High Court Karnataka High Court

Manjunatha M N vs The Director Of Municipal … on 2 December, 2009

Karnataka High Court
Manjunatha M N vs The Director Of Municipal … on 2 December, 2009
Author: Ram Mohan Reddy
IN TPIIC HIGH COURT OF KARNATAKA AT i'3/XNGALORE

[')A'E'£§Ii) TITTTIIS 'I'I"iE 02"" DAY OI' I)IS(f£i}\/IISER 2009 

B I5 I' O R 13

TH 12 HOE\3'Bl.I£ E\/1R.JUS'I"1C{S RAM M01--iAm2j£1;i:>YF' %

wrm' PETITION N0.336OévJ'/2009. (S --R-;E%3{}}"   

BETWEEN:

Shri Manjunatha. MN. 

S/0. Lam Nag:-zraj KN.     
Aged about 20 years. R/0. Meiekdtcj, 1).)" CI'GE3.S V
TLIUEKUI" 'I'umkur I)isfj1V"i<'(:1j..  =   "'~..;E'eE'ili<me1'

{By Sri B.B.Bajent'1'i4 ACi\;()J(i?_'c_3.:[€')!  

I . The Di1*é:L?t.0j)~'<)f' 1\/EL1nf";ij:)2?d Ac1_I1i'itii:5t1'a1,i():1
Visxregsh~.ir.211'£1.ia:i7 'l'c)_w._¢r".._ "  H '
D1".A1T:1bei§i_k;ar \/'P'€':(,fiVIVi'§.,"_'B&iI'1g,{a§QI'é'~560 00 E .

2. he __I)ti;511%;'-Chmmi_és.iQner
Tu In R U 1' Dis :..r':'~::'é I 7If1I'1";-3'} k;.1 r.
3. "'1'heV"C_ity VM1 1;_11'C'ip211' C~()11nCi1
V .'I'un1.kur,_ rep.fby':i1s'Corm"11isssi0ner ...I--1esp(mdems

  (E3}f Governmenl Advocme)

'§~7§vl!;S"'\v'»i1_'i"% p€?§i1i()1E is filecl illldfil' e1!.'|.'.i('1€'S 226  1227" of the

I CV()'1-1.',-§Vt.§":u'{iIf)1'1" r)I'=J_1'1_di2~1. ;.)z*;a3ri1'1g to Cali for rec01'c1ss :f.l21t.i1'1g' 1.0 iS:'-';L1£:'. of

  1316 C()1.1';'..% "ma('1(= the E_()1l()\?v'il'1§_£I'"

[£164 '-iV:1'1;'){1;;_;i"1e§1"g51'(ie1' dated O3.()9_2()OE} of {he I~r.{{.',

..'l'1'1és ;_:)e':jtio:1 <%<m1i11g on fog' 1.)1'e§i1ni1'1:s1ry' l'1c4ari:"1;{ this day.

,';'')''''i

 



O R D E R

The pefilimlea’ z;1gg1″ie\.»’e.d by {he orcier Cle1?L(i*C1 03.09.2009
Annexure–i\I of Lht’ 1’es;’)(.mder1t.5s._ rejc(.’.1.i11;.{ his E’C?(_}L,I’£,.’,’:$”‘i>, for

app()i:1t1’nem on (‘0n’1passEne1t’c g1′()u11d::~3_ <:r()z1seq~z.:.<;%_n1:_'t.1;:()f;._

the 'death of his f'21E'h€r on 01.07.2007 21.0," 2'10

driver in the 3"' resp<mden1/
TU1'I1k{.iI'. hi-'IS [)E"€S€I1[t:'.d this }.)»t?t_i1'i()r1:.'v..0:0" A 0 0 0 0

2. indisputably the i’21i}icf on
daily vvages in the 3″” C()L1nci1 as
on 01.07.2007 the .-:i0§§é1:i./1j1_’-00b__’.4\!il1()1.1g£,h it

c(m1:e11ded 1.!1g:1″*¢«1f1itP* ;>c%1.\i1Eg)11.r:5r’S’«. f”.é11«i51–€iF____}’§-‘7as appoimecl to 21

