1€}}’; _ 339.2, 4» ‘:3, fi-1.$<:1
separate objections. They co:}'{é£1VcE,–.Vby v.§rL«-:,.zc' of fiote 1 in the
Govt. arder, rule': not apply to direct
recruiiment of posts W11-irzh. insists' Esra :ag'p'i*es{:ribed period 0%'
service in a_V13Q\vef:"V'pV£:si "<)1'1€:};;§{3€If_iVE§'{1('3'€ Viiiki past 21 qualification
or eEig;i'¥:5'i1£é;_ ." – En" i;.1g;t;21n£;3'ursL1a:1£ hi} 1'10tifiCa'ti0n dt.'
}?«4«Q7 I and' '1'esp0'r1de'r11:s have applied for
appointmem'. Et,':"V'$'-iIf'.VE":tt1'\?-'i'£?_€' cemdidams, Le. by virwe of heaving
<:x;3$;–"ie1r1(:€:1;E*;£:v"ps:empt.e-d eateggrjg arid the Rule
V :«’:”0n’ij;a:’i:1ée:% Es” i:1z1p§3E§::21E}§€u S§;’.{?{}%_’§€’.fi}7, ii 2:233 iimiiandeii E316
‘–SI:%.te azatgéeptecé éhé-3: €}i’d€*E’ 0%’ {he Eiifl’ in ‘é.eZ’:E’1TE2’E.é of {he
AA E?’Jx?D.=… 19%??? hag fiiffiifiéfii E§E3SC ti: ézxipiaixzené. éha ggzziw {:5 {he
{§§i*€{3§.’3._{§§2*éi’§EEt,'{.€Ei G2w§3~»€3L’E iasued by “éhéi “E-?’:’;iH:::i;§aE §€Cf€?21’F},?,
E
38
E<ZA"1.' dated 19-12438. A copy cf the said <:1i1"eC.ti0n 1:3 produced
as Arzriexure 2. KPSC iS only 21 re<:ruiti11;__§ b0d:;rVT'._féé'}"§.ich is
1'eq_ui1*ed to make 1"eC.rL1i.t.ment. in acco'rdan<::e Kfi.–3"1'fi"l.. ?.M1:i'ié':f.f_ and
R€g111a1,i0:1$ laid down by $116 Lcigislation _ it }.'2"£C'~,§§I'S ~._
any locus whatsoever to maintain] the _§1bE}V';E_ \-';';'{'i"i.'-.336:-i,i1§0Vf1,V:A}'y'I1€1'Z'H.
the deCisi0'r1 of the KAT' 113$ beé-:1 a.c:cepi,é3d.Alb}? t1F;:,<3."'St.'a£e
Government. On ixhai, gmund V".–'.EiII1tV"I'}'.1'€3'VV'£i¢'51V":l'J{ iigtiiions 'to be
dismissed. Even in.é~h_e of Vfpetiiions the
respezzcfenis have filed C01-ixjtcif'i*2¥isE1:*:g"i}ieVgtry Same grotxxlds.
18. “”” . _ vhf’-h€ ‘{:3fiaI’1:-::1 to 8:303 pmvided thaii the <:0nc::3§t of
H{f'E'.{*32Vi'1'f1§i no: axggsiicrzabie '£10 G.i E’~£E£3§’£’i. 21:25? ifzzéegary E
‘<:f_'§3a:<:}<;*a2;*:2§:%§;§Abiasseg. They':-3.£f<:§'6., 1:19 Gem. Orziez" daieci §3–2–€)E
W£§%.3§{§" 23:31:: }T§.E3.'i?€'. ;}:z"e;i:ee::;°ib€t{i §'l??€1"§ <?z":%2:m},.-* $211:-'<:§" is; algmiiitzébété is
?
gab
319
Ge11e31*a1 Merii. and herme the Govt. order is ir1y§3:>_E£1€..§(>:1 of
Seciion 3 of the 5′-XCL
19. “By the impugned Urdar, the ‘£’ri§:1;1;;§_:éx§V disf)’G5,.e4d4″‘.._
of 40 appiicaiions including Ehe. €i.£?k§i>i3iC’i1_ti»iV>’n’5–._ séaid7.._
respondenis 1. to 4. The e1[3§);i£Tati’Q\~;3g:;§ /-are 2iV3.’3.’C>’§.’7.§3:ci
that the Govt. Order dated vv1ri”i»:* _Ei Genegal
Merit (Rurai) c21x1didz1fi;~s_ 1a5&r’eV:V’ 2ii;1vd gwescribes
Form } is in vioiation of; Act, The Tr’ibLmaI
also held fie R€scmi.1;men€; Rules
appiies §3C~27’I~I’iéSSibE€« There is no Compleie
biE’L1r%:tat;i0:’3 “Works E)ep21rt1nen?i, and Irz*igatio’I1
Departfxzgffl; aiafii pezrsons working in both the
GEe§a:ft:11e£45;%sV_é:1’f3,é1.igiv§:>I锑 ‘£0 apply for me posis in §)’L3:Z”S1.l’c1I”lC€’ Of
[E3<52:1Q§:ii"E{;fat:i0réV;" ;§'.\._§_§§f'1€V€§ by {he said c<m"1m<:r1 Order da¥;.:1::ni$s~:§’.{m has pr€i£?:”:fe::E §,%1§$ haze}: of
. \;2.fi*E’:j.1 ;:ss:%;’§’:viV:t{s=.–“‘ Gm: paégitéom pz’ei%:.rz”@:E E3},–* 1:216 f?:’1f’;}}§Qjg’€3€S GE”
iE3’»:_;§3EicVT’iE;2’a:£:”E:é2 E%1::g;iz3::%<:§"§n§.;; §}<:§3a2"§;':z":<:%:3é; _
20.
40
The p{}i”I1′(.S that &1E’iS€’. for c<ms§d<:=rz11.i<m .8; wréi
p<::*:tii.i<ms are as under:
(11
{2}
‘E-362, Eemzs cf me not§fi’cta:.ior2.
Wht3z:’her the Kamaz4aI<qm}';.zbiiC.'Sér":2i§¢€ C0r1'z.;nis3io:1
has locus siandi z.o[c!101iAi¢zA;g'C._ i:f1€'–._C4i3'£i£3I'VAQ[ jI:I'ae~.._
Kammaka Admi.r1is1'.r c:1_.i.L5(9_ Tri.lc}L.:»r1aI». =1Lé?:i%2';»"2, file
Govemmeni. has» (2.C'C€p{€(i."ih€ 3afd:kja¢ign1e;'iz. am} .5
seekirlg Io z'r71p{er71ef*z'E.:h:3Vsaz71té; ._ 'T '
Wherher it1.–.<2:CLpp3:i.ccs}_rzis" A:é'rz._£iiled to the b€I'l€f{."{, Qf
relaxaiforl ';}:f'§dér Rule 6{3b} of the
_G:;=n._er'aZ Riecruf i:i:11e:1.i:7Ri_.;wlefs. 'PV V
_{.'f"cc~:% C.rr3c;77i;; layer policy is appiicable to
' M iriserbice CC:-r.fz_i:i£CEttI"esf9
' Wizeii-';er."f:E1»é5.emp£oyees who are warkirzg in WRDO
aré"'eiz'.gib£e to appiy againsz. fwserazzce pOSii rzozgféeci
41
POINT NO. 1
LOCUS STANDI OF KPSC
Whether {he KPSC has locus-«:i:’lja:2di 113;) c}_1e1Hei;;ge vtfié E}’.fd€f:’
Qf the Kamaiaka Adminfsl.’rai:iL:e Ti:i.b11:-fiat! ‘Vwhc2;1″~1}_ie’ G{,§VL*er?£~.r?:eI2.i ”
has accepted its judgmenie arid ff’ i.t)_ ?§'”i”.pI€?7?C}’:§-I.’vV
21. Sri K, Subba CoL1nsei
contended that” the Kzirtleéitefiiem’V1§i.;:§§§§§v}E’;er2riceVVébfiexraission has
no locus si.and.i to against the order
passed by 1′,i*1e”‘a*:ci.17′:—uz1és._1 on ..t:f1e1″i1}S’ .:é;”s:..i_1_4__V;é:1r1:*:{>’i; be said to be an
agg1″i<%m–"e:d _1::$e:'séErS”€;.:”:_a.:1é, {hey are ezzéitieéci {:0 clméiegégge {he same
. :§3efe;6::« ‘§ehisA”€Q:zrt.. On {he questim: sf §r:’:4e:”§>rei.e;i:i0:} of a
~.;j’r0;?2>’i.séia3;5}f’_v» .{:£°*;1;:%m.?, car 2: {§é}1–~”€*.I’}”1E’§}§;3§’;?L, Qzdegx wE.3.e:: zthsz ‘Z’:ri’:3L:z:221E
§2e;;z3 E33; me KPSC zmd has
* 1%€:;_§e::”€,§=it§ {he sgaéd ‘i’i’;’i€E”§}:’é’.’?E%;§.§f}§”; :3? the ::L:E€:%>; zmié 13.95 am}
1:.E*;:-‘3%j:”afe’s_§i.i=~’:°§ {E19 €f§r*v’€:”I’1:i§’:e’::%;. did 313%. {*h2–‘&’§::%:”2ggéir {Ex-é S_§Ei§7;”;%’;”,’ aneci an
42
{he cont.ra:’y accttrptsd ihe ssemze, the KPSC has no.«’lz>c}’15 .3:’_Z’GJ1df
£10 cha11e’r1ge the order :3″ the Tribunal.
cont.: vCOL13″v”[.-” ” » 1
22. Per cont,ra., Srti N21z1j:;ndaAA[fiyaédyfi’1é:;ir:2e.;:§V«STe;é.ior7–.
Counsei etpgaearing for the c:é>’n1 €r1ded [Viki-;<;:'{ .:,V 11:<3': '§;«r§.13.*V§i':::*
KPSC has 21 right to <:haiieng'6§"1:.:IVfT1.Vé o;."der if arfiy
adverse remarks are also on
meritss, if the interpret.a£i®. pfé{c;§cii ,"tz_{_'1?.-?SC is not accepted
by the Tribuixual,' fiéz: {hat the KPSC is an
Authsawity" ;fé)'1";?$ijt_jaV£E:d =%.1fIde1' the Con.si.itz,2ti0n and it is expected
ta S(Z§"Li1;3'L'l1€}LlS1:f_fiJ1'If;}.'£i;;"fihgé" «S*cat.L1i.0ry miss 9p€raE.3':1g in 'ihe field
and if 111116: ..ir1vte::"p:'et£ati::~:iV plated by the Gaa-*er11rz1.e:1é or the
auihezritiézs <7{:rie*::"V:_f;_::;é¢f. is :i’1v’.ghi4 is m;<3mi:: ha-“r :”s’.-éiéea 0:”: she: L} LE<i;1:1.§I}1€t}:3E. 9:'
A;;Ve;:'LA5gj_o%;n~: in tbs. case 9:' mnfim PRADESR PLEBLEC
sggvfcg' aamgzssrerg ;%§ sgfimg
Effiffi fififi
V» ioimjmgs 552099; 1 sec (1;&S}999.
43
23. Chap1,e3’1~ ii of Parbxlv of the Const§_.:.’t:t§’@.r§’«deals
w1’I;.h the Public S€rvir::t? C{}II§§11iSE-‘>§{}I.1. A.rti£:§e 3_1–:”;3. (§1€fé1″I’5:’;_:”~%.7*..-“i”{;’}*1~ _%i1<1V€:
esta'oE§shmf_’v’i’«hE:»» ULf1i(}.{1″2’1S_
weél as the S1316 and Ariicle 320 ‘wiilh «’={:1r1_€:’A§”‘v.Vi?’r1’fi_5″oi_”the
Public S(fI’\~”iCff Co’rm’nissi0’r1
320. Functions of Public Service Carrifnisfiions
{I} II” sI*t’aVii{bé~.JI.I1i’:3V Ifihe Umrm and
the Stan; P11.bli.cAVV_Sér:;ic€§_V £:§’oz’2ii:{71’i;<§é%iV;:=r':i. {.0 cond.uMre2v .S£c::£é’..s;o*..i{> do; to assist. £.hos<-,= Stakes in
'V j';:r::r'?*:fr1§; 'a.rj€f a~p§3:*aziing :;che:"r2s3:; <zf':j0£.z2.f:' :¥3z:rz:i:.:m3r2.{.
"."an_;; s€rL;zEés fir)? whicffc. c'a.ndz'd.af.{2s possessing
V T. 'V3?§§e§?i.::2.{}:;;aai§[iic?€ {fa:3’zm.:Tss:'{srz.g as {$26 €955
* V mag; E36, s;’§2::z§.§ e:?cm.s:2zf:e€E
ix’
44
(a) on all matters relating {<3 melhocis of reCrz.:i4i:men_i:l~.V_
(".0 civil services andfor civil poszs; _
(1:3) on the principles {.0 be followed z':*.%._ l'rr?.::zl::iirl2_;;jl
appoint'ment's to civil seru_;ices__ar1d;j:5l§S'ts'.':an'ti £3:
malcirtg promolions arzcl l,ra,z1s__}'eri3 ."[foz.n"w.o~n_g f
service [.0 £UlOl.l1€I' and on file suiVi_;§:.l5ili1'y 'Qf'
ctamrlidaies for such__§ilppoi11lfnenl:s,V lg3;"e§3<:_}:c62';eic32"ié:
oriransjers; K 'H b
{C} on all disciplli*:a.ry .elj}'eel.i7Ig llperson
serving under l ..V__India er the
Goverfuvzerzi inlfi Veilvil capacity.
ir1el2l1,dll;§Q’ l;7lr:vr%mofi;1llé of relating lo such
r?”:.att:e;*s V. l ‘
:n”_}és;:}ecr; Qf a person who is
l ‘*servilig’l:§i;r4lha$”:3_elf’:%ed under the Govemmenl of
‘=.llzl7r;l.ia Or Q)” a St’at.e or under {he
Cu2′:{;rI,.lfiI’1′ Iylciiclzlor under’ me Gouemmen: Qf an
I:zdiarl”S’E’::::*e,’ in :1 civil capaciig, Ehaij any cssies
i:2Ci.2;”recZ. bl mnz in de ‘enclin le al meeed:’r’z s
V _ J K. 9 .9 E? Q
A ..§n:;.l1:’:’:.z’:ied ag<;a:'r2.s§: him. $31 ?'€Spe<e{::.:.§.f0r2. Qf E253
dI,£l'§,} Slzauld, be paid on: Q/" file Censalifiazeecl
Fzznsd ggjfizdial on Q5; Elie cage ?":'Z:f§__;; ee. 61.251" Elle
€a?%s:}§l{§m";e:§. F%i.m.€E, 33;' Else S::::z.§,e;
45
{e} on any claim for the award Qf a .per1sia11_e:”‘mJ’~~.
respect of ixy’urz’.es sustained by ca pergéri’
serving under the Govermneni. Qf rag’:-:4 aer=.z”V’f1eA T
Govemmenf, of :1 State or”u:2der ‘c:r;~;>w;~’: v:’,’_rf2_
India or under the Goz§z;a4rr1.::,{“ae.n::. («jj car”£”‘,Fri’clV::i:.’.}j1
Stai;e. in (2 Civil eap§;:c{.;y, arid. eazlgj qz,;<%§.z.ie%1 £25 'ifo.
{he amounz ofculy s21::;}i'*;m:ard,'.. V
and ii: sh.a,l.li;=.e_ ;au1};:i.c "Servi.ce
Comm.z'ssz'.0n :15 d§iL*I'ee_ ar:igV:_:v:wxcLL:':er se referred
in them arlel.-"en. igzrly v_ rriikiifier u,r-Inch the
the Governor,
<€jj»fVI.i'i,.é'a tvci-fiie m.-
ihai’ ‘i:§§_.e £’resVieEer1I as respects the all
‘India .,dIj%€i also as respects other
:~:eruiceS._cir:ii in corm.eci’:ion with the ogfjairs
of 2’fi'”i.E,:?V’ V{v,’1’I’1.i(i)vf”;. and the Gezverrzorg, as respeeis
{flier Se:-‘cases and poses in e:mnee£.ier2 with {he
Qf a S’I'{11’.’e3, rnziéy make reguiaéiens
‘V ‘ “_”_vs:;3ei5:§f’§;§r1g {he maaers in mhiefz ezfzher gerzerailga
‘ .ei>–f fr: azzgg ;2<2r{'icz/ziar eéass Qf ease er in, a,r2.g;
pezrzziezzéer s§;~f~::zrg;j%:r 5: §3:,§E2E.€:r ;’E§:;>r:.%i:?e (f0m:rm.:~;s:'<sr: :15} 3e
C::ez2§;z,£E£;ed
repealof vQi;fé'1€3I1dTTl€I1I'. as both Houses Qf'
46
{4} Nzmling in Clause { 3 } shall require ..~::e..E¥:1bli:C’.j’
Service Commission to be consulted T
the manner in which any p,rg>:;isior1’fejerf_e:iTia in
clause ( 4 ,2 of Article ITtQ_y’
respects the manner iz14′:_1_,:h:c}!”a ~mé~’1yi;>.e*~. ‘
given to the provisions”QfArl’ie’Ie 335 V
(5)
to clause { 3 by {he £?%g*2s£d{:’ni:’o.r the Governor
All regz.Llaii5}h;s*A.rftaciee. under’ 1,?’ gbrovfso
Q1′ (1 Vsrmxe smzz-.,be_ aaz.¢i”-j’o’r~V.’:_n_o’: less than
_[‘oL;.~;’ieeri’dag}*:s b_e_3′..b~’re”etief:-.FioL{Se Qf Parliament;
er ihe5§E.{(i–z1ée.:or;’e.ach Hozxse Q!’ the Legislmure
of {§”i~1c>1’V.;_\fS.!;aI.e_, may be. as soon as
§2f1eg.*are made, and shall be
S1£iq;’ec£”i'<3.Suchmecigficalfons. whether by ugay
Par§€.e§zhen£' for the Htause or hath I-muses Q)" the
"£,egisEe£fiiIi'eAQf" the f;5ifc:uf'e may make Ciurmg {he
Apex Cazmg. 131. the case {)5 Siam of £5.19. :23
[AIR 8'? Supp SCC 481}, Cieahilg w§'{.?: ihe
f¥;3§':{";E'§f;jE';ii2
"¥.§.Z1{';€§I-
3;; G? ‘ghe Pu.b}.:£<fi SEi"'if}:£f€ CG§'nm'£:<_=,.:–3:%..(}§'.a E1223 Ifileéii 22$
47
“.30. The Cornmission is an inciepemrienI.~~~eXper£;
body. 1:. has to aci; in an imtlependeni: r1:§:.cirirzer zne”A
making {he selection on the pre5cribeC{ “r’2’or–{r’fis.”‘= II.
may consult {he State Govemrniirétjj. etr:Ld::’.£?’t€3
Court in reseribin (‘he n0f’.I_rLS’. or ‘udqi?t5 *£he’
P Q . . J _.-A J
3ufI.abiIif:y of ear1d£{idi1:es no _ f1on%;§”””are
prescribed in. the Rules.»””.,O:e1–ee fhe «.Ccf:mnru’:ssion
deierrnines ihe ::_I”.t’L’9I’}’7’1S”VAVCl!v1a’.fA,i.””3%”(i(Tl,.Ei:3S selveeljfvorz. on
the conclusion Q)” exCin”_zi.r2.a£ior1 and
submiris _A£;s_i; QffiIi’e* to the
C§<)I;e_rfr§.:rw1e;g%fecEiff: nolif :;={*,§b"e+1*VV'f'f1e seieciion by
ioLuSérzr1§;"VdbLL:r1, {}?r1é– ..!'"} .C)ffTfI.':'p,'5' "ail =3–he mstance of {he
.»GOL1€7l'?UR€fi:E:;. }_",'-flme praeiiee: Q)" revising file result
jive é}{CiT§3i?'i'(L:iOfI by changing norms is
foilouged it:ii_f';';*e co21fusz',c)n and the peopie
_ 1.vili "E.os'e €_fcI;{IhA~.2_ir1"~~:'he i.z1si.i{'1..:tion Q1" Pubiie Service
Conlmisfi'-0:1" azzai {he a:;§.f1er2E:écif;g; of seiecégiori.
""§ee§,/'e_:::;:i_e.3 Qf the opinierz {Thar the Commissécm shozdd
V' = .s3i"an<i in éfzese maziers in ma§c€:'z§ :':'§"z.e
seEe;7?;::§:1 in oseeardamre wé£':?"2. z'.'§"2.e :':o;'ms fixed 59g;
"–Ea:§; 4' G?' _}'¥:<'ed by 5:, in a{?C0r(Eanee wz'€.§2 Eau:
".a.z%'2§§§4fE2.se:2::ec::3' 52;; {he 03€rec£.z'<}ns egg" she S€;a{,e
£32-€:sa:er;:me:":E' 2e:§::s=:.s;2;3{2:°:e:5 E3; msg? §%€:;.zEe5;"
«mm: WW"
\
48
Again the Apex Court. in the case of INDER
Vs STATE 05* J & K1200-41(6) scc ms; held 2_a_s5:-.t.z’I’3.ic:’i”l:;.z’f:’*——.l’ “‘
“The Public Service Corz1Iniss_ic12 his a ifbdg .
under the Cor1.sliI:1.Ltion. EQQZCTIiSl'(I.{é:;’~§’€§3;1SI€1l£’€eSJVl
its own Public Servicc Cor71§f:is$;fcr1 lo .’;_:_§.c”c»:
constiiiuilcnal req1:ire%}1cfiIi..V_ fc>rA.”{:l1__eV
clfscharging flis duties V U”L€.’C(l>l’l§liZ’Ll§[‘i()7L
Appoirltmcnt, la ill’: ._ n1ufi’l:’ in
consonance wifh ‘ihcco’nsl%f.};11l:cfic1lgfifczaisions and
in cory’cr*m-iljy u:ilf,fi”i.»h{é’& (T4;ll?Ld’_]”I’€(£CiOIIl Qf’
p,«cecLlz::_i;c ‘ ‘ ‘Qf..::f1c Conslftultion
in1;9?)se$””VVtlVii’l§:1, “–:pllou2 i’:’h.c siaitlaiorg
” gpgaraiirzg €31 §;?1e_ffcZa’.. 3′; may $6 {F191 fer
{‘E3rl§}f:;§z{‘ }3L£l”§}€}SE3S, j”<::r €XQ«?'}E;)Z€e fcr {the p{zi§:}3{}S€ 53;"
"'$l1.c2'"{:E£sz.iz'zgf :1" can lag; :i<)z.:;;":. 55:5: wn, procedure.
