BETWEEN?' "
1.
IN THE HIGH COURT OF KARNATAKA..._'4 : ~
(.1iRCUI'I' BENCH AT GULBARGA--; " "
DATEJIZ) THIS THE 24TH D.AY"0FQAI$f§i§;§;§{)§V'
?REsENT "" " '
THE HOWBLE MR. JLIsfi C:E.:V_ A1§'Arsi::a. B¥R¥§ P§'E'B'flE";
A ' _ ..
TI-IE H€)N'BLE MR. .,Jt;§'1C}é_Aa;_:~i;: ir"5:,:§§IaQ?ALA GOWDA
'--
w.r.Nos§xss,g_aeee&5; '1394'g~.:a9e§_'_--.3_1_gn '11092[200'7[8»KA'I'1
IN W.P.NO.26551/2005
SR1 MANAPPA $3/<1: HANLIMANTHAWA
gem) LABOUT 3i¢YEAI?S
Pf§'ESEi\E'I'LY W{)f?J}{__E__I$_I(} AS TEACHER
('§{)V"E?;'*!LO"€3IER PRIMARY SCHOOL, SUNAKAL
,A 1 -T;-;;1_,i,n«;w :,irqGASuGUR, RAECHUR DI'S'I'R£C'I'.
._ ':;t:»1.EsIé£':~3}<3'.}::S'HwARAPPA
ATE;I&CHE'R.,'j_€?;{3V'F. I-HC}HER PRIMARY SCHOOL
GQREBAE ;,»"LI NGASGUR
RAi!:f',HUR DISTRICT PETITIONERS
' " :}::y"s22;,_s.1§i.<:HAN::2pzAsHEKHAR, ADVOCATE}
:1-Ha mzpwv DIRESTOR
OF' PUBLIC INSTRUCTEONS
RAECHUR' RESPONDENT
(BY SR3 GANGADHAR $AI’¥CiOLLi, GOVERNMENT ADVOCATE}
W
THIS WRIT PETITION FELED UNDER ARTICLE THE
CONSTETUTEON SF INDIA PRAYHVIG TO QUASH ‘ »O’R’D;E}?’ V. EYE’.
i’?.1I.20OE3 PASSED BY THE KARNATAKA fi;DMINISTPn$T1VE’f§TI?1E€3Jl’*¥AL
IN APPLICATION NO. 686′?-68 OF 200i, A CER’£’IF’IE3″;)7.CGF=Y_ C3? WHICH
was BEEN PRGDUSED AS ANXW A, AS THE sA:::»..Q’:2,mR «SU.¥f’Ff:iRS*.._
mom ERRORS wz-uca ARE Ai9PARv¥;ZN*f’—-ON–_4THVE ‘m;c:sv._Lt>p%’V.,THg
RECORD AND AS THE KAT FAILED TO} comsxtaag “1’;~«m_ c-.exs_g (§_)Ff1″‘HE~.._ _j
PETITEONERS IN ITS PROPER PERsPEc’iWE_._ T _ V _ .
‘ % ‘ % T:.::;-:_v»_rs,c2…._.z..:ssA
BETWEEN V ‘ ‘
1.. CHANNABASAIAH S/Q ‘\’.fl3*,E;.2AIAH” »
AGED ABOUT 43 YEARS * __ 1 *
occ: ASSiS’l’ANTTEACHER_ 5 1 _
WORKWG AT: GOV’F.:L'()’WE;i?_ PRIMARY SC’§~lO{3L
H1RE:B13:RA(;r,”;tAwK=;s1NDA:Nu.r2 x
Raicaurz = . p ,
MA’;,LEss:~1 S}’?€u;’3_I~{~:3L!xJ??1i*ia__ —
AGE?) AE3_OUT 45 ‘x’.EAR§=.
occ: A.ss:%sTam’ “‘£’§;A_(3’HEli<
WORIGNG AT: Govif LOWER PRIMARY SCHOOL
P¥.§~3MBERAL.,, RAiCIr1U'R
.1»)
._ VTAYMDPA A. ….. <4
. '-.,s;'0_ AYmmPPA
_AGE3_&AZ3(ZZ'1.}T-36 YEARS
_ .<;u::<:; AsSr,_%:ACHER
A Wmr3\I;;s:J<3:}R RAICHUR PETETIONERS
' . iafz SR1." 9~.,_.r§2:.c:HANnRAsHEKAR, ADVOCATE)
THE QEPUTY mmEc::'r§i;§’f5V§’;3’J
Wir-
‘:3
{Z
TH E ‘z:>E’rm”.’ ” h
05* ;:>I.a’r:,2.,;;,§a:’._1;-1s*,I.f§::u;;:’1″_1<;'zs:s<
RAICHURV A V.