\Iz21(‘a:1I7–pGsi. Vr_)[“”\”i’1’=~§,A\L*VcA->20′, 4Vf:.yVV”t1z'”e1wi:1g§ from the Elmploymem
E§xcihz:1.11geVL”sziicl 1i;_b’c 0n(j’~ 01″ the modes of :’ecmitn1e11t to

})er,.rJfya111c%:1t p00s’iV–s¢ in Iht’. 3″‘ resp.i

. Ci3i,.iI’1(Ti’v}. 111:-.’.’1″c?~. no nlaneriai to s1.:pp()1″i. the cm11€.r1t.i()n.

‘ «’.¥'{9<Vr';:='Lii1meni. 1'0 vaczmt. p<)st.:~: in the third

resp0C;1Ci'€:aI11.C/'City Mnmicipal C()unCE§ 1"eg,§ui21t'.ed by the

"Ka;r–r1a.1ak21 Muz'1E(':ipalities {Re(érui1r'ne11'i0 of Ofiicéers and

M

;:)L:i3Ei.('i1y of reC1'LIim1C:'1't in ('?()lH])liE111('(T with Rule 4 0? {he

Rules. E~l()we\-'er. ax:-3SL11ni11g.; than £116' };)@:"i1i()1'1e1':-; fz141i.1.1(*.:_was

appoimed as a driver in the 3"' 1*<?.<.-apondem/Ci_1 §'\/'11,=,:_'1;i._r'_~__._ipi:V1_,__1V"

Council %.1'1mL.1_;_{h the [i:'1'1pk.)y1'1mm {_*3;%:'(.=h–z{1'1gé*';v, gth:-1_I

e1np10_v1'ueI'1£ beirlg in :51c'.Cord£11'1C.<* \.v§A_i.}'1 St.¥bi'~R"t–1}€'-.{2} c')'1'7VRLL_11c'§:;V

camnot be C0nsi,1'ued e1ss.72uf_: 2::15p§)i"1'11:'11e1'1i"j by ci§i1'e("*._

rec1*ui1.r1'1,n1, but an amp1(‘>y1’3’:(é;’ii;..V 10 E:if31 up She
post of driver u.111.i1 s§:ri¢§{:::{,.é_Q.;j:f”:.0 the post by
d:’1’e(?1 recruitn1At:_nt ‘ EivlvjiCVi:’:V..’: .£”;i)I1CT1LlC1€d. The
pet,i1.i0ne1″s «acq1.1ired a right to
Hagular merely because he

‘\

was z1{)}3()i1i1″e[r;§_.. “EISAJ LL ‘d_river– 1h1’oL1gh the f:,11:p10_\/1116111”
Ex<.'ha11g<–1. }VfC)1'€'.(}_V'C:f:,.'()lv1;II:}1:'j')1"O\-'iSi()I'1S of $110 Rules relz-1i'i1T1g 10

the ggge 1ir111"."é.._» c(;Vnfii1.i (,ar:s.§ :*c;_gardi:1g sui1abi1i13,»_ fitness arld

W(:e1'%;-iilitézflri of (?112}.1'21{§{é1; 03' (ta-1r1di(121tes clzc… were mm. ctolnplicd

\;g\"']:'§.,_1!iL T.

c:c)1’1.’t.e,n’£.1′(‘)n of the iea1’1’1e(i (3o1.11’1S@l for ]}t5E§UOI1(;’.l’

Ehai; =:ii1,e pr()(:es5 of se1e><:'i'.i0r1 of pe*£itio1'1e1"s §'at,k1er 1:) the post

<.1V§'di",*»\/'(~31* does not go to the roof of the §)I'O(EC!.-38 and Could be

M

*–J

1'eg_,{L.:E2.1:'isCCi in the 1'ig___{ht' of p21:*ag:'ztp11 53 oi' the C()11stit1.1t.Eo11
E-Sench deCisi()r1 in the (raise oi' Sec1'et21ry.. SE..21t.e of Ka1rr12Lt.al<z1

8.: Others Umadevi 82 Others. reported in AIR 2066 SC

1806. is \-‘\-‘i1h()tH’ merit.

