An'n.e:{'urei-.D.
WP N0.61062 of 2009
2. District Health 81; Family Welfare
Officer (DHO), Office of District Health
and Family Welfare Department,
Koppal. . i it .
(By Sri. K.B.Adhyapal<:, AGA for R2)»
(R1 --- served) '
This writ petition is fi1ed~.u"nder Ar.ticles_"'_22'5 at 227 of'
the Constitution of India praying "to quiash the
order/ intimation dated ..O4.02{2'0Q'3 "'i.ssued""'by the 2115
respondent at Annexure--'D;"an:_i eftc. " .
This writ petitionv.icerrfing’-on iii hearing
in ‘B’ Group this. day; the Court made thef following:
iiii ‘V i
Petitioner has the Validity of the intimation
dated 0A4i_,02.2iO’O9i issued the 2nd respondent produced at
“.i2″.VCasiefiofiithe petitioner is that, in terms of the
Qovernrneriit Order for providing contract labourers to the
under the Department of Health and Family
ii”-..__Wielflare, petitioner entered into a contract under an
_i’égreement dated 31st May 2007 for a period of 2% years to
era’.
_. AnneXu’re–D.
WP No.61062 of 2009
provide contract labourers to various health institutions in
Koppal District. However, the 15* respondent inforrned the
petitioner by Annexure–D that, the service of the”‘Veont’ract
labourers cannot be continued for want of
it is at this juncture, the
petition inter alia stating that the
a contract to supply labourersdforg a iperiodgof has
made arrangement by spending”r1i.o:1iey’and itiIne.*i§\Iow, after
having entered into having made
arrangement various health
institutions,befor+:*e§<piry_:ofthe contract, abruptly, without
any justificatiovn ooirxrriltgnication is issued as per
by order dated 13.02.2009, on the basis
of the*—rneifino undertaking filed by the learned advocate for
xpetitionier that he will not claim one month salary and
salary of the employees will be paid by the
':i_4petitioner and that he will not claim any equity, granted the
y…-\..
WP No.61D62 of 2009
petitioner and the Department of Health and Family Welfare,
Koppal District. No doubt, the contract also stipu_1ates.,_the
condition that any dispute arising in terms of
subject to jurisdiction of the Koppalmcourtj-“li”‘t~he.peti’tioner”.
has supplied the labourers and Diistricti~
utilised the services, the claim’
to be considered in accordance,,v.iiltlr’i–.lai2s(.subj toilany other
requirements. if the representation of
his claim, it is respondents to
consider the eerie lofthle’-pje.ti’tiQnlerl._an.d if he is found eligible
the same may; be.’vVCori.sidered__ as early as possible not later
than ti’1reelirnonths..ifirer1:, of receipt of copy of this
order. p ; l ”
i V above observations, writ petition stands
‘ dispeeed