‘f’«E§E mas MASTER .
_ ‘GC}’\f’i§’~.,LGWER PRIMARY SCHOOL
‘ ‘ ‘g’IDYA!$¥£:.{}AR, SZRWAF3,
– ‘:*:;”s’1’RIc*1’ RAICE-{UR RESPONDENTS
* . €233? Q91.-‘V%3Aé:€;Am;AR SANGOLLI, GOVT ADVOCATE}
‘f’I:F1iSt FILED UNDER ARTECLES 226 AND 22?’ OF’ THE
:,” “.__C’ONSITU’FEUN OF ENIDIA PRAYING TO QUASH THE EMPUGNEU ORDER
‘ ‘i’-?’4_.i1.2″{3O5 PASSED IN APPLIC:AT3DN NQ10704/’B001 BY THE
H-°{‘>I’*§’ BE.§E KARNATAKA ADMINISTRATIVE TREBUPIAL AS PER ANXC
DERECT THE RESPONDENT NO’? TO TERMINATE THE SERVECES
{)F”J?’HE PETITEONERS ES PRIMARY SCLHOOLTEACHER.
5 2C{U6
IN WP.N0.11(}§2/2007
BETWEEN
14 BASAVARAJ AIGALIMATH
S10 CHANDRASHEKHARAEAH
AGED man? 43 YEARS
ASST. TEACHER _. ~ .
{NOW UNQER ORDERS 01? DISMiSSAL)—-. A –_
R,fA’I’ AND POST HONWAD I ‘
BiJAPi}}2 ‘I’A1..Ui{ AND DIS’I’RIC’I’
{VJ
SIDDARAMAYYA mm
szo LATE ERAIAH
AGED ABOUT 40 YEARS
ASSISTANT TEACHER _ .. -.
{NOW UNDER ORDERSOF D%5SM§S$AL;._
R/AT DEVARA-H1PPARAc;:T – ‘– _
S1NDC}ITALU§<,BIJAPUR DES'i'£T.~21C'"i' _ PE'I'i'I'I(")NERS
ts'hf.ii". BY ETS SECR$'I'ARY "PG Ufi}ATEf)N DEPA’E*”fi%e§EP?T,
V ~ .1§.c3.s’,M_,s:;guzLn1NG,
BAPéi;~5xL{“}RE4}.
2» ” VZEIVQECTOR (3? PUBLIC INSTRN,
BIVISKEN, GULBARGA.