9. The c:la:’if’E(r2tt,i():1 in paragraph 53 (fit’Ihff:’dt;§(‘vi,Si’QI’1

regards :’egu1arisati0n of i1’1’e=gu1a.-rtx2.ipf}0i’11t1i3ert'{,s,__ (I391;

iltegai appoimments) as .€xp.1ai11e’d_ “in o£’_

S.V.Narayar1appa: R.N.Nax1j 1:114cEt’a:;)’p::1V: 21r’1’~:i¢_ TB’. N.E\}aga1’ajz1:1
referred to in paragziajsh -:15,.t’}”1′:3_1=:3Vih«.A Their Lordship.’-3
extracted the V()bse1*vAat.i:t)ns it; “‘l’»2,t\t’.~:!\f2u:1_jundappa Vs.

T.’I’himrnatat1:_” ‘tt'()}L.:.:::te I SCC 409 and

nttteeixtiizg * (‘;)i.7 “v”‘1~’,,f__’,’.§u{“t11’E1I.'” zmd “E’egt1t211*EsatEon” in
E3.1\§.Nag;£Li*.aj’2iM1:.VV3 S’tfc1E{?”‘C_f!’I:’ K211*1}at,2Lka. reportlcd in (1979) 4
sc:.c:%,507 to holmhuszg
In B.N.Nagaraja11 V. Stattte of
}1*7.24);s:1jiVze:ti£;’k1a*z (supra) this Court c}ea1’t_V heici that
t.}’1_<:'wV<__:':*V'c1ss ''regular" or "r€:g;{L1I2tris21t,i()n" do not
..ci0nnot.e permanence and cannmi be L.'()I'1S1l"Ut'?d

$40 as to Convey an idea of the 1'1a1tur<? of tmture of

'ap1.)()in£.me11ts. They are t&L

oC)11c1(.)m= any p:’oCe(1L11*a1 irrcgu121ri’1ies emcl 2111:’
meani to m,:1*e only such c1e§e<'Es as are
21tEribL1E.ab1e 110 n'1e1ht)do1()gy* followed in n'1a.ki1o1g

{he elppoimlnems. This Court emp11asis(;*d {11au""-

when rules f'1"a1'ned urlcier Ariictier 309 of 'l:1V*£(?.

C()i]Sii1Ll1i()I'1 are in {'c)r(.:v T A

citscisions and the ,1*i1′:'(}i:«_1es 1′(:?L?VO<V'5}'1iS€Li'HfhCTf€i1"1 2
have not been dissented {.'o,_by {,h1's% CQu'1"::V-3211161' on
principle. we s€;<§_n<) i"(<:'E1'S()I%1:"I1V(1)"Ei..1.() e1o€:'cApi'Wt}1e
proposition as ' "'."'.1"V1.L.1I1~'j1'E'3.';~',kVi':-.C1 "-.,t}'1{.1i’i~I1g .._1_h:11..’ is irregL.:1ar for want of

conj1.p’1iam’?:;?”‘a§fi1I1′”~.Qi1e<02' the G1E'I1}(;'I'}1.S in {he

p1'()oé:ss "()£f s._e.1<5:~::ti'c,-.:"}V which does noi go to the

1-om, of the p1'ocess. can be regu1z:11*is3c.-ci and then'

i;:: 2._Lit313e can be 1'egu121rise-Cl and ggra1'1£'ing

— p”‘e1f11’:25£11¢f’j;:e of employment a i:o£2111y diiI’e:’€:m.

co’r1’c§§:_p and can not be eqL.:aE.c:d with

1’€gLi1éirisa{i()n . ”

“E7. We 1’1a\/e 2-111’eady i1’1dEc?a’£.Qd the

consE.i1.ut,iona1 schexne of pubiic’ €I1’11)}()};’II1CI11 in

UK

(Tti)It’r’p&lS3.§S;itJi1EiEC’ appointment.