‘lzc {3cmm.§.s:5€cr2. lzzyasscccr, magi lag; d.{m2;is $2.55
prcc-édzlrc ;€:.?°:z::§;E§; in cr2cmca-? :,s:z’.€_l’:. 331.53
si4a£’,:.:£lor§; mics. Eff cam”z.:>z’: §”c:;.ics;> czzzy Q,€ffI§O??; zzsfzicfilz
5+
E.
3
49
per Sf-3 would be uz’0la{z’ve Qf the ;~:I:’a{:’u£:'<}ry rt.zIe;s'~.c_§"r°«._¢
makes the 3511-7153 fr1c){)era{:'iue for all im.er;'1'I""a;;tj;~c.i.__}
purport, [Juan far the ]')i,U'pOS(_;' Qf si7.c)rI.Eis'if_r2g; fI.53é
Commzssican c:anr1oI.flx any kmd Q1-'c~z.:?:¥cg[f}f'z.:L:rkS;'3
Agair: in the ("$2156 of STATE OF} vs "
MANJIT SINGH AND OTHER_S’*–.{2OOL?’ ._!1′ 1} 11.631
as Lmder: ~
“‘1 1. Tirze’~_Co_r31;7nisss’i;>fé”V- .d’E?bi:L?§’S its powers
under Ari”iCI.e £32091″ ElieCabst’i’fm.i:jVf1. well as its
linms i,0s”}.a }:1.de;:>er23d¢;r¢zI. -.gi1″:<'?ij«j}:£i:'=working Q1' ("he
{Eff»L§.'i.ITIOSHf§'i"¥;*C)!"Z"ClI1C€, It is also not
;u.nder any pressure Qf {he
G'C}1?fL"f"FlIT'E£;V"I'1.I_., ":S§£,i$TTlil.i'€d on biahczif' Qf {he
— .. app::fsi.0ns; Qf’ @516 {am and hzzzs also
.Vvi{}«.ja,£3zT1i*c% __b;; {he miss and r’9§;;.£iai:’i{2ns 0:2 z”‘f’2,e s:,zi3;’eCi
1 ” :'<§.T'V§'::'§%:e imic» ::scmz.m: {E15 g3<)Zi{?g_.; {£.e<?2"$z'0r1s :,:.,-M052.
{£5-'".£L': L':¥:_;2g'z1:'.,":.z'.z'z. 5.53%: €§(m'2(/air}. 53;" sf.?'2_e? 85633.8 {_}:23′; IE.
. V’:€f5;z’2§’:{>§, fmgmse 3’5. 5; (}E,{.?F? _§3{}Z§¢f,’§; ::?é3{,*€:;£z€-2z,:.:
50
Again. it is stated as under:
It is to be noted that, under clause.
Article 3120, the Union Public Service Corr1r2″t:éssi(:¥n».’fire
the State Public Service CoII*crnissi.o_.rz~;~~l::_aE. be
consulted by the G-ovem.n1en;t’ relating to rr2eI._l.10clSV Of ‘V
recruitment in civil serviees:’.Var’.dz_/’or ‘Ci;/u.l,VpQS:’:§§;~..
promotiozzs and i”rarL§je§s as. ‘lifffll
suitability ofcaII.didaieesv’Ve£.e–§; Tlte c:§:>r2.<_;_lill'w,t:f(:)V;§1. may
also be in regard ~t.:Q discfj5li'3:.aryj"r:lat't.eré a;{]'?éet.ing a
person serving ze:rit._Vl/V-' then find
that elausfe [41 part;ie1{E»arlg,z_pfcieieleélltiiat rzotrhmg tn
clausef 4l3%l~t:t:.'Sl1t;_ll iLr'el;Lz'i're:.V ':.b@r1s.2§tl:atior1 Q/' the
Corntt1l§¢_sta'rt tt'a_t:'l*ae marmer in ushich any
in 'K-Xrtjicle 16(4) may be made
er ther:1arnte'r_'li1Q.. _:iL–,:l1:i.¢.l1 the effect' mag; be given. {:0
the apfoigis qf' Aftiele 335.
‘V jimtele deals with reservaz”:’Gns and Article
‘~.gaert:’afa’$;H to eonstderatiatz Qf :*e$er:sat’:a:’2.
T. ‘e§§tzé:4€;;.{:e%;£: 2;vz’:.l*2, the ma.t:zt:en.a.rtee Qj’ €:ff’}’€.c::ier2.ey qf
t:?:eV’a§.1;’§’%i.3’2£s£’raE.§or:.. As indieatecl, earlier; clause
.–,§4} ‘~ “slat” Atfiele 32$ {?§€’,C:if§:L,” gjma/’tales; that,
. »;::’t::%’z§z,:§t,e::t,€c}n :55′ the {fs:emr’3:’z’$§§:'{;;’e: w:.z.E{/f 320:’ $8
necessary in the maaerss ?°{?§eC£,E”i?TtQ :10 Ar?1ie§e>.:€ E 5%)
é
a,
and 335. ‘.I’herej]bre, it. u,-Quid be a. mcI,?i'{.£3r of
to be decided by the State CrOL’€3?’T1ITl8?”£f. as__:;ti”tv!ia–.i.: ;. ‘
measures, if rwcessary, may hem M
regarding resema1.ion.s z)fs~Ct~13I”s—- Inat-:r:1£’e:$7.L:z”1: a? “q;f_;_
ejffz’c:t’enCy in services. v’Wi1ej’r€..:’
qualification or az1g T’p_rescfi.f3¢ cfE- st:aTmtiard 2 qfi
€.j[f£.ciency over and ab0i;eri}1.;3
provided by the Rules =Sia{:e, it ‘u3e:>:..:£_;fi (1535 be
for me Comfrz{$’§–forz~’_ f,'{}~ z.?J_’1_p.(§s’e_ any extra
qual§ft’cat:ion./St;and.ar§{ for
rnain£a::1i}ig.. V” azgfficll, it thinks.
may NQV ¢3fzs;uL@I’i:éitfon with the
Cori:z;71is;: $tg3f1, “rm’1tI.V:,>§r.§, is envisaged in
z}iéé,::– ;;1rI.1′<:Ie 326? Q[' the
'V-Consz:v:z.£::fif'c…f"' .' '
25; ' ' "fT'E1tV"T('{f'.f{'?'1"VA"€:,..%h'§"}$'L'£b}iC Se-mice Ccmlnaisséan is 2;. bedjg
Cregied. 11n€§€;'. C¥:;1r2sE,§i.'uE',ioI1. Each State c.0nsd;itu%;e5 its
A «Q*5§§'r? F'§§:biE{:._.Sem.riC€ COII'§§"}:}iSSiO}'1 $2.0 meet 826 {?€)ITS§.i§UE§OTEaE
. }L"~€§f§?:iii£'f33f§".§{':"ii,T§T{3=i' iiile pasrpaaet {if £§.iSr:5§§;i.1:.:%I,3?.€2§:s. 222:: wfirii 213 E23; §?;m:§é.i&; fi,:;>{1 ‘E’§*:<-3
éziizm. The C{:'§:*;mis5S-£011 {§€§'§'L-"€':;'§ its; p{3"%)§:'i'§"f:1, :,md€:'§' ;-"i.ri;i{:'E<%
s
3%
52
C011’1Inissi0r1 is an izzdeperzdeni. €:Xp€’E”{. body. It h21sT,_{C act in
an independent manner in rmxkirzg the se1§3{:’;:io;i”L-{;~11VV”‘the
prescribed norms. Ir1Ciep€r1der11i and fair –s;\_?é>r}:;-i.3f;v.g-“bf *th’e_
CO1I1I1’1iSSiOE1 is 0f utmost i1I1pQ:’!:._anc(:_. It _”i.:Vs”‘r’1”::3T%;’:.9ti’p§)0S£;-d .’
fL1I1C¥’iO§}. under any pressure of t.1=s,_c C?.-0vxé1r:i1¢.«1.éx1t.V§’-Apjjmnvtiéfrsent
to Si-:’I’ViC(‘3 in a S¥.a1.€:: n1u.;:2_L be: ‘in CC}1’iS,f3’i’vi’-tlfivfiffi. vifith fix;
(:0nstii.u!T:i0r1a1 pmvisions and -iii”*~C:OI1Ik3i’m..i.ty– with “i,hVé “a L1t0r10rny
and freedem of e.x:eC;,11_iVe a_c7.Li{j:3_._ ‘While geving _E}11*oLagh the
selection process the vCQiTi1″I1i’SSi{3’E1. lzrjwéwjr, must. scrupulously
follow the stamtory yixlcs ._i9;; ihe field. The
Con11:1’1issi0ii.fhowévexz.émust lay down the pmceciure strictly in
C0I1S{)I1£’.}’1{‘i>E:W’iEh €1ht:* §9 ‘{—=3Jii;2i’t§I”y mJ.eS. The C0mmisSi{::n should
t’.ak_6– f’Em1 si:.;::j1d’in’ :11.é:kif1g the seiectiezz in a(:C.0rda:’:<:e with the
::'c.:f12§ .T.,g1xe.;:§ by §Véii~'{-' 01' fixed by it in &1CfCOE'dEifl£T€ with fan;
:V"'§'='t–1."§:ViV§';.'fl:1'V;:%","E'"£'{?v€'V3C§_ the €'Ii:'m_r,= sf {he -Séaie Gm-‘€1″:zz11em and
?¢.;_:’§=»:,2p;’:{:>’:”*£,’:’Qs;iTV’by Ehe Rules’
A26. ” The: K21z’°z”:a:.21E~§a Siam: Legi$§ai.m’€: izas $::€:;{:”:.e{§ 213$
“E§_a ::::–nataka Pubiic Service Cemmissiarz Efienfiueé af Business
g
53
and Additional Functions) Act, 1959 for the peribi-ffixzxggce GE’
its funC1;§<):1s and is prcvide fax' the €X€§*c§§e'- {'3-i"– :::.:é':rt;2z.i'r1
additiionafi I'L:'r1ci.i0r:s by the Commis-ss'i0n. Thf§ 1:-':E3.idA V€ria~.:'§'I2'2TeI1,t
was passed for $1336 perfarrzlazacq of t'§c:.<2""i'ui:ii;:tif}v:1s'goi thfé
C0m1niSSi0r1 under the C011s{.i1uz.;ior1 OI't;:1i'::1e§° z11<:_§%'–EavQVf{}1fjthea.
time being in force. Chapierlli deaés 'w_i.t.h e1d§iv§iio':1e21 ii«1f2~::VtiC–I?:s
of the Ccmmission. One s'L1r:h_ é;d_di1.i0zé.:;1} 1"u.rVV1c:t'1','i(3}Vi:.aé.'s"ct§5n£;21i:i<3d
in Se<:tti0'r1 E6 is the condtzci: bfservice"€X';iniir1a'§.i0ns, Such
examinations; which Vp:§rsons"Sefii;3g<.in cc:}ni"1:c':e:;"L'§{2n with the
affairs of the State arefeqztir-?,_d§';–£C 'p'é{:a§§4;~u;ir';r;1er 'die Conditions of
recru_ii'.me:1i"Ci?-»s(;1*§:<iCe:–.;u*eVa1p_p1iCab1e to ihem and which znay be
I10tifié€i by Cf<€}'\f(.i'}'5.:';1~.'{Ii§'j;*.TL_?.Z""E,§13'd€§' thia S€i'C'{'iO§":, and such other
exarnit1at:{ms"as §-11333 Ea' uetified by Gm-'e:'11:r:e:1t. from iirna to
i,i_:;i:£: sham, w:£.t"E1:'e{_1_é_ em;§{:?;§::éVf€c§ 11:*:€§£:*§’ Se£’i.i:3. E2? ‘é}”i{‘ 2u:*:,E}<;:'iLy €?:€=I§1}_TZ=€f;§E'.1"1§.
is <::asm'§_us::: §E§{Efi'§'":'§;f"§é?Lf.§{}E'1S fer" &?L'g}§}{}§Z"}§'I'E"E"§é;"f§'"§§.:%§ is fi'1<: §;£%r"22':{:<:%.§; ::;§
" Ejurjaé ziéfiheriiiess and ii: sizaéé be £E'1et Cézxy 5;? 2,51% C£3§:<m:§;Ss$i:3}:1 "s,
Vfirf:-~w
Condmxi $uc:h e};arni:{‘;at:i0I1s. Sectiom 1.8 of Act
empowem the G0verr1m<~:r1t ':0 maké Ruies for ..I.:l'1€
pU.I'p{)S€S of the Act in Consultation with
:1oiifica1}i1’1. in the efficiai gazette. .e”;cc.a1fdin’g1y,V GVG”.rérnt:;eritL.
in exercise of the powers conferred }:;y»S?3’eC’ti{3r1s”’15” of ”
thzz Act after consultation wi*;”;h the” .F(é{rr1ata1{£i’ Pizbficj’; §3érvi{,=5:
Commsisssion has Inade the RuE.;:é’*Vc:e1Iied *The_K_ari:afaka Pubiic
Service Commission (xunctioziza R1_11es,.1973′. Rule 3 of the
said Rufes provides thai.;”\.§r11’s:n;§he:”C_Gnir:njssic»n is Consulmd in
mgard to the making gi_”‘:’u}cv$ (ff ‘1f’é3cz9ui::I13–é11t’, relating to any
servime {hexCE;_m_n”i§ssiorivshall ~r.1dvice on 31% matters relating to
;*e<:rL:it:I1@§1't m.cI£:Eica§.:e11$
;°£<£:<?§'2z€:::§ Ema? ad .:.i$.&–;i:: s::§:::”z.:’iE{:a’%;:.'”«;* 3:} s32,.:{:E”: {E5 E’.§}{>E~3{?
” AA agépiégtaiiéayls are in oxide; am? wira fuifiki %h.€ 1°€:*q:::£:*e€i
%5/// ..
COI’1diiiti)I1S. in case of direct. rectruitmem by se1€3.ct_.ti’0:i’;«.’_i1:V.vshaéé
s<:3:utir1i:2..e the appiicatiens rec:c:ivr::d a11c§ ma.}<_.::""s~éiVt::ti.ié{1s"«in
accordance with the Karnataka S€'21'{6: Civi1"3¢nii_€ré=$ {}:)'iJ;é§C4['~.,'
rec:'1:1itmer1£: by Se1e<:tion) Rules, ]-9'7'3–.–. &'\«VEf1e:1, 41.19113 Cc$m.1fi<1is§s~i0hj
is Consulted in r'eg.§a'r<:§ to the SL1:i'I.£lb:3;1'i'i}'v 0f».a:1y"c2i'r1:éiidE1ii§é or "
Canéidates for p1*<3m0E.i0n, R'L:.1§3 6 €V§"§W_}iE3'i3kX-'€IT§§'"{h.€, COIfl;H1.iSSi§f1
for "recruitnlerzi by pITO.TI}0[iOfiL""'-.iI:;}'i{i 3a1id";jrdifi 9ti(5;j; be
selection G3' on the baaég OI'$611ig_fi1'§;C'}:iI1'ivfIiéi'i"t."S T1"1L1S, a free
hand is given to the _ the GOV€1'1'1I'£1€'Zf11'.
which has to c:0r1su1t Lvh’eV«f:..3_c::111:’1-1i_.<s»sL§ic;§'.tAi'.afi'€£_ nbt. the vice verssa.
27. I ‘ Fforifi -~ {T19 aaffdifesaid staéutary provisions and the
iaw iaid Ei3}.>if17,Vb;\} 1.he.Ap§§:; Court it is clear that’, when once the
assséggtaiice G§ 1.f§3€v CQr:11n§ssia:>r1 is smxghi far in ‘aha mafier 0:”
. ‘f*€”CfE.Ei’LIIl€’f1VT.'”‘-fiiihfif by éirecii :”e<:mi1;rz1E31.1*L by exaxzrzizzatéan <3?
.~.(§E:fir;:€*£'.V ;:*é§:»5:f;_§i~§fiie11t. by Sfiieiééioil G? :'c<:r:_:it.m:":t:1'¥:: 'i3f§; §3fG§11G§i{)E}§
itiéé aL:f.h<'3;"§i},? has 'is §:1{§@;3e:}.e:i&;3.£§§; act in ac<:G2*da'r1<:€ 'wi'£'.§1 'aha
~E:?;:.,_;}€§»;i !z:r:<{§ :*s22=§a{% fine: S€1'3C§,.§€§I1b E; is '§"i{)'L abéégeci ':9 am, 232% per
Efiégz" dia?:%;;.22,§£=. sf {hes-: @X€;’ity like the COI}1IE1iSSiO}’1 was
previded Ufldfli’ the i11di.a’I1 C{3nst.itL1″§.i()r1. Stalte L/eggii-Elzléeures
have passed e1.1aef;Ine11t’s giving effeci: to
corlstitutional previsions. It is the GOV€FI1IH€f}d[, xx-%§1′;%r_:}1 1*ias_{(‘)”-._
e01:1su.§i the Commiseion. CG’r’n:.11.i.’:3S1’é::11.. ;iI’1de;’V”.I1.C-4.
stalflutory 0§3.Eigat%0r1 to C(}IZSL1§i: ‘~_’t.:}:i€if .
:*eerui11mer1t’ to be made fly’ C-OéI1’fI1:iV’S’E5E’V€§V;’1 be i:1
COI}.S0.'{1€t;¥1C€ with the=”c:§>I1si.jv{t;éi.i.ef”i§2iu p_1j0xr*is;fc5:§:s the Acis
and Rules goVe’rn’ir1g 31 categ01*’ic21l.Ey
states appoi:1tfi1en1:s, §’1.)s:’Qrii'(,rt.;’Q13A’:-3;’a.;;d’ £fm’ns£e:’s, made by any
AppOi_11i’,i11g1;P§i.’;;1:h’Q;{*i§.y -I£i”~«:j0I1_t:mVention cf the relevant ruies of
I’E:Cru.i’£r2’1ue1’1L 1.;}’;£i”‘I5§;i:”:1éi$a§ia Public Serwice C0mz’1.1i:3$31011
(CQ;ns-Lziiaiicrg) 1.958 shall be reported t9 the
G:;»t}ez€I1:z1ee–:TU;’ by ’ems! Cenmxisgian. TI:1e G{)’$–‘€§”I1I1″1€i”.:E,. shall
‘V’,€fu.:E*i:§s§’:._«V M {he Cemnligsion 21:13.; i:1;€’e:’t::1ati’n K-Xihiith éhe
C’:j§}§’£’}}7§’1’1h_-‘§.i”§.’i{“,’~:1,'”;;’ eé:m$E{ie:’s; it §}€C’:€S;’5El§”§,:-‘ fer e::<):"s,s£:ieraté{m G? 2:23};
maE:~erA;*eier:*ed £9 :31 fag' <::”: unless:-.2« it: €€;’i”{i§i€:(§ by the
_C”z1′,§e.§ $e::::’e§,az’}-‘ is £§::3v:;%:”:”:§mém €.’;*z;”:é. s§:;m’:e :?;1:”::zzm’. Ese §’L,1:’;”:§s§ns”;*,{i
5′?
Without undue labour or shzmlci be withhetld iI71:””L.KI:.1:L’?’K.f’}§,i1£)1iC
ir1i;e:reSt_
28. It. is in the backgr0u’r_:_1d..Q[ thé
and the Rules, the iocus stand: 01″ “the;’Ce:hi1ni§ss:iQf1 ft) :t’:hé11.-zjage
the orders passed by the jL1t§§'{5i-?§..1 21:V{ti1<§V:1*i1'i¢s' '{:'h§\€1.'ir1g§,VVf9;11l'Lvv;i£?'1
the seiiections made by it. is VV
29. The –_C_as<: of A.P.PUBLIC
SERVICE con;M;ss:oNv:..¢; MOULEESWARE
REDDY dealing xvith 2: case:
Senrice Commission which
had Qf the Divisien Banch 0? {he High
C<:s=.A.1:'%.; sf Jiid.i:é2z§;.'Li're hi' Qgzzdhral Pradesh which had Lzpheld ihe
&0:vhdé'r3.–."'§«as*:sed b§;""fh«e Andhra Prackzsh S'€E1"{,€f ;":d:hi;';is,t:'21E.iv<3
:'i"bu:_§e.§ 1"1éi::i_ iii; :_.mder :~
'f'fZG:." '–§Q'::£e 5 Qf §.§'2,€ Pubizc Serviaie C0mmz'§;s§r2_ Mr, Pmbhaicar péaafzazé reE:'{zzz :5 H05″ :5?”
%:”::.:{:§?; s;£_::;n§§’§.{rm2.cé: E3′: <;§<3 r'a::€:<-3 2?: :2. c"§gi,{%*s3rz:3:":z':;"i.E4″E.a 5:’:
wiii Ezazze :10 appiicfiiarz in. {1 sage 53,?’ {his z*a<:az',ur'a
The law canncsz. be permmled :10 act: ur1_fE1f:_'Z'y, .:'<Izf "–
cannoli be arbitrary. The coumrg is gouerjjed' –bf;;.
rule 433]' jaw and net by men. Thus."__aZz.1;0L{g'h T'
mistake had. been cc)IIIn1iifeC€' 93%;;
same carmoi be directed be”per;§e;faied
because the CoImniss{a:1._’u::lZ }5;a.ve–!0 a.tad–e:7i;ake
selection process aga.i:1’afi.céa pariicarriarly,:’v_ir{1fiei);: figf’
t:i1e_facz’:’ I’:ha’t’ t:’h.e_ Stale Q,1TVV§F&11d.’:’1(a Pfadsasfz. not
question the O?’¢L;Z«E3?”.;i§”{3IA’~}E’?_(3(f¢’§~3′):L_;I ‘r;?.1eV,+”1″‘r.ibur1aI
30. Relying O2″l””iJ§’11??:3 ‘ jLic1gg;1.1e:af_ cantended first-fy
that, the 13′;;’Ib_1ic;%Se_:1vic’c C..f’)’%”1″iII’1iiVS§};’*:iV(51}u Tiéid no right to Chalienge
the order §3.’;1§.sef{j as well as, the High Court.