. ,3; THE E3F;PU’I’Y meacmg op’ PUBLEC EPé’SR”I’N,,
A. RAECHUR DISTRICF, RAICHUR.
‘:–‘:«:5E CHAIRMAN,
‘E MEDICAL BOARD,
VECTOREA HOSPFFAL,
BANGALORE. RESPGNDEZNTS
{BY SEE. GANGAQHAR SAN’G€i)LLI, GOVERNMENT ADVOCATE)
THIS WP FILED UNIDER AWFECLE 226 OF THE
OF INBXA PRAYING ‘TO QUASH ‘THE ORDER D1′. 1′?.-i’i.2E3;05L.’€>F””?H’E
KARNATAKA ADMN. TRIBUNAL, BANGALORE IN,’ ‘–A’PPLN;NO’S.”*’_._
7492×2001 ARE} 7554/2001 IN mg BA’1*?LN’,-.TN:>s;68a7 =ANi”)
6868/2001 AND CONNECTED APPLICATIONE3,’ $§_O7,FA;R .As4_;2g;1-Ecfimoi’. V
mg APPLiCA’.{‘IO1\IS OF THE PET1*r*1or=qEr2s-*sAL;s c.{>r\:cEI:em-L2} WIDE ”
ANNEXURE1 C) AND ALLOW THE SAM”) “APPLECA’.£’lC’NS ‘OF.,’i’}:{E
PE*r:’r;oNERs WITH A FURTHER EJERECFION “PO ‘I’3::is:- jE2ESPOf;~ID§;NTE}
TO REiNS’1’A’I’E THEM {mo SERVICE wm1,_;aL:, ‘CO’NSEQL”JEN”{‘I£iL
BENEFITS. *
THESE WRIT PETITEQNS,HA*;:i’:§ Ar~i:§”‘RE”sERvE9 ON
19.3.2009, COMING ON FOR F’R{)13¥C)¥.;§NCE*3~§’EANT–,,OF’ ORDERS TODAY,
VENUGOPALA GGWDA, J MADE]TI-*II3}vi+’fZ)LLs§)fi.’,I_i}.1{}:”‘__
In t?£2es.&. §r;*;jy.1i “psfi§oncm have qumtioned the
order dafitd ” 2?; in Application N:_::2, 10304/200:, 7492/2001 ma
_.. ?554] by “Ka,:_na:aka Administrative Tribunai, Bangalore
with a fiuther pzayer to grant the relief prayed
{of 521:1 ii:$§j;3g::;:t§j§f<iV..a;)131icatior1s filed by them before the Tribunal.
V Since thfééfivéxit petitions arise out of the: czammon order passed
" E:23V{."'t§'1¢:L and since common question of facts and law are
they are being disposed of by '£_'m'.s common order.
T 2. The two pefitioners iu w.:D.25s51/2005 had filed
"Appiicafima Ns.686’?~=68/2001, Umer Section 19 of the
Adminisfiafive Tribunal Act 1985 before Karnataka
dire-cied £0 undergo medical examination by tr;-:.»:”~::ét§:%._;=,_f ‘Vl’n§ed_;ca1
Board ané ii} the event of failure to appear bcfeifi ”
services will be terminated. b i j 3 [» A. p
4. The: petitioner in % w.;p…1§¢%.._i394jV*2A;>7Q%5 ‘ }:%§;:i%V”:’a;¢d
Application No. 10’?’04/ 20G]. that; ‘he
was recniited to the pr.’iS£ of *.’}feac’:}«iéVf’ ujcgmder physica}
handicapped quota and $’,E_1 a:.s” a Teacher in the
schoel As he_wa$ examined to confirm
about his ,gj{éf ci::*’.j:o.V_3ubmit the report, having
recteivcatijnotficé§9;tc:x:i ‘}.fiwom the Recruitment Committee
anci D€’p{1f.’}T,V_]:§§JfEi{3’1;€’),i” ‘Eiistxilctions, Raichur and thereafter,
he mc.*gz:ivr::_:i 22.12.2001 {mm the Head Master,
yé:z*{m{i’t1t Viéyanagar, Sirawara, Taluk: Manvi,
.’VI?ifii3$}’.i£I.g 12.2001, he filed the saié appiication.
{W0 peitifisners in: writ petition No.1I092/2087
sappfiéé in response to the Notification dated 12.04.1999
_ &~_issé;1i1cidj’A’inviti}:1g applications {(3}: filiing up of the posts of Primary
VT Teachers and the selection having been made and the list
x published amt they having been declared as selected under
physically handicapped quota, I’€§0?£”T£?fi far dt1¥:}>’\.\/ Accoxtiixzg ta
them, despite they having furnished the requisite ‘were
directed ti) undergo further medical egxam,i13.atio3: –in
Hospital. Allcging that the said diIt(;_£3L:>r1_is a1*1égar
the same, £11637 filed Application Nos.:”:.?4′.§i2,’:20{}.1 ‘afid ‘A
to quash the notice issuad ‘ihgm to sjthemu 1:13
Primary School Teacher] As$istani§’_L:’i”£«§;<;h§:r. .