9

this e()tmt1′}:’., and the exec’.ut’ive. 0:’ for t1″ta.t__

matter the Court, in app1′()p1′:’at.e eases. \’VOLIx1CV’l.._

have only the 1″ig}tt to re§;t1Ia1*ise an 21ppoi1’1j..111ent’L-7

ntéldt” atitex’ follmx-‘i1’1g the due p:”(.)(7e’dm’-«:§..” c-,>.ft«.’e131’*-t’

thottgh £1 E10!}-Iiil’1dE1l’I}(TI’1f£1}Vm§T1€I’]1CTl1’l’HH'()'{i.:._”?,,11’é§tv1″

procresss or procedure has 1’1()1:.;»b(?CI1’1(:,s11’Q\?t’.C_d.’rTI’iiF}v._h

right’ of t..he executive and t.1121t’:)_1″‘t’§.1V_e (‘()1.t!If’E’« w*c211’~1c1 t’

not extend to the exe(‘7t.1t..iy;e..01′ the court’ E):->i1._1_g””Vi:’a

21 p0:5it.i0n to direct. that ‘c;11’1V”;ea_p1’;Qi:1t’meat 1’t1adi”‘~tt1″1€V”;é%1′()resaid 21ut.h0rit’.at.ive

pr011()ithee:1teht”_n.1_’_F’tlteutttjirctgi -Court and applying the same
iaets totthiés said that the employment 01′
the pe,t’tt.iotte’1″:§ i’¢t.it:1e1′.’2-1s”‘é;t driver in the 3″! resspondettt./City
tt’-3g)L1ne,VitVV’tt'(‘)’eVss not go to the root of the process of
reetwtttjI11e’nt:”itgtVa.eeordance with the R1e1}e.$._ so as to l’€gt.i1Ei]’iS(T

the”-etngvjld§J:.ne:’tI. and entitle the petitioner’ to the benefit of

S

{J

tax

ll. Tllli’ Apex Court. 1’epeilecl the ctontemiorl t’.lm’:.

d€p€I’1Cl’€1I]1S of deceased daily xve1g__§€/ ad hoc’ worke1’s;'”sj0uld

invoke the I’L1l(:’.’5 for regul2~11’is3z1ti0I1 of 1.119 $s<?1x{§('L?Sl'(2l'l.'£h€

Cl€'CE'£3.S{iCl. in General Marlager. Ut.I.a:zrancl1al Jal'?Sla.r'asiiildril '

Lemma' Id)evi 81 Others. rcporie<:1:"ifi" "AIR '3:'iv2l=,
observing i,hL1s:~

"19. XXXX. A V

The said case. in Q_g.l"»0_;)in_i()n..woilld lflizixre

no appliLéation"..§..é~.. tlllfli 'T'hcs€
observations only 10 the
presL1r11piida1__21s ll;)l9'l~x:oI'l{ of the
daily ysrélvge git-lVl'.()__.i'l'€v('?'l'. bluill V. 1101.: ';1sll'El:l)"1"lic'. ex.ist.e1d1(:e of

a In any CV-'f;'.I1E. it
iiiat. by rauson of such

of the work Cl1'c1rged
e1I1;llGyéc:* §'~5l"I{)LA1Al~Cl: '13:; cli1'e(?1.€d {o be 1'egL1Ea1'iz€d
lam i1 isl"a:.1dtherVi'.hing 10 say {hat although they
. in {he pem1anen':. C'c'3.ClI'C. 'still

3 . "deaths, their ClE'{)€f1ClZ1n1lS would be

l €:f1*ti–i'i:¢*dA'di=E.Vcl) invoke the Rules."