Secoigcily if.Véézrs..__eoz1te:§tie§§ .t’ha1:’, when the State Geverzluleni
has attcep-1′;ed “{‘r.ibu11a§ as weli as the High.
Court, %;hLe~,C0mn’;_isAs§e»’f;..–‘has :20 éovszgze $t:ar1c§§ E0 ehaiienge the
saziijie 7be£’0re”‘i.”:’:–e«,Ape.x Court. “E’hoz.2gh tine quesé;’:io:1 cf éocus
A «s{.:m.di °s;§¢’;r:s”«::;<}'{. decided expresslfgr $1: the zaferesaxid jaadgrzzezfi, in
Em-3 '§E1}:*:*Ei$ " Q§'~.?,'§r~1eii ;3212'é,17e2.:1:»1:° itasae, {he A§§e.x Ciztzm'. heié Ehe
_;;;f"£e't/';"a;r1;e;e"'§r_:§' "me. C0mmi§eS§on E§':a'£. it £23.:-3: {ta uzziiefiaaake tifirz
Sela/::E.§'{§:1 §22"2:3<:eé=§-£5-5 a;_§21,i.:f: if ihfi :3:°de:' pazészégegé by %,h=. E'§§;_§;1_ €0u_:z"§,
_ ~~ %
59
as well as the Tribunal stands was :19′: a good réezzsen for
inbarferirlg w1’t.h the Said Order. In that C:r:1ieX’t ii, .3;hat
the p€rs;<311 who COII11'I}§U€d the I1:}isLak;e was_i1}é1e {'3x't3$;f'€rrii'flé1a:
and the CrOV-"€£'3'1.3.'IE€E1t'. has accepted the:
preferred by thfi Com1<r1issi0'r1 to 1'L1'1(34'§vL1"§.'_)1'f;:"TfE'i€:_:
1'neri1;. '1'he'refore_. by no s't1'etVch 01';hir;;é;g§ha11:'§<jrv;-._hii' C0<L11nd:'.b.-:ed'$3id
that the said judgment lays» thé ;;r0;;dsjtibir1""Gf 'iaw theiiz
the Commission has no locu§"'=s:{a:2§fi té+ch:2§.11efi%ge an order
passed by a judicial '1;1fi'i3.t_zn2.d. " leadrhdéd Judge whe
passed the said judgment fig"; had an occasion
to CC3'13Sid¢'K1A'AV '3.'11ea V:A921ici.4Vq=uVeS.t§Q't1 specifically in a subsequezné,
judg1I1er;t 4*-.vhe1*é:_ thtz. $42':-§._d"'p":§riior1 of the i3"<1I'§§€§' judgment was
br0_:–:gh1'. 1.0"h:s'n{3tiC€, Afém" rleiicmg the same, the Eearmzéd
, J?a2dg€§–."§<:;1Ss .$§3€{1itE{§3;H§? c1a1'ifie<:i the }£:gaE pasiiirsgg in the C2156 of
~ 4VPR}%i.DESH PUBLIC SERVICE CfiMMISSIGN Vs
'gyms ' 'sgaiéfiavarfi ms OTHERS {(2069} E 36:: gmas;
99$; _I}?'ca}.mg wi€;}1 me quéjsiioh of {mus s2':<a.m:§z' af '€.§2€ §3'u"::»Ei::
,S<:*é""§««*§{i%:;3 Cf}§'1'EE"E'§§SES§{}H éifi {':E§aE.i::%§1§.,§§é ':.E":€ {'_§Ia"i§€§"f% ESL 'ii-$3.8 hs:-Ed 21$
V';::':2de;<' : ~ %/
"46. Sofar as {he question. Qf Zocus s{:ar2§;i:"{3jTV_':j}1.<;" :_.
appellaxlr: to file this special Zea1;eV__';_§eI'i.i:ie_% i' 4isT
concerned, we are Q)" the tjpifzitjn. U'.-at _.1Tf… h:1_.~: the
locus srandi. The High Ccaurzf"'::'tofife2'ii§; fieseent, asweie A
GOMS dated 31–_2_2__zs:3e7___m: ':i':..;m-s a1;;o"%A:;¢::'_g?;;:;§;e "
No{.§ffCaI.ior1 darted 27»12':«.2§i;e7. {J-"zhg_'1~1§g:-zt:oz,i%r's
judgrnenr: i5 {'0 be iII1pAieefi'1eraI.eVti-.eA .b’e_Azmdefzfiozkefie the appeliani.
FurI1hermo”re, in :’:e_r§r’ns 1 Ruzg 4 of [he
Code Qf«C_1’v’i{ 1r)f;D€’€{.il,,£:??E3§=U;{(3 §Z{[}p(31§’Z1I’8 eou.ri:’. in the
event. finc5′;g_9,5_ineri_i ._if’L…{f1e._”appeaZ a!” the instance qf
one Qj”5z’f1e reS;poz’ide:z.!:.§§V”may aside the entree
a__j1.tdgifie.§_ui_aciZt’I1e–z.4g?:_canofher respondent; had not
zappeafed *.€hz2feaQa:.r1;:;r’, The Commissiorz had
L:4rifti£3r%’mekei’:. :he..:..:a.€I< of holding preiiminary
e:<70m1i:ia.€j_fEl0z,:>ed the preceofure {aid
i.,£;EAs>z.:’>:3.& in {ism%iOi§ficai’i0r’2 z’:~:s;1.:;.e€E in Ems befmif’ and
‘_5.;”§:VO 5’v:’.:s’ isszzed by the SZ.a£’.e, H, Iherefbre, »::{)u5d
‘:eI’:.é_€?iE§;:;:f:?: ea zgirif g;e:.i:.£en.”.
C5}
L—-4
31. While: rei'<3:'ri:1g Le the a1'0:*esaid }r;:.d§I':.:é:<1_i in
P CHANDRA MOULEESWARE REDI)Y's case?_–'1;ha
held as u.r1{ier:-
“48. In Chandra zwozzleaaaarai-éead.;} ‘«
Staie had. accepled the jz_.tdgrr1é~n rfaf theI¢I–£g?t CCz1fjZ. ‘
A mistake on the pa.r{~v..Q:fV.a:;f1e Wffie
impugned direciiori zL:a,3_.ia:’c,tL:es§ior1 .i:Iierejr17_ was
in maxi context. c:-_5:fbrje:79ie’r;;’::?azi;2a observaiions
had been made. to befiiied
up LL>f1{2rs3a»;:.___a infill up only
ten po§:_I’:s. ;a”I.’f_”;e.iI’rib}1aal Siaie tofill up
all Q;”A’;;d’?1ra Pradesh did. not
Qj; i?1é Trib1,m,al. Even the
7¢¢,A¢’0r’*r1’r711’s$ii’;§:i’~ was Vi’aQ:t”r’r;t1air”ed. to carry out anyfresh
e«xaér’cz’se ‘Io Jwiz’;7’z the direction, Qf” the
Trilaaztal. £ h.e arder of Ilhsa Tribunai was moi.
Ef.d by fhe ‘i”:”i’i3Lx§’;£iE._ éhés {Z{>m’;nissé0n was-3 :”:.{>§ :”e<;':.23i2f'€z:§ {.0
§
aw
Carry out 2111:; fresh ézxercise to C()II}p1},-' with the direQ{li:)_f1~.Q.f {he
T1':ib1,mai_ I"*1w<3ve:', in BALOJI BADI£AVATH'$— {he
order of the I–Iigh Court is to be in1p}er;1.eI;ied,"'4?.,f1e.CQii1%i1is:giof;.._
had 'E0 undefigake the task 91*' pre:}.irz:»inary' €}<;£fi'fi}'}i.E';?1fiG1fi'.W;}1iCh~
had been 56?: asicie by the High C§)LlE'?{','." :;<,._m. ii "
was hekd 'that. if the :"e;a<;3*r1t;.ggrrjcess c{3'r1'uc3;;_cte<:i'; the
Commission, if it is found 1'a€a11'"v.rii,h 23.f1ci_ 'sci:-1a$é.;d€ the same:
and if the Cammissiou. beCa;.;:3*c.. 'E.ha'£, 0rdex"–..is.~E:Qmpe11ed to
redo the wh.o1e thiz1g_. –€'.hs::3 }Cfi';i1Vi:.1.i:S:~3i_or1 is an aggrieved
person. : . V
33. The .V:’C01:1VIi1i[séin_11′ is a consiituiienai authority
created z};34d€:r. the C~’}’1i:ai’_.i.iL:{i0r1. It has to function in terms of
ihé,co§’;5:'{itutié1?:2L3.,_Qlfuxsisiozas giving €ff€fiC”E, $0 the objeci; with
» iw-h_Vich E15,.’§S 3if€§:f1SJ{ii4[iZ1;€C1 unéer the C0::Sm,Lzé,.::};2 anti ‘éhfi Siata
‘-£…’*€2_’.£.L:}:’S§€’§.1é:”C,:]’::?9′ ‘:§éfi.m=:S its f::nc%:.i{>r1s–3. pi-18868 fa ‘ism-* and $§3E”:{iif§.{‘,
fL:if§<:%,i:§:2s§'2é:'e eassigzzsé {.0 ii" [.'§.EEC§f:'§° {E156 S1.e1i.'ut€. tbs C(}:'£1FfliSSiGi"i
"ff".?.;'=§,S: ééié wgrk ss?;.:°f§=L':£E§,.=' in zzcitisriiazxtéé wiiéz Ehgs: ss£.;2.i:.2%.s:":;
§:%i"<ji:'i.s§0:2s, Wheégg im E216 <:m:=-:-2&3: of “ésiéhargging iii? Ea:.w:1c::’.é::>r1:~3
AW
63
is of {he opinion that these aC:i,i.011s are in accardzxnce-.__with ihe
StatL1t.01″:,-” provisions Elfid if ii, {@615 the ‘re(:rL1i%.I:§~£i%1i.fldizc by
them is 111’1I1€C®SSEiZ’i1y Found fauit. wiih bgf.-fr §11_r:uiiC’iaE ‘§;T0t1y
whose decisioza is Contrary to the ,riE;.{;:c’:rtIa.i.nV1y.
they have 3, Iighi, £0 challengfi ‘die ofcief’ _}j2:$ée+’CE~..Ei§%.:the
judiciai amhority. The I’C’>£*;_,”§.¢£”;~3.f:.V fO”I’ ”
I'{“1’CI’L1i”£1’I1€i3’i’ §T)1″OC€’.SS :i.sV__n0t. the___g?:tVifA;’:V:<3_:*i;1»_7 It is'* Lgfinlaie result.
if any aciion of the faL1§¥; with and the
Cemmission ha.-sv to :1'°'t':5;%3 again and if the
.e;Léii_;$n a.c<:ordax1c:e Wfih law,
ithfiy jtldgmexlt Of a judicial body
which7ha:"»; f(3'L1VI1.C§:_"'fabLIIi_'K "€';Ti1;ih 1;hei:r' adieu. It is immateriai
\VI'1€31§'i€E' aCi;iQr17f_).f' me Cm1";miss;1o11 is fbund fauh; wiih by
n1af£<ii1gf. any %:E1.€;gai.i0;':5 agzmlsi '£.h.e C0:n.m..£ssi{;'n 0:' au.:*§E3L1ting
A«{:1V:i§z1'"fi{§€:§._<)::' purel.f;' 01': proceduraé i1"I'egz:.1a1'i*;.3* or beifigg
V{§§Z}§3§l"E3j..:}'."}{ £5} <?0:1::::: §h2»1:;. ¥;;.h.<:t C€;zn:"r1:i:<3si<}:": hag
'1"t;{)€}'2E'§E.£E_§, "E5 79:39 1%,-'iih {he app<}3;mr:1e.z:%;. in azrzy §3£1§'z".'ic;;L21:*
£i{%§::§'rii2::::%:§%. ;1f'E.:%§' ihé? :<3%3E<:<:%.'§:";:1 ;3:2:3<:€_é:e:'~,; <}v€~t:" zzrii if {Egg
" $c:%.§@C:,iié;: is 529% asicie, they e::am::1<}é:, be Ergeid is be e1g§g;:*§s:*xr€=:§
84
gyersons, car1r1c}4: be accr3p”Iied. ‘E’Ii1eL1gh the C0n11z1is$§{>i’;:–.»has no
persenai interest in any cf these 1′:’;’C’,’f’L1Zi.’:1. I}:1€:i’§’L”,.:’7.E13 21
c0nstii’L1E:ic)n21I aL1i’.horiiy when it. has condL’1ctec§._fh-ns e,I1d_.if sv: :_Ch ‘S§f’1€£3′?{§G1;1:’
is found fault. W-‘1’1i.C11 as i:11prope}’.;§r:i j1I<}g2£i','*
being an ixflependezli aL1t§'1<3:1»'i«t;':;,:?'§'V~.i,1'" it {i»*3a1i.s £53: 'EJLS: ac:ii.d1'1Lé.
and Show that their a(:.1iQ:1s gig?-e–VV<V§ii'fl:f-i'(:i11},{'in .é€','(.TOiTf51E1vE:§1{'.€ with iaw,
that can be done only 'order in the superior
C0'ur1:. erdea" f3'.nd.i.11g fauii
with the se1vséc§iG§j__ pr0c::$s1' «gar?-gmi be iaken away, in that 'iJi€V'.»'
of ihi': :11afiI'c:é*V,_«. '_s§ré}.Vi1<3.1Vfii"~«.1v,_1"12;1_–the Comm:issi0r1 has the locus
Siandiio'a:_haiEef1g§'e~ of 3. j;?.}diL';i£{1 aL:{ho1"'i1y, <31" a quasi
judicial éia_t'§;oVré¥;3s-'.ifA{'.h'"eVi.f..'L'se1e<:t§0115 am set at rlaughi. by t1'.1.e§11
r1Qi'_§:0f1£§,? an %;f1e..gz°0L1::§Ti sf mafia fidézs but even baing C0ni:;'az*g :10
V ' «éaqéyieg '"'£t:fl5:. ‘g:;5_€:n. is ihesm to Show it; the Sup€£”§O3.” C<::s:.,:.z°é;:a ihaé {he
I "r;:.af:;;;%V::§m_;e:';t. 3r3§<:~.<::€.i:}z; p:*0::s3ses3 which. éézegajg haws dams? is;
s;%,:i:é%.1§i_ i.i'i"1""a'2"%,C'?{';{}3;'Ci2iH£E€3r with law and it E1213 b€€E1 uzzzzésécasszeriija
i.:";*:..%,-:%';i.§'e*§":§{§ '$33; a j:.z€§t;<7§ai :31' {§,'éE%.'E:':'§
……..n
':.::=:ii:?.2T2*:§ ;«'m::§';::§r§é.§;,
POINT NO.2
AGE RELAXATION
whezher Ruie 6{3)(b) Qf the C}_eI.1e_r_al R{3é§iiff:?i_1:c'riI'vRulesliczg
got: oz,'-<–2r–riding ejffect over Rule Q]7_ 't,?:J.s;' G£'.{'£(E'~?"(il fV€€R:-r;ii§r_ner1t "
Rules and 2007 Rules?'
34. The learned Co=.:11Sé£. fc:r_ t.he.’i'{P_SC Siri Nanjunda
Ready, sv.§3m:iLs t1’1a’Lre;g:1?L1%’:::nr:fi*ts; are done “under a
special law, namely. the«.K2:r1ia$.a,ka T7’L1’b3i»L:”W01″ks Engineering
Departmem. ‘(R1-‘,v_3€IVI’L1.i’L;FI1(3’I’i’. Assistant Engineers.
DiV’iSi(}”i1{“–I,by:.C(§ii.}§3f3′(,€T{}f–_}§:Xé1.1’Eli.3Zéi;é,iOI1) Ruies, 2007. R1136 5 of
the Said ._Ru1Vé’s .prV<§Vide&; f"0r 'age Elfld acaciemig: quaiificatien of
the (1aI'.id:§(Zi'a't€f$.=,H."é1'}E§Q'.}QI46'éiCi€S that': Th€)I"€ is no maximum age.
limit; far (1',£§;"i":fl i:Ci.:v"-*.1j.(.E-f:§ cfaxiifieterit: LI§':d€*.Z' §Z';~S€i'i–'"iC€? q'u.i:&, which in
ii’.S€§.§’ 3:3′;’r:§a:><z1€i'o:1…_in«age» TI1E3I'€'§O§"E"'.n "£1116: provisiozls of Ge;1€~ra§
. 'R.§3{T1¥'!_;§.'§?{'§{f.'§"§j'~ R'Ll.1€:',S _;3:"0v§€§i:1g Eb?" :7:.ia,x2.u;.:E<m <2? agé: is 225%,
%%g;:g%;;:;{:;a;':e§%. %, 1111
66
323. The Karnataka PL1bii{: Works ..’E:{§g§fie_eri-mg
Ifieparimeni Sewi.£:€ {Re<:3:L1it.mem, of A£BSi'Ejs"f2iI"1T;"
Engineers, D1'visi<m~1 by Conlpetitivg: »£§XaI11i'i"i:-1"£;izj';3) 'fluiss Q'0"[::i':?'
cfe=a,l.s with Z'€CI'%.iiU11Ei1'i¥. to the pas?-gyf Assisyg 1?ixecuéiV€ E3-ng§i1fr;ee1*. "
Rule: 5 deals with agaix actadcmic é1e§_EtVi';:f'icaiT;'it3f:.V«:0f_Hca_:1d§da.*;?éés
which reads as under:
‘”5. Age V a§.;:ag1.eéira.i¢»firaxalification of
candidates:- Euery:psé’rs5:?i Lafio. {f;fiS_’_.a(:I;ain€d. the
age <)~f'.v2.1::'g;.<_ear:f: ?9V'L:i1i years in the
{he Scheduled
C515{gs,f_S;t:_fiefiiL:ie;§i*?fifrffie:~;V/Cc;:¥'1; 38 years in Case
1 ' '.téV'bEz(,egor"y 2A ,3 28/ 3A! 3B:
Eirty Ofiher candid,af;e:s as on the
idsi”daIe’j’iX'<'3§Z Qj'appIicaz'1'ons shaii be
— .. eligifiicfo’ fir}? recméirneni Lmder {hese rules.
. E-?ré*r;*:’*’-.e~:;’.«'{.}2.c1t’ ifizere is no m:::;<'£;rm:.m age iimiir
' fQ_r candid.afes c{3znpe£Ting :.:.n::ier in service
. ég:.4;{):;a.,
. Carzdidaies must be §"z0§:*: §;z’a;z.§’:s:»:§. 59;; 5: i§:2.i.:>er5;§§’§; §:’abEis§:£%rZ by
:’,am in Irzdfcz a::d.j’mr7’2 an §ns§f§:z.§{:e a:pp:'<::veo£ by the
g/,.
AICTE, or a f)ipZr;;>ma Ceri1f:caz.efmn1 i:I.z. .:1TI?$ii–IiI£€iO?’L
cgf Engineers (India) that he ha:-; pasgéi:i<Puar.:::s:.+fl. 6}. B
Qf the Associate Membersmp E,scc1m:nrqti'io}1 c;;af'.fth'e–..
Ins£'i.iiu.£"f0rz QfEr1gine<2rs=:: {India}.
35. Rule 13 deals wi1.h £;’i4§T3{‘3fIf=iVEA1..’i.i()E}> Qf ‘a.;3g)Ii.c::é{“é,–3f(ij1*1._VQ§’
Ge’r1ea”a.i Recruiigmeni. Rules a1fx€f§:’i’iw.’;’€£1dV.S ”
” 13. Applicgtion”bf*f34criér;1l Rééruiifttent
Ruler» E’:)((,’£”IZ1i””QF”!17~.’.”(;”L’~.’-_§:L’)(i’;4.”_V'{b. (‘3f’V.:?;:?1(i:ffi1’£?f’S for which
provision is nf1a.,d é_ in Ijflfise i;t?”2″e prou1’sions
Qf the’ ‘ ;{{§r,n1cf§jaica SI;a1;é _._SjérLvices {General
£Zé<,'fc1_ii%?.1ei~_} R_t:.fiéS5 i"9'/'«"V/_ ffor" the lime being in
s'?;§dil_"b¢" a;2p li.:i:ibZe for purposes Q1"
“r€c:*z,:£iriie.:jiI: uv2idTe%*’*i’}’1.ese rules.
875 _ .. R1112 with 21p§31i.Cat31Qr1 sf Other P311163 which
r%79§é*i9:_E1;S :.1_nds:§*f” ———- ~ *
Application of other rulesn T F16
‘_”_£{aj:’f§”:é§£a.E>ca Cfvii S{:’¥”viCéfz(3?” miesflgr {he {fine baéng z’z%:_4f}::m::{3 regu.Eai:’::’.ng
{fee m:”zd}i§’:’a:”:s; 53;’ :%sré5:”:>z'{:e 53;’ {:~:° Size §}I'”{}E?§S{} La jirzicie 33$}
%/’/
68
Qf the Cor1s(.i.Zu.t’i0n of India, in sofa?” as such.
rules are not coI1sz’si’:em’. u;i:’h the pr(;:.%isions;{7_f
those rules. shail be applicable to
appointed under {hese rules. ”
38. In supp01’i. of his Con_I,m jL1dgmentss ‘of t;i’1′<;-. Apérx (3:it;'rf is '
rep€)rted in AIR 1961 SC
SPINNING AND WEAWNG .90.,' Vs; STATE 0?