6. The mspmé¢i;£s” ziauiifig ‘§§c§¢gi7″n«pt:ficd of the said
applicatimzs, havflfiled ‘_–st:§té’:fi§nt, additional reply
statement Vmicvaat records before the
T’I’i1f3’11I1a3i,: in »fi}:¥,{f: action taken by them.
‘7. v’l’h_é TI*i§)t3.}’g1a13g;’ V1:1’§<:ivi11g considered the appfication filed
_1:)y t11c.§p<;;tii§&on€:;é":md:___qther similarly placed pemons, has passed
'£z1:;p?u3gn€:{i.<V:t§t21;1mon curler. Reitcrafixxg the facts and grounds
__ rigsficcfive applications and also contending that
V .the oiiicr by the Tribunai is erroneous, these writ petitions
" 4.44"',1r3;V:é1e*eVTL__'ner:V1§;" The respondents have filed thc: statement of
C1
gbggcmén in M». No. 26551} 2005, opposing these; Wrf\:petitions.
; 2.
ix’
4″
8. We have heard’ the learned counsel for t}:1_e* ifnetifipnem
and the iearined Government Advocate fer the
peruseti the records.
9. Learned counsel °fi*’~. I
ccmtended that, the Tribunal
filed by petitioners wifiboui K eee.$’i:ie1:’;fiaAfii§:§Vv1;§.; that the
petiiionere had subjected examination and
that the competent at; them as physically
handicapped] ‘ Visstted cerfificates, which
were _ appointing authority and on
e0nsidez”at.Aie1;,”fi1e’a§p%§i2)e&;:e§it”erders were issued and hence, it is
not opeeto the :1esp0.:1dente”.to direct the petitioners once again to
fi??”&ee.i3eib1*e”éfhe Ceii.i’1’*éivMedicai Bealfi. According to the learned
£;Qt.i;’:;;ee1,– ;$eti:t.ig)ners being the permanent employees of the
resgfiegéflenifi,’ e§\3}:er;ti<t}ed te protection under Art:ic1e-31 1 (2) of the
T"'.,..44_'€'§};n::s1:it11b';ieii: 0f India, which has not been considered by the
and hence, the impuged order is illegal.
10. Per eentm, learned Government Advocaie contended
” several cemplaints were received against the recnzitment
fiprocees and selection of the eandkiates, W210 _ have obtaineé
X
19
appoinmeni orders under physicaiiy handi(:ap;;;e(1′<"' ._The
tiepaztment, to ascertain the truthfulness hf _
matters stated in the eompiaints, it
subject 45 eandidaies inclizding file '.§'a$§%¢t;:ca1
Examitxatien by the aefion
impugned in the app1ica=L9él3t u1§eler.p}13;§?»iea]1y handicapped quota is net genuine
=__ar1d« .tj_[;;e .eeiie.e”0f the respondents, 1:0 subject the petitioners and
examination by the Central Mefii-cal Board,
V .e0u}d:”net l:1a§e been challenged and therefmie, the Tribunal is
jezsfigfied ifinegafing the claim of the petitioners. It was finisher
e.;e<33;i¥ie11ti«1ed that, the "i'I'ib1ma3(, on considemtien of the material
of the case has §'}aSS€€§ the impugned order and
" Veonseqguently, the writ petiticms are liable to be dismissed.
12
that, certain appiicarzts includitzg the in
Appiicatien. Nos.7492/2901 and 7554/2001, ap;g.éamd:’V’ 12::-;_:;.
Medical Board, which, after dam ;uid cimumstanccs of the case, we are of the c-:m$ideree:i Vi€W
the ‘I’rib’una,} has not crrommitted any error and it is justified in
A A 3 ‘tejectixxg Application NOS.6867/ 2001, 6858] 208 1 , 15’}’~ 159/ 2002,
1970412091, 7492/2091 and 7534/2001 filed by the petiticners
Vat
herein. No good gnunds are made out for interfez”e1:1c;%;:.’W§£i1 the
said {xzdings of the Tribuna} and Consequenfly, fitrtifigns
are Iiabie to be (1iSI}Il.iS$(‘:(i.
Accordingly, these Writ petitionfi Astasilci Nc: AV
costs,
VR