.. 1.2., Thus, $1116 petii.im:1e1'. a depe1'1dar1t' ()f1.h<';= derceased.

€'tzit"111()E'. invoke the Rules to regu.lz-Lrist? the service of this

!;<5\

deceased zailthotxgh he w:«.1:e; not absorbed in the pC:'m:;11'1C1'11.
t'£1d1't' of (11'i\«'@1'. so as to C1ai1'n a right to <j'.:i)mp21ssi01'1a.E'.€

app<)i1'1tmem.

E3. The next o01’1tenti01’1 1.11211 the ;)L=1:iE_it):;r1e1j’fS’:1:’E:–iHé–::’*

having worked as 21 d1’ive1′ on dati1yJ.v21g{>s :~:Li11’C”(*»C?«’L.Ui3.”}.99-3 V

and died in harness on Of .07′.2()077,c();j’IE:A:”35 ;5:21’1’I’1:e_1″r1:%.iV15y..’zfiicl

hence the petitioner’ iS’ “(‘3~1]E’.i{1€’,dV. ta t’t;o’1t11;321.5§;.i(mate–.L

app<3ir1tment' is without merit". "E'Ii'e.,identit?a'1' e0_nt.er1tii0r1 when
advanced before the 2-'*~.;_)V<::i'x_ C_0t1;yL ixzzisst 21*cpelEc.d in General
Manager. U!.(ara,r1_Chal Jczlt-f;3(1n.srhaz'2 1/,§'.. 1',JCL'.ff'?'i.f {Jeni Others.

reported in 4_4f'011d\§?i1'1'g" the decision of the

Cc)1"}stii..t_1t.i':)i1 I:3t5'.:'1éfi1 itn.U:*1_1.ti£icui'S case {supra} and in Indian
Drugs [Rha1frn€:.greV1;t!.icaI$~ Ltd. Vs. Workman. reported in

{2OC)§:?)'V f SCCV'é?QV8v as iweli as in LG. {Ka.rm:'.k} Vs. Prahaiad

.A Mcfilz'. reported in (2007) 6 SCC 162. Their Lordshipss

" z)b':3_e,.arx?é'c1 V''t'.''1.1_L1;*':,Z;.'-' "

* "Z4. to the first Sub1uis.=.s}'0I'1 2-1E:)0\ft*. it is
wf_o'i'i.h 11'1e11ti()I1in_g that ju<:1ici21l cEe('.isi0n$ u11Iess

H Ol,h€I"\ViSfi'. specified are 1'et',rospecti\»'e. 'I'E'1e_y wottld

M

§3(%*x*L.1sal of the d(T.'(?iSi()1'L disckoses {.1"1'ci{. no rafiio \Vé1S iaid C1C)W}1

nor law deciarcd. to be foiiowed as 21 precedem. I\/i<;)1'Qo\:'_efsLhe

E11(?1'.s of Lhai Case are not set out in the order /-\1'i1j1;'é'X'r1-iffe ;_s0=

as to cilairil to be identical to the' facts of 1'1"1is_

15. In Quinn Vs. Leathem 4’95:4A{}”}-;:[§’.§..

HaIsbL11″y LC. obscured ihat every jL1:ig111e.n.1′. r1juis{. }’€£’:ld’.


applicable to the 1:)ar1'i('uiar  to be
proved. the1'ef0r€ the   are
found thci-re  not    of the whoie

law, but g0ve;*1iC”<1.4é.*11d 'i_'f1t3-V_.ps§i"{i(tula11' E'ac"ts of the

case in \v1'}*~§\Izof t’.l’1é’W1′-‘-0*’ respondent, 021111101. be found fauil

Vi’if._hL P_7c*1t..1fVt0i(vJfV1.~s.i$”favithc)ut merit and is z1c<'701"di1'1gly rej eoled.

my

(RAM MOHA§\] REDDY)
JE;'F.'.)GI¥$