UTTAR PRADESH in pzxragmgyh 9 and
10 ii has been hcfid as L1.F1.fZ§€§7: «b h’ ‘V
_ v’ti73*:.e:*<3r"ygill _' be Complete h.armoz'zy
}'z;9u§.s3vér–§f"'§V:§e._?i0I§"~§.zfas{:eac?Z, zI':a£"' Ciffifa} wiii appiy
in .oii te_r of proposed dismissal or
'"disCf1arQe__ éxc£a;§:. wfzere an z'r2qm'rj;; is; pending
}:iif:'it':':}: the %§i é'ti2'2iz:g Qf {3Z,.23,'We:3 reach $31.9 same
_ l§)\g*,'. appigizig a.nof:?ter zwsli fC?E€){.é.?3'?£ miss' Qf
Vv<fo}3:';;«?jrziz§?VE,§{)rz mat: gesrzerzczé prv€s:’:’3:2.3 ggieéd. 5’6 specfai
g:_:?s*é;z%:1;§f{}:23k Tfze Ze5:;m{-351 AE:;0m€§;–€§{:I2ez’s:zE seemed
” Vzj;§’i- szgggeszi ifzazl a.;:F”::’££;> zihis rz,:E£:’ Q2″ £:0z2.s;Z,z’z.:€z1i;;=Ez’::i{z;b§ee :0 rz£s;e:2§z,2e> §j§”i§’f =:.’.E”§§?i{fE. ?;:3:i:.:2ee.:’z 3’38
5_;,zen.s3:”{:E §:3?”{}{}iSii’}f’? in ::;:r<ae 35:5': and {$2.8 5;;2c§::s§
2
%/
69
provision in another Acl, the rule ccmnoli ap}r:l_l;l’-.i’a~.l_
resolving a C()1″§fliCI be1:ween general ancl.~«~s.;j_e.cialV.j’ , A’
provisians in the same legislative insz4mz:”;erI£’,’vilffiisl
SlI,Q’Q€3SliOI1 does nof:’fi.nd Sll}f,_{I’3.0I’l in. eiiilievf’ ;:iifineipl_eV
or aulzhorfly. The rule llhljlli aené:ra«l_ ‘pf0«vfSiar1s
k’)
should yield to specjfilc prk:::vz’szior1s shall’ an”
arbitrary principle mal.l1e.f saonly some of
them g%:s–l’::¢;-::;~a;;»n.1;j.«;” l;l1ai:A..i.hese””la£ler dfreclions
slioflld _§}’I’e1}ail—- these while as regards
ifesl, eazilfer clifééelziarz should have e}fec1,.
“gin Pfelilflll:”»S{)lll;l;’–V,A{fl’8.f3Q–53 23:12 1032) quoted in
Cfaiesl £)f’t’– S§.ai.a..l(§e–~sleaze at; p.206. 6″‘? Edition}
— ,Ror71i’lll;s:\rI.lI2′; n/1em’;i’oned. Elle rule 2§l2.us:– “The rule is
§f_1:az’.__wlzerie’z:e–:<«lhere is a parfzieular enaelmem', anal
_agge*::er.a§l enaclm.en.::' in {he same si:'al"uE.e and she
1"§€?éfl'§:vF'..T{5T§§9€e'3'l in its masi: eaz*:2_;'3«:'e?2ensfve sense;
l.l,_'*'}E,lZ§ evemlle £.h.ej'?:2rm.e:', {he pa:*:z'::?:.2.la2" €F'lQC§,3'":"'i{;'?'1I.'
.. :%::zs:' be aperaliee. anal the ggerzeral er:.sa:7§.me?iz2': rmzsz
Ejle z.e.£€e_2*": is afiecéi. (mfg; {he sz'.§":.er gaaris agf ilze s§:'{z::.;.§e
la ié§§?.§{.'§'l ii mag; prgéggerlgg ::z;}g3l_:;"'
gr. .
The rule has been applied. as
dgflerenlr pr”OI)i.5i.Or13 Qf ihe same slaifile ‘
numerous cases some Q1″ wlzicll 25¢ T
menticmed; De ‘Wimon 1:. C$”€3(1S€3,~.[I’8.28}5EBli’lQ
United Slsaires 9. Chase, siege);-A1..:3§5 -.2′:2,5 la}ff’;er__1I&
Carroll 1). Greenwich Ins,_Co.. .1 ll
10. Applying i’l1i§”r1ll.e.Vqf’ eai’1sl?fllr:I.l0Vii i.!1(1l
in. cases Q)” conjlcl:i.~~lgelweeaal :,S.1’3VV{:”C?I:/{‘€C pz”c:»l?isil§:2 and
a general proL:i.siérl1_.:.i1e prevails
over then. geneyfaiv .g:§’:’oi)'{.s:;:;_rzl lhe general
pfOI}lSisjfl’fi.l:?:;.€5l§e§-_fmlgjltlio.§1,lef1:x’C’Ci§:eS wl1z’.ch are not
we musl hold that:
VCl.(.5{Cl} .,1>:as;,_n.o .,gpp’l1c’a{–if)r;_ A5′: a case where the
pee-fallpf.{ml$§£0ris.Qf7Cl.*23 are applicable.
39. ;/-Xg21li”:1_ Cmxrt. in the cage of STATE OF
RA,;§As:r*r£AN”‘Vs.:lGo1%I KISILAN SEN repz’i:e{§. in. AIR 1 992 so
‘1.795-4_’§1l¢.pa%¢h 5 has held as u:1′:’ff
untrained ieacflers as an exeepr4ie11;«–.Vifu:aVV V
cannot be given effect. (0. T rm; In.+3r:’f;’:
argumenr either. The r;°LL€e
c0nsi’mCi’i.on Q)” appafe2′?.I:lg; eo:1flz’.ei.’ir1g’v “${.at:y;:’erfQ
provisions is weil estaI§Vii.’~;?u;>d _jbrV’ ~;zeze}IeVZd.ir;ig and
giving effect’: to (2131 we pro’Lii3=;e:1e.é9″i3;§:_ft1r es”iI. rfiay be
possible, and _fc3f’af}ei<:i'if1gf.file.'"i}i:1::efp*rei'a€:ion which
may render any btiose. In {he
presenf; Reieg dee{i'§ii'{gV_.__;eifft payment, of
inc;rerne:«?_._t –é;}j_ gertsefaf I'e%r7'*a$ .=_u?1ile the Schedule in
:'"i.}i.'e 969*' :na';§és" a: special provision
Vivgoverrzirigeflieeé »ez.;4ii~é:j:«:iii–:1ed I.ea<:h.ers, attracting the
Ifiezsdrrw "gere1erdZi.I§i2;s'?'Speeialia d.erogam',". :'.e., if a
— , speei’a?V_;j:3re2;?:s€e:1 exade on :1 certain, suigjeez”, that
Es:z:.uE3z;ec%i:’ ieV”e;<c?.:.4decf.fl-om ihe generai _;0rem'si<m. '£'%1e
_ {Sehevei:4le in the E969 Rules, Eherejbre, nae:-33: be
– -p.%*ez:afE ever’ we genemi prezzisymxs 0f 2 §f;3§
Rz:i’Eeé3_,
?§’€},. Fmzz: éthe :;%f{3:’e£~::a:L<§ _§1,:{§g;e;:"1::%':':f.'.s;,_ ii. s::*Ee2':§ éézaé;
gefiemi gwevieiezze SE1z:$* E2; 1’10:
9/
. . p’1*:3*%.?§S–E’eI1 A.
72
an a;:bi’£,1.’ary pI’iI”1Cip1€: made by lawyers and §’l1dQ:€$.’:b”i1_t Spills
fmnl the COTI.T1fIE{)’I1 u’r1de’rs’t.2mding of 113621 and woméri.” Rule
is that, when.é:ver there is a parti{:L1§ar erkzictriiefii 8,I1¢if -ii ‘gérgeral
enactment: in the same saatute a11dM *ghe 1att:@r”tTaEieri”in’~iLs more
conaprehensive sanse would «ix-*e1*91’:,11_<3 'the f3rm43'1i
pa'r'£iCula'r enactmezai. must be :{3})é;rg1'iEve3 'c'-Lfid . 'Lhé.:_"'g¢V:1<3;'ai
eraaciiment. must be taken i1*11'.Q"'2aft"ec1 "only 'toVt.hé:G"£her*':paa*Ls'Qf
the si;atm:e to which it may prOj';€:r13i apm _111 case of<:o:o.i1ict
between spectifie pr<n?i–S_if,':;1 a:_I1d;_gei1e'1"21I'proviszion, the Sp€CifiC
provision prevafis over t4§'*;e_ géhe5:*a1.–=.pi*o§fi9_itm and the general
p1'0viISi0n VG.;11'_\,–*" '£:(')«_Vss'L1E_:I*1' cases which are 1'1Gi covered by
the Spe§:.i.fi<: p1¢.<;»\fiSiz”V24.”—.__E’i”‘«:1. Sp€{T’.i.’:”i1 prc::}V’isi0:§ :35; made on a
cterizzfizi sub§§_:Ct;U?Lha’1 slzbjeet is exc1u:: E ‘S5,:
V-Lv,;:£…~
{3}
73
Conlpetlitive I£xan1.iI1a{iGn$ Rules, 2007′ Th6 RL1.§€:$i’C}1′ 1977
previde for age limit for e3.p’p{>i’n’t’.m€n¥’… It is cG:3′{ain<":–s.l 8.
Similarly, Rule 5 of the R.LIl€S, 2007 §)r0x*i(}*é,?s
academic qL1a£ific:at:io'n of czxndidaies. '1"_'h1:~1"~3.f§;:fé3;'=.3.v«1;@n__€133
special rules specifictaliy pmvicle {Gr age-1' 9_1_V1L~'..V_,;i{§é;;:1e':r11__i_c,*.__
qu3.1i'fica'{.i013 Of Candidates, it 0\Ie1A;"1jié€:l§.lRullév_-!B;{'l)
with. the Same a.SpeCt. Rule _v<'$f-{lie riilgs of f2.{£}O"}5_;'CEee:l;i;"€s tliali
the Said Rule 5 has no appIiCatlllG«£1:ltGvVtl1e qiiota 1.6:. in so
far izrsewiita Candifiaztes poslé éarmarkecl for
S€I'ViC€ quota. ln respect": "Oil:'l{l'l€:fl'i~,i.'v~1f}lE3"'_1'118XlI'i'1L11'1'1 age: is
presc;'i§3ecE_.1"7.'1ffh_<;'réfo1'<23'ii; is not 21 case cf re§a,xa%.;io:1 of age
p:"es<:ri§:)er;E. in–Rtxlé,_5"..§2j'17..g;:»erso11s othef than the i::~ssez'vi<:€:
ce::r1dida.}:é$.4_V The said 2053? Rules tie 3&1, prcwide fcfzr reiaxatirm
0§,.e_,é.g€ Emit ;3ri<'3.3§::;'ibe;§ in rule 3 l~i9wm:'cr§ Rule l3 malies it
V ' »::léEa1* €:*:sq_ce;31;, 313*: respe:<:¥;. 0:' maiierss €03' whiezh gsmvisriens are
Vé;:.£1{'i[€_§'1:._?;fE';;és;$ EQIIEEESS 'Cl"zf:T p:"2::**v"i5_;§<ms»:§ <3?" 'i'.l'li° §r<:az°:':21'z.aZ§2:z S?;..a¥;.@ civil
-r
:2-‘s€i”=é:ic€:S {{$_£%tEe:”al R€{:m.ii.m::m.§ Ruiesl E9’??l E62″ £1326 {time biting
§11;.l§ll’§<723;':";2l:;=: 5:13" §3E3,§'§}€}-.':§{'. <2? :'e<?r::i£.::';e;2§"1*;4
i.'..Eff§Cl€1;"'l1l'1€S-Bi? Razlea Rtiléf E4 2*s£S{} az:1":§3l.i.fEes:; ': 32:; 2?.Sp€{_'.§=
l
Therefcrre, when the Rules of 2-007 do not prm-"ids :f:¢«lgi'};;1ti0r1
of age as contained in s=.:b~Ru1€:(3) 0? Rule 6,
(3) has to be read into the Rules (£2007, st$"i11é§t: Véige .];:'i1'itu
prescribed in the said Rule 5 3t2m:cis3:1'I'<:1r:;.}<:eR:1_ if i{he 'cbnd1iI1%i0ns "
prescribed in sub-Rule (3) of :R".;1\1€3 'aV¥.'i*:;fac;4f'.f,%'c*i}; VS}.'§}VC)t';RLi'1C
of Rule 6 reads as under:
“{3} I\’otLt:.1.§i:;§’:.3za}_’td:§;”;g}. affidtéhirig C=0nI’:ain,(-3d. in
sub–rule (1) the n1axi:rf1:Lfiih§fe _–E:’.g:9;v*a’ifj_'”<3b;4jappoinfmen:
shall ef1h: t:z:1¢e?:1 the _,*"oi1<)wz'r1g
cases. is _ r}z<;r1I:i§3: :{5jd"rfi1 z'i1ély;~
""" Q "f:j;j;*'~.' ca.§;;»""'};j' a candzidatie for
V' '~f.?:Lj3j:,»(v4)4V1"1'2_l_:rV%:<2_i"tI,' to a Ciass IV posl on the
ésigablishmeni. cf a Minister,
Qf Siate or Depziigg Mi?'1.§S{i€T,
'vvb;,:;j'¥ve years, if 3216}: appeirzirnsrzig is
only for the duraijiorz Qf {he term. Qf
Qjfficce sf such 2':/;'im'sz1er, 3%/I'ir:i;<sE"€r Q)?"
Smifes ar 53952553; §'JI£'¥":§.SIé'?'f
{E9} in :';E2.s5 sage Q?" :3; <?and£.{ia:'.'s3 :,.:;E2o '£3 az'
wag §'%{}§C§i?E§,I :3 g}{}SEJ zz:2.a'£e;" zifze
G{}U€I"3'"£m€3'":E 6}?' Ci Eacai a:.z.§,%2z}r££;g; 0:" {£1
E//….
375
Corporation esizabiished by a S{a.1′._e*
or a Ceni’ra.Z AC1″ GI’ esE:a,bli.she:’i”‘bgj..’j:–?if{: ;_.
Gouerrmlenl unclear :.;1’ ‘
the Govt, by $519 :_”I’1T:.zr 72}’:§é:z:j»
during wV1?:’i/J2 .r’_s 0r [1.,§CI£T’ ”
such _pc:~sI. ‘VII;-an ggéarsj ‘:.L:?é_:icfi<é:z}é%* is
5633;"
42. So if 21 £:2if1_cEidai.(~>7 };vh{§LT’~.t1;:)[5’iies for re(:ru;itrne11t
under the RLE1:3 ‘7.O07fi’fhd{1g1’1.1″1AE2. ‘C{§3f3S :1{Jt passess the age as
required z_:.r’1c{C.r_ i?,:.,:1-8 5-:éLt§$i’i.es»requi1’e’ment of clause (b)
of Ruk: “[*8}_§)I’j.RL{1£é::58. 0E7_R’u1e::,’ “1977, he would be eniflled to age
11-)1aX3_._t;i01’1’a$V 6:61′;-t2ii:1_€'(i~__i«i”:*– .1116′ saié proviso. Mierely because in
Rule 5″€:£_'{‘. ‘the. iTy,1g”«-ski “fnaxi11’au’1n age limit {Or candidates
com_;:_svei.iI1g”G:ide:17′.’–i23¥s€2:’%Eice queia is 1E1€Z’i'{.’iGZ2€&, {hat is 1:10: 2:
cgiée Qfage. §e3a§x:a.€”.i.0.n £0 G”thEt:*$ and that does 110% some in the
» fwrzgy Q{£v’::;3.§:}§§{éajat%{§:1. of Ruiifi 6{3}€b:E and ii, wimici :’:{:’£, hawe ihfi
. £:;§’f&¢r-csf-«:;§x<::f%~:¢:§i:1gg {he mid §}:'Gi£'i::31§{:=n,
E
E
3%.
76
43. In fact, the Tfibtliiéll on an eaflier 0c{:a’::~.i<3m a1SG
{oak a similar mew, w}1ich View has been affir'a1ad..'n37.;i f3{'§'§:'Vi'.':T-;.i'01'1
Bench of this Court in the \7\I.P'N0.2e'3O21~3E/9?', whgxuzé it
held, the 'Kaur11.a1',21ka civil Services: (_C3.r.€::_1era1_-'Ré'C;:i’f}(§idE1″£:.E§;%Vj_I71§5v¥;. afn <i"v'prdper azad
needs £10 interference. 'f'Ems.___ '2'1-fisingilal' Ca:"§iér1t§b1'1 raised by
KPSC was I1egativeé In View of ihe
rnaiier. the Tribxmal wag-3 i1__1._h~c§i;:1ibi1g that the aforesaid
two a._pp1ic_2ifi{Sv a'Vr£ e'I'1i.iVt'I€_ d $0 age }'€1£LXE1{.iOI"1 and $116 KPSC W-'{:1S
nei jLi'S.tifi€C1V in 'Iitj'L V.–them fer i;1ie;"vi€:*cv on 'iixe greund
that th.€f,?<–..g:'1"e age §:)é§I"r;<%1é. it is not 311?: dispute mat. if {Che
rgk§:1xé3.iLi.1A1 is Véxiezaded $0 these: ifxxza a.pp§§{ta’:1E:s. than they w<m§.<:i
V' .Séi'§.i.S§°'. '{.hé'~;'€qL1E}°€2}1E?1'}%. of gigs 213$ i.h.u.5.s eiigibiét mat {Kai}; {G
ij§«":_;:f9 «::%§{;3:::é';§:21€..§<:::1§ but 2333,20 ti': "£38 <::83§€t<% fcx' in£1.ewi.:3w. En
'–{.I?:::a§', 2'i€§€§%"L'$§" §:.h'€ :11£:'§:&5.e1: aw herzzbja Reid '$19.2'. Rifle fiiifiéébi {}§ ihe
' ~ s§i;3§:dé;' :'€.§2,%,§<.€:d ':0 %;'§:a'£ s:Xt:€m.,
E€;{;.k%:f~;<.€;§"v.?§'?'? 2:1E}§Ci§i€3$ 321:2 am. 2?:,§}?;§s §é:°<;ws2::;*i.§'3€:<?: :,::1.e:k~:.r Eiuisr 5
3
77
POINT N0: 3
CREAMY LAYER POLICY
Whemer 3’\feu= Comprehensivejfireamy”I;.ay:ér.Policy <:£ ai"éd
30"" March 2002 is appiicable to irt':ser;Jic(3' canc:'idt§"Li'e'S :i;3.I1i}:1V?_a'a.v(3 "
appliedjbr direcr recru:'Z:meni::wider 5%V_cE1€Tr2go.<fy'?A.V¢:
44. Sri. Nanjunda R§:_ddy,r._}€ar:<1'ed__Sen:ir Counsel
contended that in so’: £21: as {_:Tx<=:(i'z"v=Li3v*~;N:f'1'1':;*1f11V of 5% in–servi.ce
candidate is CUE?C(f1"'I"1®(ZL"-":10.pf3I*i£3Ct':_Of'.§€3};'\?}'{§'€'f.£1 the Eower post. or
experience su§:th_. post is Vpres?':1fibeé'.'""Eve:ry parse}: who has
atta1ir::_ed 1,11éA'2Lgs<~t _Qf"5:Z1 ~y§ap_s, _who has not zitiainsd the age 0138
'€3£l1'S, eiigfibée 't<i ' ~21 "3.E,\:';'»».4E;u£ in so far as iI1~S't3§"'v'§{I€ uota is
– _ . 1
eor1c€:rne’c’%;.._V;w 1::12:r,:>s:iA.1::,1’izr::i;~’L’ age Iimii. is p2:e$<*;rs'.bed. E-XI} thaif: he
I'1;3:§;_§§,O satésij,-I {he e:iv.<:a14ien21E q§,:a1;T§i<:21:.ioz: Llfiflfi? the R3168.
' f'F§"§:eref%:'f::._'xixE}€n 21 p;'esC,rib€é;% p{*;E'3{{}€§§ sf 5a:,»-’32” post’.
‘ “:3; é:2:p§:;:ji€;::{:.€V £2″; a pe:~;%;., E5 é;”;?. a c{:1’1;%”: §}E”{‘:{?€idffti’:'{‘. fax’
a3;;}pEy§;;g; jmg C@:”:1§re1’u:=:§3,esive C2’€21;1’1:; E,-2-3.53:? sf 2802 fig
::;3gé§:::j;>:;:e”§§ an ihzii Szzéfi E35333.
78
45. Thts ‘E’ribu.:”:a1 has: Cate§g0;”i(:a11y 1″ec:<)1'd.tid. é;-._finding
to ihe efiéci t}1at no S§)€:'fCifiC permd of ;',5&'.I""»–='i(Efl'_."§:;'S n{:*cé{'ed
prescribed in order to become: e1igjb]e__t9 21pfjIj,.? 3191* ivI4§#S(:-3f';"'};C€'_'
Candidaie. The cand.i.da'L<: must h;21Ve;'pu.i iIi».$Cm;it: S§Cfa5§(V"}§.'_EiI§d '
he should corltirmrs to be i:1'Vfs'c*sj;§(?eV"i0 "§1§:'.:)})}fv3'/ fiiid
that is s3L1I'fici<-:r11 to g1.tmct fijsaéicyi. T1143
learned Ccnmsel \.r1'_§:\2\z of the Tr'ibu:1a1 is
contrary to i'.he,_0bjec1 1I:"i'1;hfxv'i:figig' '(i:(:)'V'i""I'}:'§.)I'€}'lE3I'lSi'iz"(i' Creamy
Layer Policy 3T.x7»"c-':E;"c;i11f].:'.'!.)1'<;3"EfC'i Yh§f:'.G{)§§€£"1'i'II1€f1{.
46. “”” ..§f:fo1}j7f;’f19_”ifaéiizs se.i: d::t aibzwe it is Clear that KPSC
i5sL:eé;1 twe. z9:0Tt:i-i’i,Ac€21Lbi<§~11;:é"" ~.fCa1"' r¢ecruiE,meI1t of 104 Assistant
E:1gine<3:fs"{IL)i';»'i§ié;z§;~».1.}§L'*.,___0u€ of the 104 posts 10 be filled up,
?5% is €:2%[:"§11a.;"'§.rGm::;»’i.i0}:2. in
{h{§’,’i”€’Ifi8§ZE§I1§§h2Er§§}_, 2.0% 11% :0 ‘£36 fified up by €ii1″€c:i: ‘recruit::r1€zz§
“”*.?€}E§(‘I.'”1’ is @3532: E0 evergfezze ir1c§z:zs::E3;::g_; ‘aha: §3e’r3<::":5 'R-'SE16 am in.
A :3s_es:'"%s'i:3:§;'~3£§';€:§'r'€:2é;~s iézér I'€3I"}7:£1E§":iE1§.§ 5% 9f p:_1§},;-* §:i:}:z:” :.§}é:’Si:::;’:$ whi} aim? §H§r3i*§”§=’§{,’fé*. ii; ES in i§”:Ei’§l {f{}§1’E’.i?X’E $23
aha naeaaé far i:r1s:3:r’x.-ice eta1′:’1cEi€E21§,&s ezgaéxi %,E*1G.:Ia«e gmsis Ezmve
<"""""""""
./’
79
to be filled up accorcling 1.0 the Z’f3.S(;’I”v’E1[.iO’I1 p01ic:§; T:}I.’ the
G0v<–31*;2men*;. in which ev€nt pe1"s~;(ms3 wha fall 1,1§Ed€§1f"Q_$"{'i,éT§§§§i?'i€iS
ILA. 118, 111A amd BIB are erititied to 1*ese%:va1i.i'§};:z. [I11
C1'isp'L1t£: that. the appiicams who c:};1.§m_ 'I'€?ES€'I»;,'.\V;-'"é.'i";i'(),1§'1 .a'1"1V b'6}0'1="SVg"f:O_'
ba<:k'warc§ <:0mn'1um't.y and thzlt' i}}1ey.._;;zEve '€}z'0.i.tp "B"-.%JA_0f§'§.mi:'r$.'
The que§5i'.icm is 'xuecézmsei t.h<:j<; are Gr{)i1p 'B' <).1'"{'i£ié'rJ:é dt*4a'€i;"ir1g';fV. .21
pay Scale of Rs.6,00{)/– to R5,»; I.",..200/- do *;.h.éy fa11'VVtif:10§€1' §\§éw
Comprehensive C'rea.my 1.a1ye;'…Pol.i_c:y.."and iI'1'11.1§ e;2~fC1L1c§ec§ from
appiying for p<}si.s 1'1}f;;E;E"l"'l.~,'fC')'3'5 .{:21r1diz:1aies and Ciaim
1'ese'1'va.1ion atnong {hem _
47. ” ‘ is afisc 11’Oi i11 ciispfite i.h-aa. ali thase persons filfid
app}icf’a’tiC11s; €’:h?c’f,r”x;>c3’1»’6:* Cajiéd fog’ the writien eXan1ina§.ion, 211} of
€h.em héia-icéé 1.)aSs_e{iz 2″}: w’rii.’£:e:/2 ex2m’:§§:;1§,i(;:1, ‘£:h:;:r<:<a.i3';ez*
%nt§;m'211;i®ns wife' $562111" {:0 t.i§e}:1'1 '10 aé',i€:I1.d fihe i}1i€I"'»'iE*.'W basaved on
§,§v.'%§3'~:"r§:?:§°i:',.__ "§'§zi:ejL,§*'a%§–.£§« 'aiifwzzd {E7163 i.:1.:.e:°v"§.c%w, E31124 i.E":%:%§_: wfle 329%.
_éfi?_e:}x3.:é:<i"3,<}<__insi::i€: ihf: izfiesrview Ezziii 9:1 i.?3€, g,I'<}%.md ?;.f:".a2::'z. §..'i<3.I:}-*
" ._;':':"f{;3« ii-;":«¥; _€E§§;E'E'; §€: a?::':{§ 'i.E1€§;' 2:31? €:X{'é:.s{§eGi 'é}e:;?z:1.:s§;€: 5;'? €;?'%5:"
€;'__:{:'”s;3j_r::i””s§%::$:£*:£% C:*<:am::g 12.13,-*<:r ?i§::7j;,»: it is; in “§’§”i!:3..’€, {“?{“2¥”:'{.€f?’2€;%’_. E_.im?§:
80
appreached the “§’§ibL£I:’a1. The :’eas£>1″1.s assigned b§;..'{.i’1r§iiPSC as
is Clear {mm t.h<: statement of sbjecéions is, Nme 1'"i.£§:ih.é"—ESE'e–'3v
Comprehcansive Creamy Z..aye;' Po1i.cy bexc1L3.dVés""1;h't:s3é=G'mup
officers belonging ta the backxxraijd €_§€}}11'IE1.L1»F.1ii:}?. 1i'::V"L<;3&1"€?i%:_1* {,0 "
appreciate that comention to .2~1.._H1oc-3}§ air, the
said policy contairzed in A11nEaxL'm=:~11;VV
"ANNHxURE-1i«–t&"G.o. pg SW15' 2225 BCA 2000
dated ;30f'=-.1$7IcirchT'-..'2'_O(;_i_°.;.j.
NEW.COMPRJEHENSWE cP.E2;1mE' LAYER
H .z3}–:3ci¢"" iéééz 18(4) of the
C0fis§;i1:i.fifi}'Qn bf th e fégllbwing pe1'sns shall
,1’1m: _b£:, e1i’g;ék:1e”–f§3;*._ reS€:rs:z21tio1.1 of seats cf p5ts
categorised
V
‘N A’
4;::1d<:r"'1_1gx,_£1B, 111;», and ma.
T13’is”-»1fLiEé will not apply to abject
._1T€::1*i1i.};i’11en1s; is pogts which insist on
p§”es€’ribe€§ period of Servicsé in a
=___i_Q_W€:1′ pasi. or e:xpe’1″ienc:e in 21 §)0:-31:,
pmfeassian GI’ DC{ii3.p9J[.i{)§1 21
qu2zi§§’i{:21*{1’on <31" ehgibfiiiy.
‘}{‘}:1:i:-3 :°u.1é3. apgaéifig ‘:0 E§{}§}{S§ SE?”
é2mgi’§.£,e§”{s} sf {h.r:=s persmng gpeiéifieiszi
E3§:.E{m.;:
E3:s”$s§i<§€:':?;. <7}? I:':{2i§:1
E-".i.::€ P3'é3$i<:§=:3%:";%;. «:3? ézsiaiizia
{a
E
{b}
{C} Aéi i'L1:1C:.i.€::{:a;"i€$ haidin 5 Cabinet. zank
83
saié Order are 1:10? eligibie for rese1’va14;ion of seai.3 ‘ai””‘–po$ts
Categerized ¥.iI1d€’I’ HA, E18, EIIA and H18. in Qifiefi
persons m€’I1t.i0Ia{:t V€’zVdt.i:i’€%d to ”
reserv-*aEi0r1 though they be:h;{:fLg..
The _p€I’S-01′} to whom that 13{>1ic.:_vf_,L?:’VV’*c?=_1::§;;i.i§.:ss ‘:s~’;V’:4L::f.’.:f}E.E1LE1§Z’} clauses 1,
2, 3 and 4 under E which falis for
interpretation irfxthis
“L ‘fIi:’s fills wifl riot. apgylyv to Véffiect recruitment:
to pasts; “wI1ié’:’z’ {:i$;.i’si t).r17a ‘pféscri.bed period of
s€3z’v_iTC”c?fLn_aa?.{0Lz:§3f~«_p()s£ or €Xp€I°i€?1C€ in a posz,
“}:>r{§fs2sS£o:1’«.€:rV :<';c;:i1:pa,i;ior1 as a qzzalgffcatioréz or
eligi-?:43iAl1'i.;_,v."' . "
4»§..j; ‘V 55; c.afe£:’a,;§&Vre21d:ng of E:h:r;::’p}:e1’1e1:.::§xre C’1feamj; L.:1}r€s§° P<:§cj~; ii"? 'EW{} atiéass-:~$e5~s sf
p{é:";–'s<3:v"–1's$ {E5} :23 €§imc%i. §"EE{§§'1.E.ié.ZE1€E":{. and £19 §}€,":;'~3'§.§:"~. azshiaéh irgsiséi. an
V A.3:-_p:'i-:é§::?:"%%:sec§. §é:':§i0€§, :3? 9–5<%z"2,:*§<:e: in 21 Em. §3<:e§».vé;. :3}: {2} is £§§1'."tZ'.'(.','{",
. , as-3-. L§.11.:i;e1.";: A.
84
recfllitlnerlé anti to posis ‘~.-x.-‘hi1’C;1″.i .,.€t?§5 a
qzzaiification or eligibiliiy. Themfore, the i111.é:I._1I.i0I1″iés~it§i€a1′–;_ 1r1
the Case of direct recnxitmeni and {O p{3_’7.-3’€’:’)»..’;T3.€3I’i€)f’f1″0bf
S@.1″x-‘ic:c~: in a lower past. is 21 qua1iI’i(jation’o;” e:_>31 is a C1L1a1IiE”i_£:2i!._i0:r1. than”theygi:i<.oi1't_0{'
the New Com 1'€her1s1'v€: Créa1.t1i'3{ La ?€'r' Policv' .A1ineX'u:'s¥
11. If those two conditions ism: HE}-9:, p:iesc1’ib’t:C1_f0:* eé1i1gibi1i.1y than
the candidates who i’a_I.I”w:,3nc1.Ve1′ _G-:”eLr3 in the service of the
Govemmezzé; or holds an Public Secter fall
withizfn thc “CC_-1’eaii1y–.L§£13?er_P$3i.iLty anci am not eiltfiled [0
res€:1v9;i:iuoi1.A
50,- , Efiittzrgfirefi-§zg.’ 1.%:is pmvisiosa, the Tribmlai has heéd
. _ Gatzergmzezzi Grder giaisszi. 3€}.3.2QQ.,;’2 in
{1} has {fiearigg :°z.af<3oZ am: {he appi€cff.§; <33"
irearzzy La;/.;r pr2yz,sa%r€§c2i.:’zg {E28 .: <2?" é?}f§}Qf§€f§'E{T8 as; :2
£g:.:caE{,§%{:a§.ia}:'z <g_,f'eZ§g§b:'§i:§;, 'E"!"1;<3u§;?": 3'25) :~:§}ec;;'fz'<;*. periaéi
5*
85
Qf service is prescribed, in order to become
{“0 apply as can irvserzaice caizdidatge the Czfi?.;i’Ci€«>f.i_t§Lf£t’f’:. ~ ‘
must” have put in some service anal” Picfl s?j;:o.::L’lc1A T
Continue to be in service to }:,«e”‘e£ig’ibZéf’§ £II?1V(‘3″‘:”éidfifi ‘
{:0 be an in-service ca{7,;:1_{date; ‘ Me:>reiy 1bs§:35.1Vi’Ls&€2 rig.”
deffinitze period Q!” servic&:..L {.ii’V.cxpéf£erj_C::3_ V bu},
it’: does not: n_rzea.r1 ~__I’h~;{ pér£~:0n_ ;;§ii’hoLL£’
experience or tiuilli b%3CQ:7.1é”.<32igible. In {he
circ:umstance3, 2'2: is that aniy a.
person wfze_ is V’ sefijice and who
con{::int;:es _i.}2 2 S€i._I*i,’i;CtL’ will become
€iigibxleff:.’._V:»V’ ._ ,_ _ . ..
$1. “”” of the ‘F1’ibur2a1 it was
COI1iZ€:I””id.f;’ld” i,hatV,V in question is Soieiy for the in-
serfice {€a:;§i.r:1aVi.Ve§s.”i:i. qu;é;%.e3§:i.0n. The’ref0r::~:. {E23 first cendiiieza :0
be gfiecified is §’i€ I’11L1″:’:a1i1 $6 in service an {:16 Ciafg he makes an
A22g;:§}V§i{€.éi:§afE.,A ‘E’§’i€:§””*;?€231. ‘£7516 22.§3p§§.s::2-‘zéiiarfa {2£ ‘E\E::}£.€
V .={}T;”Viz:-.gé;:<:§':Vapersoié. Ruie E ;’i<:a§E}; gmiezs it wiii not
'*a;§3pij; £{;7.£.ir€i%::7:. :"::':7'r:.:i¥;.':":2::%:':%;' am? 31:; ;§}<}s;és~; Whia':h §§'2§«;%;;<~:§"2'. GET} '3} 2:
§}:*E::S<_tz:.i.'@eté""pa-riad sf s<'3:'*».ri<:t": in 2;. ism-'{;=:z' pas? £33' (2% :":~x'§3e':"iem::@ in
g
86
a post, p;’0feSSic)n or occupatimi as 21 qL121i’if’iCai.i0n (>i’e1igibiEii3f.
Mezfciiy ‘zaectamse 21 pei’S<m is in S€I"ViC€ he is 110i'. e1ig_ibi_§=3~..§.0–._appIy
to the notified post. He nmst be in service,
{he 1'equ'i.s1'.*L€ quaiification prescribed L1nder~t"::<c
52. Rule 5 of the Karnatefiia I;’é;i%3’1ic ‘wor1_{s :«i1§’;;:;1%:1e;~::;g ”
Depa’rt,ment, Services
Engineers Division} igy Rules, 200′?
p}:’€S3CI’ib€S the fc)1i<3x*L*iV1'1"g–_€..V::i;1._1afific;V;§tV{d§1_'L§:}{E3'; ::i:1.i.gibie £0 appiy for
the pasi. af Assistarai lDi:.vis.ion~ 1 :«~
V ' academic qualification of
VV gc1i'¢ciiVcit1_ViV;_c;z_,§{_;. E«I;fEr;::'person 2,912.0 has armined the
2I ;.ge%a;~s not ai;i§ir2.ed 40 years in the
' " t'3£IS€:" of. ;._:faVf1dicETaI.es belonging :0 the Scheduiezi
E"{:QSV'i'f;'fS,1!SC?;ié5iLZE3d 'fr:'besfCa£~E; 38 years; in Case
_ :'§::;N§.ida{'es beimlging to cafegery 213 ,5 28/ 3A ,/ BB;
V in case 9;)" am; <:2§.§:er <:ana'.€::£az'e.;<3 as; an {fies
..__Ec2L:~.:-i «€IE.<:z£e fi:<r reaeipi <3' app§.iCaE'z'z’:1E.e::€ zhaii §.??_{3§’€ 1’5; rm m{7::a::’m:.::21 §:’m:’z’.
for cc:r2€E.ida.§.s35; C{>::zp€§,i:25;; amgfm in ssszvigre agzmia.
87
Candidates Inns: be h.0id.er’ Qf a I3egr(3a2;
Civil Engirleering or Consm.zcz:’ion Tc3crI1.nj(§1c)g,*iV.,i_*-. ‘
Man.agemer1t grarlred by (1 Lfrliversiiy T
by Law in India cmd f”‘om an I1″:.:;!:1fi’z1i’€;’ a;3V;f}f:é::.:’cViV lay}.
the AICTE, or a Diploz’na -._Ce1I’I§f?Cdt;¢a j;f€j’:fd {h§
Ins£’1’mi:’ion. 0f Erzgirleerg {1rIdia)’– he
Parts A 8:, B Qf fhczi ‘”‘Assoé1’.a.t¢ ‘v.;’\xI{er}V§i;é?}?s”}1i;p
Exami.na2f.i.on. Qf the Ir1si’iI’jz.z.i{0:2 _Qf’i,E§ngi.r1e¢>r:_; {Initiia}.
53. No doubt £’;h’€:_T ‘1’ett:r;%i’1t5;3’1e;}i is ‘a,d.i1fect I”€C1″1Eii1I1€Ei’ii..
Any p€E’S{31’1 u{E}.V€)v__is é1i’t}z”ésa.ici q’L’1a1ific21’Lion is
eligible i.o:.3;:p1_y’i o.’i11é gziid-V.pc>:.~itT.f;1\s is ciear fmm the albresaid
}}’I’bTu’VV’€,X’p.31″i€I”1C€ in a goat/p1-efession er
0ccL1pe1tioL:*;:..is”pre9_R¥’ri’beC§~-‘as q:,1aIifia::a1.i{>n 0;’ eligibility criteria.
‘ . E3’4;._ 2 in o:*CIe’f°{.dé1§}p}*€:’esai{§ GS’£»’f:’I’f’1IE1{3E1§. ariietr
‘eg.,r}ié:TiV “h¢;:s “iv53_ _b€ 366:1 £226 provisi:”:.e: s:?{>m;a,i:”:e& in {he
E:;1E”r:21i.;}kg’:—-_. “Public ‘%?\Frk5s §:ir1g§i:1@sé:’i12g; Uf:’§,}£1§”‘EIE”i€§E§ 8é:*rviz’;. Q’-:=’i£:.
{§{{%{:£°:;i€1;:12<3:1%.} Ruécssg, EQSS. R;u§:": 2 pm%:'§c§€és§ "%'.%::% %:':'a§::'EI'w{§ 0?
81
NO.
XX
5
Category
Of post
XX
Assistant
Exectu ‘Live
Engineer
Divisioni
88
Method of r€C1″u1’Lmer1t
Xx
Severn five er Ccifit bis « &_
Y P V 5/
pr<3mot'i{sI1 from 11:15: <:2?;.'dr.€.T'
of A333 stani; E:3gine'c{rs;* . _
and "I'WentyVper. cent i-)3;
direct I’€C?1’L1i[.§”I~1’§3.:I”i~T, in
accordance with: the. u
Karma mka }Pu”{)’1j.C _\?V0i*1§_S
Elngineeiéng -‘_De;;.a rtmeVI1″t. %
Service ‘ (VR€C’f’EE1iiVi’}T3;EI1T.’ 01′ » V’
VAss1s1aVnVL EX€Cj.1tEV’€’ “~ ‘
f Engmems; ‘E:}i\z’.ISiQ’1-‘1’-E ‘
‘ in pé3.i.it;i=ivc “iEIxé1r;1Vi:I;1;:’ti 0.11)
.’ ‘R._.u;!es,._1$:3’TI3;
Ffiivf: p._<§1'<.:é'11i by direct
rE*7cfu'i1§iI1. é13tfrorfii ameng
V , ;3¢:~s;gnsT{1Vn sezvice}
' ,bVc-1f0:1'i;:3' Karr1at.aka
PL1b1ji_<i x;x;.o;~:ێ
for dirétcril rt;=:::1″L1:Ei’me:1t’ in
€i{t<'_',(}Z'd;8I1€',f.3' wié;.§:1 Iihff
E{as,1'na§.2-'zk:;%_ §-'zzéjliarj, i?v"<33"E»§;$
Enginessring E}epar:.;1';e;1?..
Service {R€CI”§.:ii;IIE€i’£1§. G2′
AS$’is”i’,az1€’. §’:X€C£i”€§’5Zf3
EE’;-Izgim-r.&z°s; §}iV31s;i:;r:~I by
:%£:s:”:*:p€:”‘:’:’§f.i’a;<3 §:–X'€:.§}}§§}2'fi,iOE?:}
Ruéssa E3373.
Minimum.’ _ ” _
Qua1,i.fic21i’,i0n’3 ”
“F0-ts’ pr”c;:1_1r)£ion:
{1} _E’$«–‘£A1″1sA’:
0i7.ja,d@:gr:e€ in , V *
‘» £wfi/”
_ Mechanical
“Engineering as
the case may be.
-(ii) Ix/111st have put
11′} El S€I’ViC€.
of not less {ban five
years as Assistant
Elxagineer.
Pmvicieé that if
officers who have
pa’; in a minimum
servi.ce of five years
are not available,
an afiicer who has
gxui: in éihree years;
of Semice may be
géanaidereci fer
§3’r{::1:’:0*;:%{>2%L
89
55. it states that, in respect of each Caff3f,.3::(§x*}:9;:”OVf'”p£)S'[.S
specified 1’11 C{)1’L1I’I1I1 {2} of the Schedule b<'31<)x.5«_f*; of
recruimzezlt and the minimum qu;a..l.i.£ibca?;i0;§'Vi£;"ariy, éhvéll Eng a
specified in the c0rre8po11.ding <3n"?':;rie:;':"1r; c£i;»1L1:"n;§;£ V{3 }"=-'«3§i:'1:-ii: {4} '
thereol'. The schedule C0ntai'f;ss«–..a}i; C(.V*;i'1;1.T}£Z} ctoVIL1:fi::1
No'2–categ0ry ef post ceiumn «.VV<:)_f_':3"eC;V?11ii.;11ent and
at colunlm No.4 r11i1"1iV,1;:1._i%giE§..=:i: Werks f£2’2gé:2€.€ri;’1;_.,§ E}ep:g:ri’;men.’é wézgz
96386-$s1€;:s {he q;22iE.ifEcz1ii0§3.$ §:.>’1.’e:scréh€d fbr’ dirfifi. §’e{:r*%.:i.i:’:1e:2i ii’;
giiiaéizrdearzate wizlh ‘ighe Eia::’na’i.a:E:ga ?z2’::s§%{: E-‘£<}r.';~:s E§_§§§§§ii€1"iE}g2j
E}e§§ziri:'r;€11£ Sarvice {Reczuitmeni sf Agsigiani: E–X€{?uE,§V€3
E
90
}f§Ingi’n<:€rrs Divissiml-I by COI'i1})€i_iTI§V€ I1Zx21m.iI1a1'i0n]
W}T}.§.CI"1 is new m;31a1<:ed by Rtzies cf 2007'.
56. The a£”0ressai.d G<}vcé1"r11':1&?:::é;-Qrcigr ESE;-K' 'i:<j;\-vnh()111j'
1.he said policy shall} I101″ be a1}3pIict.a1§3.1e257¢)?’ 2’€sé’njaE;ig>z1 <§f_ S<ié;'E.3_0£'
_pOS'tS categorised Eifédfii' 1IA,V»lEuI::§';~V..[IEA 11EI;3TV.'-.:i\§'cx;i:'é"'.'2{;2} is ;’11″t- if “-if; .. fix-119: 31661.01′ 1.: n derziaki rags; or
an ,3″. ‘ua£:_e 1′ and us try / Ins if iuf.2′.r1 and
.di’a1,L:;; a: ..§:};;*+;’.2.zf’c::’2 not less than. that.” of a
G?’raa_:p B (§,g?;ice1_r”rp§:;; scale Rs.6000-I 1200}.
Rel}-?’ingg ——– –~:’: the a4i”{:»1″esa%.d §31’vi$:;9n is} Eh»:-3
‘ .’:..\3’€i”§’*s’=”‘??7i’1″}x147{‘1’L?.1fv3;”i;vAvcfdfil’ ii was cctonéezgzifiéi %i”sa’£i, ‘i;;§3{>L1g.§h 2; §3€-:’i:~;z:>§2
.’:i;<;';1"<;:§g;::s: E'.£s ij:§'3.2i% <":21:~'s1:e.s <3r11.az":1:3r2:ieci 1.:.:1e:§€§° 23k 28, 35%. zmii 3% ':9
the ,a'§.:1f..€:x'L2:°€ {<3 3.21:': G:remm€i1i, 01219:’ {2e1§.e<i f3{}f$.2;GO2' if
a
» i1:;:.fs<"f§iTé 2: {:2::.1C,§§{i;:E':ii 2% {§:"0%.E§} E-'{ «:;:" €:r.§'{.}'i.Ej} :':«E'i§'ia:;:é::':° 'Q12'-ésé. 3'16. aafiii
ij1é::s*:. bi? e"z'::'.i"£,1€c§ far :'<3S€;%§'V2'.1E§{}£'1 emcé E336 {}<}xr'é:1':'::1'3::%r1E. QE°C§€%E" efizfialeci
e
91
30.3.2002 sxcéudes saach persons from of
rese1’v3.1i<}11.
58. Per central. it was _Co:1__i.er;d–éd””‘ih:_a1′,.deci&r3u ”
whether a Candidate is eligible 7€or;’i.E:r.¥ b’e.n’efi i.’ §5i’:V’1thé?1.T$aid ”
Governnaent Order or 1101., TV£:fl’1..s’i’1dar V\’.fl(g’1’i’»'(::.$:£,’i?t-.:£V.-{Hi-E)-:LL::i
the provisions of the Scheduled
Tribes and O1he”\§\ . j, (Re3$en:21tion) of
Appointznents, Ejtc.) Ac.!,.,..:.l:99.fg)_V Commis-;asior1 and
therelbre –pL§\xrer.
59. “”” H 1 provides for reserxration of
appoifi*’mV1’ez2tV ~’S€3CT’iGI1 4:53 pro»-‘ide$ fez’ issue 1§¥i£’;~. &p1″c>§éEdes Eh:(.1f..3 2113:; carxdsldme 0:’ his pareznii 0;.’
A «gué;1:”di’:;:/1 bélgilgirxg ‘:0 ether bezckwzwd cE21$:;e$ mag..–*’, in {3z’de’r ‘Su;::
C’§.2i§Zf1’~.§a:§1;1€§}§£..–‘”{}f §°€s§%’:°vati;§g;’: 12115261′ S€{‘E.i{}E”z 4% efi;h.@:* ;¥?::=:
21;:_§p1€E:1″;%s;:=e§<:§3 ':0 .21 {::;.z’$€
5;? $t;ia:,CE3»§_ in E§r1ivé:z”§;i*£’.j; er any ii:§23+:?.2a;i:Z:1z:E E:’&5s§.;1%:.:,:.8.€:z’L E”;”;£i§i€’3 gm
é;T;>’;:gEi<:z:ti011 is f§}':€ '1'21§:3.sik§a:' in s;Lm:E*: §'0r'm arid in s~§L1<?h 32121111161'
7
%
92,
nlay be prescribed f0’r issue: of a.r1. irzcomefi”Ve1i’1d’=paste
certificate. StIb~S€(“:1.iG1’1 {3} provides ‘that, the ‘£};hsi1éa:i’1:”‘z11é;;{i>1f:
receipt. of an application ‘L1I1d€1′ sub:ise_Ci’,i0:<f; TI)" {Q}; and .r,;r£;£E:rL'
holdirzg such er:qr.:iry as he deems 1}'?fine?».$a3,ié3fy'i'11:g-.__hiéjnself
regarding the gemxinenezss of ihafii sizing"
pass an order issuing a Caste: 5:: rhéfqzase may be,
an Income and §_:”;»’SZ1f§h f’bArz1V’A: as may be
prescribed, Gr rej<-:CtiA1:g_ ['E_;.}1;3 Rules framed
under the 3~C declares that
ihr: C£1S1,€E§vT€I*i{:.1:f'_ECa'E'€ "uridér Section 44"; shad} be valid
'L1m'.i1:_ii'. is cé';é"<;;e1_1aeVd., -Sjri33.5m1e–[2) provides that the income and
caste V'r:§:r1§fi¢a§r,e '§$':s.1,1é=:§.._Tizr1'CE-E1" Seciiorl 4–A shaii be vaiici for a
period 0uE'r§iv€{yé'3__1'S;. Ar}jf_.'rVp€rs0;2 aéggriexrad E3}! {he order 01' the
Taflrgsii-dar L1z1'der'V'S6C%;.i0n 4A is given the right :31' preffirrirag an
a};=p%3ai;i"r'.1}':;der Sérériozz 4~Br S€{',"'£'.'i{)E'} 4»C g3r*.:’icEes for
V .’V;”::3;ij§?:_;i’2;i;§”;r13AV:>§~’.C{::’m::’;§.*i£.e€=::s {Gr verific:e3.:f,i0z:: sf §.r3.<:.:e:)ms:-. aria} ('i8;S?.',€*
" ._r5::%r:.ifi§:z27&<::5 Eigzié 552. gsrexrideg far the vaéiditfg 95 {ter¥;ifi:::a%';.r: §s:~3u<:3£§
agpiérgaiiriarr far vaiiéizy C@r*{,i.fi<:a'€e and Ruie 8A pravifiea far
g/r
1.12:-:' V{f.'é"§fi{7Ei§§(}EE Cz;:r;mi':;.:.{;%:;%. Eiiuéri £3» §}':':;}:.='§rEz:-':52? {gr
x-*e.1'ifi.cat.ion by the Caste and Income Ve1'i1"iea.*{io:1 Cemmitiee
and Ruie '2?' provides for issue of 'Jaiidity Ceriifietiefe;. :';Ru1e 9
makes; it obligaioay on the perscm who has been s1;u::;§jess';'u1.' in
securing appoimment 'zmder a :'e.served_V£:':iteg§er§,?'=L{3.e obi;é1in_
validity Certificate, for which he wouid zi10'1*,be. e:3i.i"{l:ee_c_.1 'ie the.'
benefit of reservatien. The eertifiea1EeAié§ss1,1.ed €31
the prescribed form C1ea1'ly '11j.e';.1.ti01"1e ei" {he
Government in so fapzxs e';iea,:Vri1'1'j;ee’e§:§Ve§*i.” e.;”;:§V_:i.§:ere£’e’1’e§ Cemrxgisssier: ‘ties He jegrisdieéizsita {(3 :32″:
31:1 j2:s:’Eg§:ie§5;E.’TV'{>\7er {he eefiifiiitaie iseueitl bf; éhe aui.§:e1″ii§; Lmcéer
me E: E3215 ze e§.z.:*”:§}’.%,j; :*e<:e:i2*e éhe <:e:":1i;'}1{1:;:ze-2 axzci 3:) air: "aspen
AA Vfhzii c:a.zm0'f, "be d'e1:1.e direettzljg eanziei. be éeme by {he
;,
94
Cemrnission L’:”I1d€’I’ the guiee of interpretmg the Gcyvernmem
Order. The11§;h prime faeie the G0vernI:1ez::’i: Order -V_e:z.ei’;1ées
reservation to Group ‘B’ empleyees when once? 1;11eV’Tfahs’Ei–‘ja$
isgues a caste and income ee’rtifi,eaie, ‘1t:”‘iS”‘–i:Ss1ier1 ‘pgnthe
assumption that the :”ese:*vaiion:=_is ;1ppT:%e.1b’ie’ ‘t.o’rf3erQu;e_”B”‘
employees and they do 11c:i_4be1o:’:g *-to mfezimjgf layer.
Commission cannot exclude fer c”:<V3"1:.,<:»i'cVV:'£'<~:-V.';.9':.e1M1.i.'<'i:11, ender the
reserved eaiegory by, 'in.j;'erprei'ifi§'jéseieh intei'p1'*ei'eiion "in {he
said G-overnment 01'der'. if in jzzdgnaent ever
the certificate i.eA:::,;_ed undei' the Act.
60. ‘– ‘ V’1’:v:<§i'j'e.;5r;:.e:e.:,1t5n_'oi KPSC is that if a czindidate is
mereiy iiie..se'n;;cVe_it'.1s' nuC:'t sufficient to claim exeznptien from
Cr.e§§my";aye'11 "iflfge §;'u*;ihe§ een=:iEE'.ier1 gxeeeribed E10 be Satisfied
~ :fG3'_ :'eeI€;i?:iie1_1t. is me pzbeseribed period cf service. If he
*–Sa%i'§$§Eee'«_"i.he',£é3,§d €Ee§zc%.:i.§e§L then zxsfifi ge em. ef this CZ'€8.E§1:£
La§;er"*%?0E:'ey. In the inséam. case even t§":0ugh 59%; ES $0 be féfieci
" 23.13' by i§3S€ff§'1~–"§C€i £?E,f1Ci§{§EE'{.€S, Eiéere :5: me p:*e;'~3e;'r%;;3i.%e:: 0? 21:1}?
gfiefied ef &;erVi223 ef {he €:’e2m:§
E
/”
%L//
95
Layer P<:»1i.c::y and they are nail eligible. By I1'1iS§'8.}.{€f;"IhE:}?'~~E%'€1'€
p€}:"§I1i'{.'E€d to take ihe eXa1ni:1ati0:"; and Ei1SO_~'C€1Hé3é.: "'f{%I;'.»…$;3.fi?
irlterview. Ii is at that }'LmC'{'ure '.–'J1f}Q{ii1f wa.:={ i'e;11:§;ieéi'V.£§:;1t the}?
were 22:11 Group Officers in the ve_:"r"3:..-[Same-.d'epe;r§';31efi3iA to .
whom this Creamy Layer P0¥i<::§_.app1£'eVs§' they'ii%e;'e_;:ot_§e1igi'b{<:<
for that 5% inservicte quota éifigi, .}".herefe1ie§'t.he:y were not
pe1'miU;ed £0 enter the é:1 {£;r\ri=;exv
61. Thouggh 1;h;e”‘–:é5″faid . ‘=arg’1m1eI’:f appears 110 be
attraciive. _ if.x%»fea:/Ifi£§.Ok~ _V Nofa: :1′ 1 ‘i:”§”i 1r1.e bz1CkgI*our1d of the
I’€’.,(3C31{1′}§j1’_€_iff1{is’.-3..f{‘Vi”C3£::1$,_O1’_>{h€ “‘B’£E£fi§.\7’u’€fi’d C0r11n1issi0’r1 which was
eonsiélereci {:E%l;O1’§::’~f{§if1I1@1§£{i*I1g “the Creamy Layez” P011032 and the
prit’1eip1eVV’e’Qehinci .t11’is”}e§is1atio11, ii”. is di§fieL1Ei: ‘to uphmci the
33%? ai”g§ur:1e’:1″i’–.–V in the rece’mmenda’t:i<m {if the Kzarnaiaka
~ 1Se§viee'«C;o;ii131issi0:1 Eb}: Sehedmeci C.ast.e which submitted its
*–:fe';30r§e:fi'_v~f3{3£}{§, 133:, 3:3 ebseweié as-s :.2i:der;
"E953? direez' r°e<:rmT::m.e:2£ ire e«s3r'£':a:"n posés §{}§T£§
§§e:'io{§ :3?' e;;.r'z::§r2.z,z.<;2.z:;: serzéiee G?' e:<;;e:"z'.e;":{:e :25;
p£'€$Cf"£.b€{E fer eEigiZ)£.Ei.{'g;. Bu: is": E.?T5E?E§,? 53;' §':'%*:.z3
95
operation Q!’ the Creamy layer principle, alt r’!1o.s:e_»
who are <2iz'gi.ble because iheg; are LL:oricir:g'V.:if<z._T"
suborC£.i.n.aI"e peas 1.': are screened our'. of the ~ '
Classes. TI"zerq;'0re it was suggested I?1a{.,__'§fz1¢r3 i§3.r1ngz M
and Cominuous service t'n ~'<':'z;" '{Csweff
Condition. precedeni. to get. eiigj'iF)le;'ffbr;3Licth'pfiisii; '
applicaziion Qf Ci'"€a¥T1y,I[;'y€I" VI"'L")_ 5'S'l.!.i;'h
resull. in taking away ir1E;:1:é"~§1artd Lz.¥}_1Vai:.g§'i;%e}1VVVf);;
the other. Applyi.r1g Cre{arz?Q"'£¢c:"g;¢r woiiLc€.if"ru§I.raI:e
the very oigjeci. Q/"'?T€%f5e%'AI"1L{1I,ie:i}I1 ifi~$"t:.Ci*:~ posts. "
82. “1’h(:fef_0re :’iiiifilV :£hé:v,é21i_LiIr§:tjfi~ari ii; is clear that
persons \x{ho”‘ha\?§:__pti’tin §Q11g.fpériod. of co111.i;1u0us service or
eXpe”m’_ence_ 1S’iit;:.11p1V3Vn0t.’b’e. denied the §:)e.r1c–:fit of :”ese’rvatiOz1 on
the gz’C;~2,::”1’€i t1′;a;”th.ey’–~§€~}0a’:g :0 Crea:11§; Layer. E: is after
c0nsi§1e1’iEig t.h0.§a,idA’–.;’eVg3~dft, the policty is iaici down. In oE’.he1*
‘ V’ A xx;vE>;_f”E§s;f..J:.1::»a_ };)€1’s{$’n:s—-b€:’1Q?:gi:r1g ‘£0 these ‘wzictkwaizé {:121s$e$§ if izhey
=h:1i;%: §:>L;t; in _c{;111:§:1§:01.1ss Sa=.m:i.{:€ er €X§)€’.i”i§i’E’i~C£E’. 3316:; shuEd ;3.<2%';
'4":??:'Z%.":£§;°i,Lz::§i.}~” of (}{T{.f11§}’}?§Z’§§.§ h§.g_{§1€:’ §}a:§-E. by wag; of
e:§.ir’e;:§. “r’é:a?r::’§§.:11e1’1.E, by ¢»:p§3Eica1.E.§1{>:1 {>5 Creamjz E,:?:§,.?s:’r. §i3u’:. if {Bey
n£’2{:e_ HG: §3{,ss;$€:é=;s5 ?L’i’:<é 2°::{;:,:§s:;:'é.e {:?f}<;§"§§;EZT§.€fE"£{3€;? :33' 2:92: in z:':’m.3;3.’}z:€:1.:s;
-E
97
service and if thezfg belang to {ha {keamy Layezz “Lb-.”<:__ "Penny
applies;
63, in. order to find cut when qL1:é.1i1″ig:21t”i@n
prescribezd by way of prescribeé pé;’i0d..of _§5€:i’-3-*i.’C:§3’O1″€wXpL§31’§=f;1j]f36c ‘
what is to be seen is t1’1(‘3V»”I’-§’.C3’i”L’lfi:’f!}.€’I’1T ru}.e:i:.A .1,inde}f; iv11’i.Cth:
recruitment is made.
64. The Governxiafintl :?§e:i*1:(ai’:z:i4;af; has previded for
h01′.izoniai res+.éfv.a1′.i0n “”foil 1″‘L1A*.:§x1_ c”:an.d”idates by enacting
Karnataka. 4’f{€<3efAiz3_i.i..O1'1._}:2_f "Ap}30i12f1:11e11t [Posts in Civil Services
of thfirg Si.aié)"fE;.r ra£.iCa';1did€at'.es Act, 2000. Section 3 of the
said en%«§5(:fi1%nt.«..i3t in-'id€f$_:'.§13:'"'255i/<3 01' the va<7ancieS ear#rnaz°ke:d
E'o:',ci–§reC'£ i*€<:'r=.2it::1ef:%; in each 0f the caéagorifis 9.? Generai
AIX/it:r:it,;f£~§c§%'sa::€iuleaf"'C'éist.§::;, Schedtzieezé Tribes; Elifid $2202: nf 'E.h:~:=.
I "<::atégQ%;i.§:s' {§f._0{h€:* backvmré {',L'–f£S%S€'3S Shall be §eSe'n:ed int" "mall
{'ié?gE}{iiCE&§'.€Sg- "i"%3<:~ Cn:c;.{:’é’. of €r%3:».1n”:§; §;&:;e:é:” is n’12’:s:%§e E?if§}’§)1i€?E1b3€3 in
the i’;aS%: GE” mrzzi Can£§%{iz::iT;€s b€}2′:gi:f:.g in Genemi §v1e:*::*iE. 0:’ {he
xe:}*i.3:£;”3:* E322<:.§£&3;;1.r£§ <7.§;?:S.s.:t=:s:a ::: {ia1%’.€;,;{>r}?–§ an{.§{;%.z° {iEa::.:%;:*: {£35} 0%’
Asiicie £6 9%’ me C<)n$1§§,11n1{:~n and the p{}§§{i'§7 in C§'€EL§'I?.§£ Laayer
3.
E/””
98
as exrfienctecé by this order dated. 301%; March 2OQi?:_:E$ ‘I11ad.e
appiicable ta “these rurai ctzmdidates alga.
65. in $116 25% posts earn,i:-fikééti aft;-xi reC;fiiii7;T;e’119t’@{‘he:4i’
than by way of promotion: 2
recru-itment. in ihe open In Ei1af£’j evéfi
persons who beiong ‘LQ \.-‘v11t(>« ’emf service are
ekigibie to COII1p€’£’,€. Creamy Layer
Poiicy they \-‘»”.{v).L11yG»..:(.’1C)’_{ reservation. out of
thai. 20% pds;1l_3=._-V direct 1’€C1″‘L’1i”[E’11tEirfi’. in
open ihey satisfy tlhfi coI1’Len{:i.0n
that classes, they fall within the
Creamy ui;a_}_:fe;#V iherefore, though éihey are eiégibie to
<:0n'1.pet'£: in {haz%'.__ca:,(:g@r§gg 'zmi '£,he'y WEE? E}{§'{ be €§}";§.U€fl {Q
~ _fes¢r*«.:ai;;Q.Q apposed £0 téfxagt in so .{a~s,:* as §'en;:_§ ‘€4ha1. $9/«3 pas-sis :?”}.a\f€ is ‘as §fiEE::j 2.1;}
A’;1~££.’.§’;{1>I’5i”iZ?1§;§ :9 32:3? :”s:s;<–::r"a=ai.*;:’; gxflgricjg of ‘i.:!1::’f G{§i=’€?§”‘§”§EE}§’t1″1′;.. E3:
%:’€i’é3 Noée E is a’:i’iz’2a.c%,€€:, ‘=.?%.??:s::1 ah:-3 <i§';°z':{:%: :'€tc:°uit.m:":z1i. E0 ggasése
gt/..
100
categery EIIWA “E past and cat.eg;0ry [K-8 ‘1 gases: were r-eserved.
As; there were no appiécants at 2:1} in thes£;’t Ce1t.egories_f’tkieffhave
been converted into geiaemi meafii. Only in c1a:;fé’* t:f._I’§E{‘B~ {Herc
was one ct2mdidai’.e available. ‘E’he:efa.*fe Gut. of'{§p6S€jS’VWh_i<':h: _ Q
are naarked for backward Caste azhgi df11}f"
has been seiecficd in the ”
posts are sought :0 category.
Therefore, {he Court S’};;:”L1–}.<:1"–;:)_}Vi;:1»_V<"::§ ué{ié;fi'Vi;nierp1*etation (if this
Government g:,i%§'1'i€' 1fi: pG1§<:}: of the
(3ov*ernn1t=:§'1–"£ achieved and what is
Soughé 10 b6 ¥1 r1 _ha:_1d should nei be taken away in the
other }'1':?m'i:'., if 2} V §:jL1.:°§0:;é"§1,:E CGfEStE'LiC'i§OI'1 is nei. ggivell E0 the
wezrds \pFf;? E§C.'.§'ib€~d' p<5:4:io'd sf service' in the Czvf;.. order and 21
‘§iVti3E’:aE* “E’!1€53..§1iI1§§ iéW§}:iv&r1, ii, wouid defeat Elbe very Qbject 9?
VV?:fes€*;”;{é3;€.j§£}’:’:£V.’=._ :’_§Th€1’efm’e, iighzigg held by ‘she ‘E’r’ibu.:;a1 any
A}:§14§4€fp17{3E,Ei{Z§;L§EE 236:3? wcsuki is/a1{§ E0 aE3sm'{E§§::a £5 2,0 ix: zwgzsircéesi zmd
if i.x23;=::s_én%.erpm{at’§ns me paasébic, Ehzzi. im{:=r§3’3:’s3i.21i.i0:1 w1’1i£t’a
‘E-é;<§:;!§fi ad1;23:1*£’ng..§ in mind 3&6. cioC:”i’rim3 of
101
}3LI1’§)OS3iV€i co31st.rL.1ctis:>z:a arlci the Z”€C()1’Ii§11€1’1Ci£1f.iOE1$.'”.,_Of the
Bactkward Class COII}FI1’iSS§{)I1 ancfi the pI’i'{§.C§§}1€’. z;1.1dét§§:é’§;1g¥this
resservat.i.ox1 coupled with ihe fact ihat. ‘{.11er–;§”a1fe S£:§fiC_ie2it’
number of backward c:o1m’11r.:.1’ai’i.y ;ugh{,”tb
be placed by the KPSC. ‘ihev.<;21u;~:e {)fj'L1SUC€'..
In fact afier the "1'ribu;:1a1, th€ G0ve;m_n'1ent They are not
aggrim-*ed.__.«”T1’1e3§{_a_’re”:10: 1L:.hal1e:iging. this same. Und€r thesse
Cil’CLiifI1SiE1I1’ACEt::$~; WC?.a1’e bVi”_ 3.11:: View that no exatepiioia Could be
taken ‘Lt:-V_th<-3 fi:2d_i:i"1g"revéarbtied by the T1'ibLma1 an this e:;ues"{i0n.
1&2
» ;B1§'U$c;A<1f:oN OF P.W.I) 3: IRRXGATION DEPARTMENT
V' Paci1::1an21b?.121 Ekfizlhaiaz Eazirneé Sazzibr Csunsal
Cf):'iE{€§'{1C§€.{i" Iibai. the not§fi<.:aE.:§0n §s$ued emsi 11:16 c::0r°1'€3:s.§}0:1éemc€:
" *-:.a:.§<f;.'§<;:f'2'2"' ES pm£§a*;<é<%*;”::: ‘L’.hf;*: C::3u:°£, :*§e:1’r§§; >f:%§”a{“§’W;’;§ “i§”2€i§ I;h:’-3
f*€:{ém.:im’1€:1i was {i€}};’}€: ii; ‘éhfi: ‘E3,’*»-R-iii}. E}&%’pa..1’i.z’::<:::2§, i§.1');{§£3'E' ibis:
E
i
3/
102
Rules geav’er13.i’n.g the P.W.D. employees. However. app1.iCaté<:»11s
of all §3€I.'S(}§"zS whe are woriiing in The Irri.ga'tin. -ifie-{§fari’I1)eni
herve been eI1te1’*:ae;1″;ed a’r1d they have been se1ee§;–ec§._
all those pegrsons who were W()I”k.iI1{;_?”; in Irr’iga1t:’§'(3=riV»Dep§1:ftraeri1~ _ ”
who have been selecied as
selections are illegal and 1:o2lA:3’e “§E’rib 1u1eiI
T138 T101 PFOIWYIY 313131: p.f1t’«i”Q._1AjtfV1 e52a.nc1 was in
total error in rejecting before {he said
notification ealiinvg for'”‘2{e§é:1i.r;:é1’t§,ene;EVifie.fpet’i€’.’i0§3er has been
giving the e’ndersen1e1’a{
‘I’he1″efc)re, merely because
he appA1ir::;c’i”a.gai1<1.eé€.A:ihe;Se;_§€i'«:idve:ri.ise121e7e3l.5 331 should not he eaid
that" -he is ue5e:gt.0p§ed "frees. ehaflexilgmg the said Creamy Layer
&aVfE;;ei: *é1eqi;:ie$cingV""i'h fihrzg the zippiieatien. i,as'£§j§,r it was
"eerii:e::i=j.e€Z V"i'§'32;i;E {he ap§3}i~::a%;§{m 2}? the w;"£: pe?;%§.i0'ne;":?: were
e::§7'i.e:*€'.23air1e%§§;€;%:e}; were §§e;m'1§1;.§,e¢:§ £0 '€.e.}~:.e. {he €i'.'X£1§i'1iI"1£-}'§'.iOZ}., i;.he}»*
were .{:e}E1ecE 'fa'; {he §::{.e:'vie3:»¥' ami en. 'géfge basis i,h;:'E. 'me C:"e:a.§:1§;
rE_,»a1f;f_:3:° :':s;';':4 ;-yggkééaézfiégie iéf: iéée %z:–sserz»*ie:: <:.2::§1ai§é<:§23.*€.:';ée era 'flee: daie
é
103
0f the :;r1terv’iew, they were sent back saying than the§r.._§ii.d not
possess the e1igi.’9i}:t.y Criteria, which is imgyroper.
6?. Per contra it is C.€)§}E€if}d€d by
the learned Senior Counsel that, i.
the se§)a1’a’u:-3 Rules meant f0_1″‘ irfiga ii’ean
preparing the seniorfiy iist §§é’:?é§Té:3s ur1d e r
both the depart.me:nt.sv a ::’1{j’f11f;”1 <3t'1 .ser1.i0ri*:y
list is prepared. in sofilé ef the afaresaid
seniority }iSt,§.~£)$+:#§§1.Q€if;=:¥1S herefere, it is clear
that the d€3pa1'unent' makes it Qélear
that fiersiajjs' fihese depzwtments are Ereaieé as
be10nging.._< <:0mm0r1 s€m;0ri§:y is prepared,
p:*u:i31eti0n is gévegrg basrsd en 'the said senir3:"fl§;. "£311 €:0d3.y éihe
' _'rj1?s;*;cV:V<:21é:7A:3::1 as; ‘i,E1:?§: C.0§”:’:i§.§’3.’ux’:=: ‘:13: ‘§e,i:>;::g “figs P.’¥’%$,E}
A’ = Defpa:”{r:1e’:13: .
ta*G:’kiz’2g 31’1′: th§: iE’fi§§E’§i’,i(}§E d€§)€Li”E.1’§i€Z”:’§ are: aissa sniified {:3 appij,»-*
E
%// ,,,, .
104
68. The Geaverner of Karraataka sa11cfi0r;cd the
estab1’ish.’m£::r;i, of State Civii Services; in respect 0i”‘I<.2i£n'2z§ak21
Irrigatiion. Dept. Sarvice. A ntifica’t’.i0n came to_};>i% isAéiaéé:d–.Ao’i=;.–£33.’
July, 1989, presC1’ibi’r1g ihe s£’re__t1g1′;h’ 0i’_ {2″23′.ti’1′-1V _’:v =S2iiU..
categories and thti-2 riumitrer axrfié. O~1 “[fi(§VE5?:;Tt~3..’ VE3?,J_t’ne
thereon. 11 came 1:120 effect i;’i’L%§1é1S1.._
pub1″1she<:i in the Kamgataka (fin ciay, in
exercise of the peaxx-*c§:'*s: "cQ:it'ersfe%1 Article 309 of the
Carlstitiution OfA'.Ifidi2L "'Lh.é made the
Karnataka 4_.P:L1bT{iC" \?€rj';.'.'i«;;s-L.. [}r'ri.ga_iTi{;1iV""Se;*vices) {Recr11i'm1ent)
Rules, 198"8%.f_-. pz"Qvid..iI 1g_ for Inethod of I'€CT'l"L1iTII1€£"H; and
1'11i.:(1im:;3':;<1équalificazfioxig'-.§:{r:. Ruie 3 of {he said Ru1u::$ dealt. wiéh
C0ii=.siii.utiof1 at.' the sehriée wh.ich reads 353 und@:' :
T}ié""'Kan1at:aka frri.g0;£':'£{m Service shaéi
{f:3}";::'si–sE: Qf": ~Z\'o§:w:'i:§zsé.an,di:2g anything cor2.z'm'n ::E”aers2z,znd~e>z:, in $53
‘ -ix::§.’fi’i.a§ c:0n;s£”:’ in $215212′: i3′?.€3 Ca§’:’ege:>rie3 Qf _;;20.§:;~:=s: in {$253
Cacire {}jfG?’r::1Eip 57%, B? C and. E} peisans ap§:d
%;’%’23m &z”:2:>:2g perszgrzs; ?’i{}§{§§FE§ €<:",§<3ni':'.c:'2.E §:s0;€:”i:”:_;c; Eiéeggfi,
Service, irmnediaitelg before the date
Commericemeni sf ihese Rules.
Provided that. no person so
appoimled unless he has!’ Jxjjr’e.Gi.ri’i;r3d; .’pe;?§e_;?:sii holding the posts iran.sj’err’ed
ia’:h,e f{a’rr1d::aI€a _IrrigaI;ion Dept. seruieefrom the
Ka?”T2,C{{C1}’€-5?;-~«’PI,ibifC Werlcs E3ngin,ee:°i.ng;: service
‘«.isi3é;E3;__ hoid. the same am. {he depuiaijiczrz basis.
service rendered in §’§’£.€;’ e>;:;:§i:s5 in she §7’uE3ii.e Werics E£Z2%g”;i:1eez*i.:2g f}e;3§’. s%is::;.§£
be {aken as egzizaéijigirzg seméieefer She §:r:.:rp{:«se Qf
;}2*’€2me:>£:i<}zz9 5;em'.ori:j;,;, gag; 523265 p«e:z§;i:3n. zmeiez'
f{Zi§{3S.
3/W
106
89. Rule 5 was :31 saving c1aL1es<:3. It is madc clear,
iha': n.ot,withsta11(:§ing, any't.hi.ng§ atonieuned in i.1'1_ésa"'~.R"11u}eS§
a(:t.i0n already initiated for I'(3C1'L1i[§TE€3'I11. to the p46:'st 0Ai' :'.é,s~:i;é't'a:§i,
Executive EngiI1e€rS, Divisiozvri, .<T;'a.!:er8,5 Jui1'ii3r VVE-21f1gi13'C_;€rS'_ '
{Civil} and Dra.ughm1an {Civil}
Kamataka Public
{Recrui't,n1ent) Rules, 3.9.60, b:eITr.:;¢.the._» of those
rakes shall be cont[i11u,c': d <:§§«iT%:::'r:der the Kamataka
Public W0rk.s Ff;1'1g'inee-1*'§'1ég* :'.{RJ€*,C..1"L1itmem) RUIEES,
1980, as forca.
‘?O. ” Subst€{}L1e:ii:1y_f’*iz§ Exercise of {he powers conferred
by sub~S’e:-<3] 1. of Sec, Bwffgad with See. 8 0f the Kamataka Civil
Svf";~'fi;r';'gf:<f§;<;. Asa .29'-?8H___{_};j§:.:§r1a§aEi’.V§{::1.1:;j1*:2;Ai;2:rs.i1«:”¢1» made {he Kéilfl Ekjbléc Woriis {Errigaiiom Services}
=g§;:–m~2.:m::;«:;:=;;:’ zmzzé {*;e:n;am e’Ehe’:f Riiififi {,A::1ez1dr§1e:3′:’.} RL1i€$E
1§’85;’ {i'{§é%ms3 323:0 ‘§0r'{:€= Gr: 19″‘? €}{:é0be2: EQ84. E«2uE{: 3 3f ‘ézhe
” e:;E7s;};:€3:=3::§€% ‘E1iuE§{31?ie:§<::{i {=1}? £1231:-éxtzzizmizzé, ta E.1;:e §{ar':1a:aE<;2;:,
Efiibiizt Warka §§E"'£"?3.§;_{&1.§iE")-3"} E'3€'E"'J'i§?fiS:% §;E"€.ec:°'u§m1<:%r1%',i Efizzizia
§88.
1……’
E ..
$1/..
10?’
providing far inse1″£’.io}:1 of Rule 6 which deal: wi§;h. fF§;m,$i:;i032211
Pmvisixzms. ii reads Lmder :
Nolwithsianding qrpwlling i:–2_
the Karnataka Public “s;’v’ofj»ks {bI_r}figjai”fQri Se@i;<e§}V 'V
Recruiimer11" Rules, 1988, iétill :'€_Jffk2 cofiigléitiarl
formalities cf I':he .§§b£;;stiI'1£i'io;I of
Services in accorda:1céL 'w_z'pif1.VRule'i3,, I.[h(§ _pc$;sis in
the fianiaiaicfi./.Afrrigikfitigfijy. shall
also befflleci izf $31.9 provisions
of the" Efiamaitiicaii " Engineering
De' 2:. S§é':'z)3':;(;S– [Ri:;é{ui,ifh1’ks and ¥§’1’igai1§’r”§3%i{m €r:~:::m-S
a’p.p:>§.:j’i’if<;€i«–'5<3:": €0::a%'.':°2§(:i. basis ems z§ssi.ss':a%r':*:'. E':i"i§§§':é"i'§3E" in {he UKP,
.' _ he '=::§er€is2é:i=:% p§'{}"'J'iS5'iOE'i S'E§p'%.§§7c1?I€S Eikzaéé :::.<;tx.2,»-"ii::E'::~s£2':::€':i::gi
Va-.:':;;fié';§::£-E s:?<m€,23i:.'1€::5i in 'ézhe E§a:*z':21%;,a§aa1 §:'§'%="i§.§ S§;'J§"'=,="'§iZT€;",S iééemzrzii
%
3
108
R€CI”L1i1L’IE”1.f31’1T} Rulese. 1977 and in {he Rules of _re<;ii.;iin3ent
applicabie to the post of Assisizmi Elxxggineer in_.–:'.';h<=:4"E{:i:¢ri22'§:aka
Public Works and irrigation Depzzrtmezlt E.;:ig§nt§é;ari:*;g S'€I'€_:iC'€'E5
er in any other Rules made Eifidfil";»§7h€3:_'p–:T{§¥iS*:} t'0?~.ti',1<¥1€__3if3vS of '
me C0I1stiE;L1I;i0r1 of India, ex,.-*g*rf~y..;;§o:'1ti9é1<:{'<:r;.gi1:t§;ir;
C0112) of the schedule bc3§{);..¥§é';«.V'.v:;§sh;f111 giffisogbed in the
corresponding Q1" SV€A'.v8~1f3S in the
Karnataka Pu.!:_31iC Dtépartment
{Engineering ':63, ;i;–¢1fi';id%1edVi1_1 'C-61–.—-{4} and {5} th.e1'e0f.
72. V …. ‘””ZF1V4i’c:«;E<§;1:r12;ta1;Va Civil Sérvices; Rulesg defines what a
Cad1'€ is. "".Ru1r: 8(.?"'}..;;'<:ad's?A_;is imcier :
;'Caéf.réV.. éeans the strength of a service
or pagjiw €151' Ci semica s«:1m:3i:'.cme{2£ as a Separaie
"'z':.:f12Zi'.
Apex. Cam; in aha Case of Dr; C ILm
Pgaswf’ “£533. smm SF BIHAR AND 935,, AIR 3988 SC
‘ .. 95$, V'{ié:a§§:”:gg with ‘éhe ‘zwyrd ‘<:ae;%2:"€.' Ems,-; éteizi 3:55 xzildfig" :
<£?,'.:~W""'
£09
"In servfcejurispmdence. the term 'cadre?-=___
has a definite legal com1oia:ion., In {he
sense, the word 'cadre' is not synonymo1.;;;""Lz}i.¥;i;..'._I: » A'
'service'. Fzmdamemal R.9[4} d€,f]"if1€Sh 'M
'cadre' to mean the sfrengih Q}"'a eerfviee oV1sr peir'i'
a service sancriioned as a S€}§'<TlTa,';,'€3'LI;;iffI;"»f£i 'isV'{s;)e{1:"ee..
to the Goxzemmenl to c:e:1_sieiI':'1.zi:'e._cis r?1{:zI";3.;-'V–V..;*(.»zV'Ci.fe3
in any pa:ri:i.cuiar mas hit.'— fz1¢:1y_"'_: S
according to the adznini3~i:rcii'{:,:e" –~C{)n1)€It1'i8?1C(£_. émd
expediency.
74. The’}’v,§_)eX Céi;1r’t,::V::rzvi;he..eaa:.§c {QPUNION or INDIA vs
PUSHPA oifgegs .;{2;jo.ésj:§$scc 242] has; held as
__ ‘ ¢{;f*gé::’.s«:’:*véce jurispmdenee which
haS”‘dei,’zelepea–._ir’i’din” country. nofixed meaning
h:$ beenveeer-‘ibed is the fem’: “Cadre? in
{i§§fe:’eftZ: service ruiez-3 framed Lmeéer preeise “:20
VV * Q3′ the Consi’i:u,£iez1 as aise mies
in exercise Qf the powers; Q? sfeiegaaied
. Aieg’ié§Eo:£ion. {fie zzzerté “‘eaci:'”e” fleas been giver’:
” V–‘e§::§,{}ere:z:’ meczrzérzggg
§
§/’/
310
27. ……. .. the posts sanmionecf. in d{[f€T”€f?.I]'”
grades would Cons(:izuI.e independent. cadres a;:2:z.l
we see no reason why <1 rest'rici:ed 1715253/fi';'*ci'r%g:_'
should be given to the term "cadreff__;fc;–r. L.
purpose Q)” implementing the n:}éis’ier”.
’75. Therefore in
for estabiiehment of -State in.i*e–eg)e:tf; Karnataim
Irrigation Departme’nfr.zV:Se1″¥fic€§_g ‘4.Nd:fi.fi§tai’ion was issued
prescribing £116′.sn”engt§”3″n£’:’§’hVe– Rules were alse
framed for ;fr,oV’i3;1i.ng fdr I1fl€§hQ.’3:’-Qf’ :9éC1″i1it.rneni. and minim’u.m
qL:a§i§iVcaiiGn..Ve5. Ondhe k:i*ajgI’ ‘i,h<:= fiéies were framed, the Irrigatiion
Deparfrneni. V\?(FEES'2i"'I.}V23:I'§:i.. n'2'.,Ii;.1rn21t21ka Public Wnrks Engineering
Departn1en1:." .Pg3s:'Sa3_'11S~~–" whe were :'ecrui'i.ed fer the said
dé:_"ar:n1en% xxre§*e'*a-.@:§{in€K E? these €;'.}."SDI1S were wiiiino' to 3:36.
. A A 2:: tr}
vszééx;-"r3A§€–..'§7i'2s:'i'rAVeenn€c:*€.i0n frnrn 'she nrigginai pareni. and became a
":I1'embe'1"n«'1(3'E7 i.E.:;.e ',i'§{E'%,¥§§' €:&ns'£'iin.%.,ed i£"§"ig§€a*é,i(}§': ::'iepa:'imenL he has
in 'g§°a:?V"::.«V}1ies;'?r1er vaéiiénggéegad The Gnx-'e:"r1':neni. has; in £33226 3
AA :§€s._::§'§<i:a:i,§{}n e;1EE.é§3_g '$11)? 5-;;2.:_{:E1 *ss:§§ii:'1gnpa’in’i,ed 153 is be g§v<r3'n by an en.1p§<:jy-'en,
76. The m21t.er3;211 on i'(‘3CC}E’d éisclesaes that 551.6333 have
@6611 {aka} 1.0 %3if’u1’ca'{6 P:.,.=.’::>1ic W0rIr.s:s I)e;)a1’t.:i1’t3?§’:’.T.Emd
Ir1’igat;§0n E)epa;’t.n1ent. Se.pa:’ate 1’ec:rL1ii’.1nem. I””¢.’E.:(€3SV ate’-
framecE. Imfowever, the Said pr0cf;’SS’ ‘{,~”f’ bi’_4i’1.’1.rc2it§o n V:s._f};ei,, to .
Complete. It is not in A' senioriiy/gradation list of' b€it1g
Qperated for the pur’po::<:. of ;)1j’i’L_ The process of
bifur(:ati1:1g Pgbiiic: SE”E1″”\—-‘iC(“3 is being
taken up __ iS ntaany officters who
EXGFCE}-f$€d i,héiv£i_–v0p{‘iQ;1 ~31’ ‘tune _pcir1t of time came to be pmm.0te<:§
{Q the" rgéxt }:igh–é;~. 1'1.E:\;é3 'retir£3d from £5t3'I'Vi€€ and
cc3n.:sevq:1er1tE;, 'i.}Ie 'sa§d €)p§.i:m exesatéseci by them has b€C{}1'11€
\i1ii'rs.:c§*ii£0Li':;, Z'\E:}wmé;"t';eps are 1 &.klE'i1 £0 imréée fresh. ojgiioxx from
am0i1gV"–{_h¥¢:- c{§i_k::€r;s§ £21 :4-'afiouss étadresie. After Ehéi ;°€€'ru,im}.e$::1'i.
;,:;z:2dS m.€*::.-xzzé. 5:32′ 1rz°:§g__.§a%’.i0:”: De§.>arE’me:1i., zvhiis
p:”:’i’T:}; £591.. pe::s5;’;.<:-; v:E";<:: &.f€ :'€:c:"'mIt:€{i umiar §)aé%";
'E};:35;E}e::'§}a:'i,ms;%:':'%.s§ gm: {%a:}:2:~;,'Z.;:§€:"e{% zmsti a a7i's:::=:z1:”: ss;€3:”:§:*§”:.:; EESE.
5;}:”‘z3§)amr:i. ?i1@re’f0{€ the §.:>:°ac’i’i<::z:% ;3re3v:;1E€:z'1'i 11:1 '-328 E'_}€§:=arE::m::.1.£',
<3-5-am»
112
makes it clear that both the Depar¥;mem.s were t3:e_ate<:1 as
beienging to one cadre. eemmon serlierity is prepai°eCi~V.and
promotion is given based on the Said senierit.y–;1._
day, two cadres are moi. gtompletehg. bSepaa'r2it.e:§~-.eé:7r3.€fi*.iizeyaft:
'treated as belonging in the same deApa1fii'.r::ent§ee». '
'77. It is clear from 'i;5h:Ve7,1e§t.er'—-dé3.':ed_: a
request ":33 made reeftxvite V94 éissis'ta'r1.t
Executive Engineers ('Di\;'i'$'iO]'1'~~§E'){§3}{" '(1iVife.et–.reerL:i.tn1ent to be
fiiied up i;1«':.P1_:b1i(§; and Irrigation
De ari.r:1e:3i.V"j- '1'1:1c;-"Vv.is"–.1.;he et£1§*';i:1"3 cine. for this 1'eemitIz1.es':f;
process. " 4H,{‘e1i<.A eQV'i'1;sue'q£1eht1y the request is confined to
recruit Ka11'nata'KaAAPiLbx_§.ic: Works Er1gir1eeri'ng 'Depar"Lmen.t,
i~;*5"is'iC;fi~~E, \vh"i.eE;1___i§_;i patent 1".:":ie§',a§§e. A mistake xx:-*0u§6z 210$
' _een.f::r_a213I._3£e$_tec§ righi in favoair of 311}; perseafi mueh fees; an
*em.;31j;Iiee.: — .. V’ V
78$ ” 3 ‘E’h_<-§:*efe;"e§ bee,3;u_se ef iihe mm-;t'.ake erepz in, in the
'siiiiseqaieaaé. Eei:t:e';', ii 2:239 {:a:":*§e<§. mac: Efité ::<:=s"€'.i§%<:z:'€.%{}z::~s 5,5-seueei
by KE3SC},, where there is me me§§%;'.i:”; sf ihe Eerigatiefi
3
1. E3
}f)ep2xrf..I:1ent. it was contenciec’: ‘that it is not 0pe1_1_.__f;o the
Governnzerfi or KPSC to act c0nt:”a§§,.-* 1:) {he _the
r:0tific,at.i0ns for recr’L1iLme:~m {,0 {E1636 posis.
79. In support, of their CT€§’f11€f.1.1iI’O«I1″‘.§'{1a{E–i£h€ !7§§C1;*i,EifiI)g 7.
authority has to conduct recijuitz11e£f’i..§{4/i§1i;1
the terms of the riotificatiotl ii”; a1’fié§1*
the ilerrns of the -nOt§fi€Ea£?iOI1’«V’b£;’ }”1″v;;:f«’§:1i;: “:T§§C1″‘Li’fifi;iE’I1’Lv:COI1U”a1’y E0
the temls of the 11.otif’icz1’1.iVu-iii .AAI}.v};fc:iC..tf:”.Ci on the following
judgments:
80. ‘F1*1_aj the case 0′!’ DISTRICT
coLLEC:g'(‘m v VIZIANAGARAM’ socmr.
WELFARE” ” AA ‘ v1§Es’Infi}\*T1AL SCHOOL SOCIETY,
‘A .’£7″IZiANA.GA12AM«}i1\?h ANOTHER vs MJTRIPURA SUNHARI
.;.’:3 :.~SCC 655} :3; is heid as; under : »
‘*6. ii, ;’:r’:u,§§EI jEm:%’:{3;* be rzsaisisezi by Q3
£?a>z:ai€r:’z£3{.f i*§f:{:§:’ ::;§2.{3n 0:23: cad:>ez?:”:,ise>”2’253n.§. ??’E€3?Ef,§{}?’:S
G. parfiiszziar quaifficaéizm ::z,;*:5z’. gm a:;3;><2§.§'2:.:§"as.-*§":§.
is rnade in cZ,isregarcE. agf" {fie same. 2': is 329:' as
1 14
matter oniy between the appointing auZ"h0rit:y and__.__
the appoimlrae COTlCE;'T'f1€'d. The aggrieved.
those who had similar or even V
qualifications than the appointee or app’ai11i*&n:%V$””‘
but who had not applied fC??’ ~~Z’I1Q
they did not possess the qz.:a§.A§j’ica£iai%cS”–:71érfz’Ifof*z.e2ci..-,,’V « A’
in the adveriziserrlera”, It_.amoa’nt»$7to a mi «’
public to appoint V péffions agitha
qualifications if: such Qifcigrnséaarzcéé u:_”::l_ess:i.2f is
clearly stated’ ifgé ‘«qz;:.a’£’§,Fica(‘ioaS H are
relwcable. No court. ‘aI_’p a;7ty to the
perpetaajfi-an qf ;)fi’ait:VIvau1e:it«V_§§%*actice. W’)
are ajirfaid i:.h}: atibixnal:lc>?3:VVs’:g’f1I”Qf(;h,isfact'”.
in 1 STATE OF KARNATAKA AND
~.{2’OO{.£{1;?*Kar;VL.J.98] ii; is held as; under : –
If is a weiimseiiied przincipisa af service
:§z’§f.€$pf;;§.d:er2.€e shazl gzagi; 0:’ g:2r{3:;£.0:.;s S€f’E,.’>§.Ce8 wéfi
\.;”i{§§:-Vifisé Eaficen ini”@ ac::au.r2.§:’ in rem”ng se2nz’:>ri§’g,;
” . z§?2e:”e {he Em-{:2 semiztes are gfisfmczi and a”§’jf}’E3r{3:’2i:,
E?’?_m’?”aer s€m'<}z'z"§':§; £5 :2; <7é}zr%;3§z?a::'§z:e :=m2§2′:’
be£’:a::€s3:2. em;>£o§;ees: 3,5255} are e5ga:.aE§§;
E’/,_.
115
cz’rcumst’ar1ced. Where the previous service
neither in the same class or grade, nor in
equivalent class or grade, the questi§.m–
counting such previous service doee’
arise”. . .’ ‘
82. In TRIPURA
n0tifice.ii0I1 issued, a part4iCVu£’&€1.j”‘=:;uaE§’ic:at:efi
As persons who did nry;,…posses’s qfiielificaéien had not
applied, ignoring the appointment; was
made, of pereofie ‘eaid qualification by
reiaxing down the said
~:?e,pp0i::tn2e*11tVS he’ gfb1:.;_r1d.’t.hat it is {rand on pubkéc. in
RICHAREYS acases _q{iest.ion of taking inte r 1116 purpese ai’ reitkening semeritjg, where
A’%L.::_§v.e are Ci§S{§§ECi:i§;’ differeni. Th.erefere bath éhe
._§i’?%_cisie=}i5,_h::;§e”no appiieaiien L0 aha facts of €,1″:i:-2 ease. This 2122-;
12%;’: a,.__”{:eS-é where any person is deiééeé em e§>’pe:”E.L:z2§.§§,7 ursua’:1::%e: ef ‘:,.’z§e §ECii§fi{3E1E§{3}L’i. The
Vg?§:”‘i€§’i£aE”£€,§i is 52? 3; §}e§e{::: ‘$3153 flied fie ap§:5ii:.:e3;,i.§2:”z in §3u§e:;_a:1{%e
‘§
§/,
.1 E6
01.’ the r10i:if§€ati0r1 who is (tarnplezirzing GE’ n11~(:oz11p113a§{;~;r.; Tuf {he
temas of the 11c>’£’.ifi;’;._
83. Though in the said ‘.n<§1itih21tiLc,.:Q"
mference $0 the I::’riga?Li0n Dép_;i.i’V;n1e11{; the_ma1.€’xi_ia’}~£>:’1:record
clearly demonsiraies mat. at: nVc_\…p_i3i£_1i”Q§” t:;mé’*.:1′.1_€”3 and the
I)e’partmenLs had any €iic”L1bt in *§h::3i1:”~::1intE–, that in {he presexat
£’€C§’L1.iiI}1f31′}t, both _the: p’éfsC.Eir1e1.{i*Qz11Virxfigzzition Departmem as
well as Public. if)épa?ri;11.e_’;’1i.f«*1’1as.%ft$Vbe Consideread. ii: is in
this b.Ex(‘:’k§:§.£’QVU.{1d’ :Gffily’i.}’;€_ 21f01′”esavi’it§ arnendna<2n*: to the Public
W0'rks dI)epa1'1".Iricfi1} }[{::1VEs_ Wais"effected. There:f01'(-3, as there is
no bif11rc%1114i.On.V Of mesa ~i}:§}'O Dapartments as u;:;de1'st0:f: s.@::i0rit,y is: przi=:p2u°ed. m&§3::i.ainec§ and
‘ _C} ‘p€Vra,f;,.::{i, f:11<:}é;io:'1 and ih-5: leitear ciateé
'~23-;{i9.Vi'€¥.§4 égéiikes it 9Jm21"1.dam_i1jg d€:a:"' §,h22.€'. :'e€:*a:i'€:z1:::z2*: is; far
Eiilfng"':;_}:~{i.he '\;'3.{?3.ITiCi€S in bom E'L'1b§§LC V€rks Z)¢pzmt.m.e:3.t 333$
“‘;:;’::%éf{a:?.’i3<:;§': }T}eg}2z_:"%:§'§":€z:aé., ii. 229*; p5;%:i?3Ee:>: ix} §E:”:<i fa'u§.*:. '»5J§'£'§'E é.}?1€=
2i§,:'¢h)AAY>V1 “&«”1}’C’)(;,~.I’,}.'[.. i1r:'<: _ f
Depafimem.
85$. notiiicatien 3§*1’1ié1€~ ;§:ppi:cat.’i0ns
were invited is Ka IA’r1Hev11aka Pubiic
Service C0mmis3s_i0’I1. not.ifica{i01;1 in the
series, they G.Kum.2u” ffieé the
app}i(*,£1.”ii0’Z’.,uUfi1%i’ifii§§: afXftr:r*fiVfi1ir1g the application, 911
to thfi authorities
5 years €’X’p€*’1.’i€I1C:€ as am eligibiliiy
re rep:”€%sem’,aiio:1
EIJEQS .g§:£a<-;:3n.§ 523:; 20, E .2007. in ad’::
4}6§G,;”20§”}’ <?h2:Elengi'r1g Ehe earééer r€j:3<::§.i0;;:. '§'i?;:3;<"€321i?;:£i;°, 13:2
1. E9
0? acq’uiesC.enee. In suppert of his e0z1i.en€;i.0r1, the }§:()’Hf..ZJ’\?E.-‘1’.I”1g
judgmente are relied aspen :
(A) The first. of the j11dgrne13i.xva$.ér; Rae 1
MALIK AND OTHERS vs STATE’ 0;?” “mjv’13 .
OTHERS [(2008) 4 sec 171jTx>y{1r;a:;e it i’-:- held 3;
7. It is not e’respor1e{ért’i,V§
writ. peI’iI:1i0nerS’ $i:’F_1éré£.z1.f7p§1ri_ in the
process seleétiori’Zc:ioLg§~zTzfaQ Ebeil. UICEIJ
the 3._iedi:éir:ti_1’io;:i:1l €qii£1lr;’f¥cei1fier’zv–Leas dearly
if’1dic7:-‘c’t’£%{»:.’c§iV. ‘é.:’z., €Ih§– itsei/’ as
BP£*3V5.Qr %.L:ii::}i éiff}vloIna in Physical
M V Heivirlg unsu.CCessfully
“;;{)4{3L)**1′.IiCi1VY§Jv:1f1’é9I;Vi process of se1ecI”ion
::§f”i.?1€v)Ati£’VCin.g,r ‘de§f1w* {hey care esioppedfrom
e§;a£le%€gEm;:;« afhe seiectien, eziierion iniger alia.
{he 0;€ivearz”isemen§. and seieciion, wiigfz
E9 2″s’3q1.:z’.s:£e> eduemionai
~ _€§fa..;a,§§fE’cc:.£:i<}:2s uzere c»:}n€,?'a?"§,; {:0 ihs-'3 f~{:.£:'e;<s.
120
[B] Agair; the Apex Court in ihe of I{.H.SIRA.J.§js_’ HIGH
COURT OF KERALA AND OTHERS [(2006) 6 s¢é§”395,:-iéeg:-=.
underr
“73. The appellaniypeiiI”ié§’:ze}’:;_A. iiaiiifnfi’
pari’i.cipat’ed in Ihé ._§}’a~{,¢rL:i.éi1: _ in _
background, it is rfg_c}:>Vi’-, pet:i!§§5%2r2rsisV t._iew was
I! {Thais Cour?
“”f;1. ,;I.A3:.(j1>TCl’V:g:’fi.;{>ff(‘ Mc zCI,::’u1t I;a1..:>v.”§Siate ofu’ & J
as urideart» 4*
‘V–Bef}’Tgfe~* dealing iiéifll this
CvGfI§’éI’.1’ifi£}{f_i’,W{£38 must keep in view the
sgiiégrzikfaci: {hat me pemiioners as weii as
H- T~ . V i£.’~0rz§.esIiing sazccessfézl Cand:d.a:’es
responderms €.'(}?2,{,’€?’§’1€d hereizés
.§£”?£3§’€ 5:33 jbzmd eiigibie in {F253 Eigfif’ <35'
§T?_C£E'§{S b§.a:’z:(-ed in {fie mr::i:z’er”:. 15335. 5:} be
eiigiégéa 512:} be aiaiieciwgfiz” {Kai i?E?:I€?§°§§?f€”E.§3, 3.5;}
:19 ET’?1iS siiage :.§*:.ere is no {§§SpEi.!I€? b<2:":u,:e=en,
g?
av
121
the parties. The peIii.i.oners also
appeared at the oral inz’.en:ieu_: conducieci
by the members concemed. cf r’:l1_.e”””l
Cornmissfon us-ho interviewed Wl’l”l<::
pemiorters as well as me ~::?onl’es
respondenis eoncemecl. 1′”£.l:lS””» I”}’t£?V”‘
pet’.1’n’oners look (1 .4__char€Cel”– 1’0
t:l1emsel.ve.<; selected.l""@i."l.i:l1e .s'€I.ieE:£'=.
i.nier1:iew. only l3e§:aul:~§e–, illley %?z:n§§’§:ee was $30!. yroperlg c07″zs§’:2’§.u£:ee:i..
In On’: Prcéicaslez Slmfcla ii’, ;”§kh2′.lesl’2
Eéumazz” Slzziicécz 593385 Sz.:p_;; 865.’ :2:
§’:a.~:~; Eéeeiz elearly Emil. {lawn egg :2 E:’§e:fm?§’2 egg”
E.’§”Ef”€’:'(3 leameéi Judgee (3? Ellis Cmzri: f.§”£.£”é§,
‘s
%/ ..
122
when the petitioner appeared af: ihe
‘examination without protest’ and LUh€{“g’W”‘
he found that he would net succeed
examination he fiiedv—“”‘a—-_ pe1iI;ie’ri’e.–VI,’
challenging the said exclzinlirt-;::1:i(:)n,«
High Court shouid r1<3i'.4_i"aaueV;g,r_r.éir:i'ed {7;r{g:;: 2
reiief to such a petiiei0i'ter}"'~.
274. Therefore’ _At}i_.e filled
by the appellggggi-pe:$i_ié:fier–3..V[V ‘s%:p+v.;1_e1 be
oni; I:he esziiaiopei is
‘fljze r’1:,’£i”z'”z;”:g of this
Coz_u~§%… ‘c£e Ci.é;’iafi”:’gf Vigué High Cour:
per incuriam
1 ‘La,’fi’i:F:3:ti:ff to the qforesaid
“deCi$idI’;.s”L »–
V ‘ . ‘ Q_The agtefesaid undispuied faC:€;s clearly denaensirexe
‘£;h:–u§:’p.eEé1.§’a:ie:_%x1}. Kumar, pariieégezied in the seiecfiiion pmceses
aé-SQ I§:a:d_ej..a re§’rese:1€a§i0n gaintieg am’. hiss grievance” When
A the $9,338 was 11.01′. ee1″:s;;:ie:”e§, he appraaeheé {he T 1″i§3’%.EI§~’£i§ and
” ‘v€e}:e3’ee§%.e’:’ vgéziaérexss ‘gee eaié 2i;>§;E”i€::2.ii§:;:3 amii after eei. %:3e§:1g_§
Sueeessiui :3’: ihe seieeiion process. he hag again appmaehed
1.23
the azztherfiiies. Under those (?§FCY%.iII}f:’/€.af2C€S, the law 1ai’d_ dawn
in the aforesaid _;’udgrz1e;1t$ e1e213:i§,: appiies tr.) is
estepped from putt;i.:zg ferth the said e0ntenti0n–%§*§’er 1 ”
RE : SENIORITY
87. E1 is s’ubmif;ted t.h’z:i,__ du1’ii1g’fLhe gaeafileifiejr <:$'3E fre1eSeeV
p1'eCeec1ir1gs, the KPSC has 'Vf:r_eL':eedec§ '~X*€i[i£ the seiectien
pmcess and they have A.__{.5't.sb1is.;VAk1e;iVA vthe.1;5i~eA They are now directed to redo
the mind the findings 1*eee1″dec§ by the
Tri’E,\:1,1;;,;i§ as we§§*’as___by {his Ceurt: in these psoeeeciings {mm the
‘ V..s’§.»::ge “‘ iE1?,€1″ifi€:§-‘..? éhem.
A88» z 1 it is submiiéed by the KPSC them iehey have
” ‘v;3:e:p21:*e{§ fi::a?e ee§::2%_raie Eistssi. zzanee GE ez:11£Ei§§la%;.es:. 2&4-*E2<:: are: as 'ea:-:
§'€{31'?.':i€65; is the 84 §.}0$tS§ idem 23% queéa and &E'E{}I'§'i€'Z" :=;epa.raie
125
90. Per contra, the leanaed eoumsel for _ p.e:s_0r2s
who are sseleeied in the 20% open ea!2.egory sub;i’iitLfe€1f%;h_%1i;V
there is no flaw in the selectien. of 84’e’a11d}l_d»2ii’e$’.–AV V
are Witheui; empleymem and if thzgt
and appei11i’.m.en’i 0;’de’1’s VA
Ser1i0;”iLy Rules, it is the 21ur:;*t.h”(;§:;~’i14_£,:=r_ has {.0 fix
the inter se se;1§ori1.y whielri Cam be done
after the i’i11e1§iz:1i’.jo:1 {here is no
case for process; has to
proceed.
91. ” _ *»L4H’e__VVe’0′;L1i’1se1 appearing fog’ §’1h€ iI1S€§”\f’iC€
quota e21’1%’r:’1_itia.ie’s-_ sAL’1bm £.ited that, it is seviled law Ehai. the
:%=,C_:*:i;’.;:>:j:’z__§:;§,-i is 递C’i§fi_C§’__’GI1 the basis cf the ear1did.a%;e geizaéag the
‘ ,.Se1.”\e4-“iee.”~e”E§ré;e€:’ef§o1’e, mace ithe seieei. ‘List of this apem category is
” Q;5E:’fa’ie{§.V.”a;r£:} they are gi*<;e;*; ap;3<3i:11,z:1<;::'1'€e gmefi {he1*ea§'{er if the
seéegtifisi. ef :m–sen~'iee atarldiéatee is §'_1;iE.';1§§S€,<:§ and "€',§"3e,:g are
n e:p§:s<1i::%'.11zem.$ '::he'§; '=59-'{::2;'§<:'£ beciéanzfzze j?_EE"ii{é§'S 'ii? £.§:e.m &§.KA:{§1g
%
%§e/"/
126
iherefere, it is ap§3ropria’te {.0 1’13″»-*6′. only one 313%; and___;1ai to
permit the Other iisf; ta be operated.
92. It is sealed law ihat, in the
eitzhea” between 21 éirect re<trui.irr1en§ éi¥1b@"p§§'m0:tc%:§
iwo direci; racruits, it is [116 dag of
crucial. The persem who entei*s:L:.:{i1<e seV.r'v'i–r:_€f sez1i§3i*
tn the person whe ezfitsgys Ifiér'; a « g€'i1€:1""a:1 rule well
esmblisheci. Hewever, rule. in a case of
this nature fi.r10:,1_gh the i"s'14;:{3ndm:ted under the
same vIid*Lii7:c;i'?;i0n',*;.;5's1,rhs:»'exa:1ii"1aivi'Gn is conducted, interviews
are c2;1_1ed< f{'1*1','VV'L3"§'V\'9() s::p*a__fé:f_e hprovisionai lists are prepared.
Because <3.i7 L.h€. 1£tiga.ii€)n._i}h0se lists are not given eEf:=3Ci to. In
faV_£:€., Eést. bf" .2_Q'2-7&2» cmafga. 11$ :10: nude}: éthaiienge 21% 3.1%.
' ,Bé;§:VaL:;:§7e'~Vi.1<1_é"'vs;€1ecii_0n is one ami 'the game, because 9f the
"3n.é:',@ir'i:1:1'2is:s€d by this Court 3%, is 12:3″: givszé effaci, ‘:11
A93, 1’ ‘f.i§€ §€£-‘U:”}.’1’€CI SQEEEQ1’ Cazmaei Sari K.Subba R30
” ‘V21§}§§’:::212*ir2g.;; {fir E}”§€S€3: {§§§°{*.{TfE :'<;%{%§**:,s.1;%;…"s's L'§.Z}{§€:?i§' a::a:§.€3_g§:3:"}?
_}sLzbr::.iu€d, if '{'.h€}S€ CaI1C§§fif;i'£€S are gixfezé a§}p0i1T;%mem gréer in
-wmpuw
£27
r:a.1’1ie:1* pain’; of iime, as the question of i’1.1t.er $e.niori_fLy is {:0
b6 decided by the 21§3p:t}i:1iing amthmiiy at the
appointmeni orders, 1.1163; wozzid cotlcede fihat
thfsir earéier a1pp0ini.11ze:1t orders 21nd»AAjn£_z;ing; i:?g:§t§ .
be kept in mind and inter
is $0 be decided in e1cci0rd21r;r;:§é”~~39}-fi*’;h”
that the app0ir1t’n’1em’ __ and ‘these
persons have joined ¥%3;c4E£i’.1’iv€i.§:””f)b{)iI1J[ of time. This
submiss’i0n is gféagted View that wouid
solve ihe prQi§.§er;5§f
94. ” _ In _i;a«:§’i;L.i:t*w61.1:i?:§ be appropriaée for ihe Goxxzmmem.
whila iss1ii*rgg the a,pf;.Qi11L fi1en€. orders to ir1.corp0ra1-9 this aspect
ir:”°%;§::§:I=__’a§;;30i1if.2n<:11'Lv0rd<irS. $9 that 11:16 95213116 czmnm; be
' ,.qi:.€3sEiQm3é:i«._é%;§Qsequent.'zy. in View of the a.fo1'<:said SL1bYI.}§SSi0I1.
"i',hé3 Eiss?;.'–§ §§§:;=§.h€se 28% e:§§§°<:c'i. re«:::"L1=.;i*£.r:-3 in £2§}m"1 C8il€§,_.§{}§'°:§' may be.
p1"<§<*§:é§ss@d at $116 €2u"}i€3;:<5.*:1 p<}§:§:: 9%' térne am«:E 1€1k.i€§} 'zhmuggh its:
AA §'{3§;§j_§<;éa3 ;'t:}:3;th.:_:-3é{§':';.. §i':z?;;1§;–u"§}-: zxsééhmzz. a'E.'E:;7 €E.:.:.':h$:° ':{3i.~:§s <35 §.;Z;":":::
% –
%/”W
129
The petitioner in 1–V.P.N0. 13191/2009 G.Kumar though
his appI.i.CaI:i.on is rejecried by the Tribunal, he w-Quid«bé-,¢?::.{.iied
to the bene]’z’.t Qf reservation under category IIA
the Creamy Layer Policy to him.
Writ petitions are dismisséZ£,,_ A’
Parties to baa}: their ” ”
* -<:kig'1;ssVg:?;5'r;2.;§;' :; ,ix,.r§ 5 ugh; ;' ~
I. Efii
NKJ Si BSGJ:
16.09.2011
In the operative portion ofthfi
as under:
“In view Qj’,.:i 1e z9£:”f3QrcZ'<-§d'}9;;..~L§zs on
the question Q''r'-V§ZTc:1'_,T~'c::;'{';':.r;w::.1 '4 V pres cribed
(,yjF'i.rrning file 0fdcr _c§f' the KPSC
is direfcétié-33%' " f3':”g%€§ 2::ff’§:*::2@{i in {hiss 225%”,
p£:::i~i=§<3;.'*:' %%