High Court Karnataka High Court

Mohd Ghouse S/O Mohd Peer vs The Director Animal Husbandry And … on 24 December, 2010

Karnataka High Court
Mohd Ghouse S/O Mohd Peer vs The Director Animal Husbandry And … on 24 December, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
...3_

1982 he was deputecl to the National Dairy Research

Institute (for short, 'NDRI') Bangalore, for a Diploma course

in Dairing and on completion of the said eoursef"he,V"«.afas:_.v 

posted at Bangalore Daiiy. In the year 1965_e-nl'

of Masters Degree in Dairing atll_N--DRI,  [f4Iaiyan_a], .he

was posted at Mysore Dairy as :_El::tensio1il:Qi'ficer w.e.f.
ll/3/1968. Later, he   Chemist and
posted at Bangalore,Dairy,..int.eral.ia that he
would forfeit  for, it "service under the
Government.  tgfhemist was also made
by i\/IPSCE  posted to Bangalore Dairy on
deputationhasis  duty on 4/5/1972. The

petitiorier clairned to be treated as a Government servant on

 .d'epuVt"atioh'* basis whichllwas however not accepted by the

 and it was stated that he should be

treated ass-regular employee of the Bangalore Dairy w.e.f.

5/ i97\2..D' The Karnataka Dairy Development Corporation

[tor short 'KDDCL') the organisation under whose

 '~-djurisdiction was Bangalore Dairy stated that the petitioner

 ~ gfcould not be treated as having been on deputation to

Bangalore Dairy and shouid treated as a regular empioyee of
the Bangalore Dairy w.e.f. 4.5.1972 and the KDDCL issued

order dated 24/11/1977 regularising the service of the
5

E»

 



/'2
__ ii

petitioner as an employee of the Bangalore Dairy W--_§:.f.

4.5.1972.

3. However, according to the petitiolner-1l1--e_'Vwas_l"an 

employee of the Department of  

Veterinary Services and was depi:vted,to l€l.angalo1_;e  and
he was therefore, a Governmen't"'servant:.'that on attaining
the age of superannuation; he   1990 and he
made several    usetftlement of his
pensionary   a. Government servant
but the """   'not': responded to his

representations'  he filed the application before

the tribunal'Sgelgcingéédecllaration that he be treated as a

 Governrnent serva:'1tti_l_lpothe date of retirement and to grant

l'1_all. _n10_netary b.er"ie__f its.

4;' .._"'«..ol€3efore}~ the Tribunal the application was

  conte--s_ted_.b3r:thel respondent --~ authorities by contending that

3l”‘~___lthough the: petitioner joined Government service in the year

Elle had applied for the post of Project Chemist in

“l,…h:}§angalore Dairy Project and was selected in the said

irecruitment retired from Bangalore Dairy and has received

all retirai benefits and after retirement, he cannot claim to be

a Government servanii; that NEPSC appointed the petitioner

/”-

M

A» D ._

directly to the Bangalore Dairy and the petitioner is governed

by the rules and regulations of the KDDCL, whichvyistthe

organisation which had regularised the service’s’*«of~

petitioner. It was also stated that Bangalore

autonomous body and the petitioner was._sel-eetevd’

post in KDDCL and was ;:elievet1._ll:_o:t’: duties
from the Government the services of
the petitioner was r_egulariee.:C’1 A same was
accepted by that a belated
claim cannot be tor«a”dleela’rationlVlthat the petitioner be
treated Accordingly, the State

Government the application.

5. On the basis otT”the rival pleadings, the Tribunal

= tollowiAngvpo.i1its for consideration:–

‘ -riff for consideration are: {i}
‘t.lieV..Applicant can be regarded as
‘ernployee of the Government of
Korniataka; (it) whether the Applicant
llfshotlld. be treated as on deputation to
‘KDDC and {iii} whether the Applicant is
entitled to any benefit of pension and other
retiral benefits admissible under the KCS

Rules.” , pf

__6_

6. The Tribunal on consideration of the material on

record held that there was no merit in the application

the petitioner could not be treated as a Govt. s¢;4<;a§1:_~

accordingly, dismissed the application. Being."

the said order, this writ petition has bAeen..pl'{:ferreld. ll l

7. We have heard tt:e””‘ cotinsel tor the
petitioner and the iearnedl No.1 and 2,
and learned counsel 4.

8. It £511.. the petitioner that
he was alsilial’G:otrernrnent”stervant but he was sent
on deputation to the:’.’l§arii«atall{a..lCooperative Milk Producers’

Federation and retired7–frorn the said organisation but he

alllGo1.r–e1’nment servant; that the Govt. was

ll’–nia;naging._:the”~l§angalore Dairy through the Department of

Animal’ and Veterinary Services. That the

‘selection the petitioner was made through the MPSC and

V’ inAAthe–._notification issued, it was stated tht the post are

“‘l«.–pelnsionab1e under the Governrnent; that the petitioner did

agree to any of the adverse conditions sought to be

imposed on him that when he was relieved from Mysore
Dairy and he joined Bangalore Dairy, it was on deputation

basis: that there was no option given to the petitioner to be

_/

10. Having heard the counsel on both sides.,i..the.’:ori1;y it ”

point that arises for our consideration is as to__\X}hetherviti§e’

order of the Tribunal calis ‘for any int.erfere:nee -:ii1.lV:t’iiiisgwrit

petition.

1 1. From the material the
petitioner joined service. . as la””Veterinary
Stoekman under the Govt!vand_’..subsequently
pursuant to l\¥oj;ifieat’io1q by MPSC,
the Project Chemist at
Bangaiorellfiairyjafincliby n’e~ti:fieaiio”n”‘diated 11/8/197] issued
by MPS(jxKhe iwasj post of Project Chemist.

Thereafter, Director of Bangalore Dairy

1ette1f,j_to t.he*petitioner offering an appointment as a

WPrcje’ct. jC’he1r1:vist.”s-iibject to certain terms and conditions. In

the said letter; was stated that the petitioner would be on

fprobatio..nV1’ for a period of one year and other conditions of

it 2..servic’e._as”applicable to the employees of the Bangalore Dairy

‘–«l«’7we”tiidlappiy to him and the petitioriefs concurrence to these

Kljcoriditions were sought. Thereafter, by order dated

19/4/1972 issued by the Director of Bangalore Diary, the

petitioner was appointed as Project Ch€l:§i1iS[ in the

§/”

frepartrrient of Animal Husbandry and Veterinary Services at
h Mysore, on 29/4/ 1972. Thereafter, the petitioner sought his

” posting at Bangalore Dairy as Project Chemist. Thereafter,

3 __
sanctioned post on a pay scale of Rs.300–“/’00 pm. One of

the conditions stipulated in the said order was as follows:–

“The Bangalore Dairy will not be responsible
any way for settlement of any claims or liabiliiies_c’ . it
arising out Of the service Of Shri Md Ghouse? iv” ‘A

to his joining duty with the Bangalore

response of his earlier sero_ice:_u2liptlI the.
Husbandry and
including arrears of other
arrears on ailfinancial’ ‘lilabvilititesyp aviiiibe liable to
be settlefgiwbe thel Lisbandry Dep it.
The absolutely no
respons.ibil5i.ty.;’:fiandwnol ainvol.oement with the
ma,nne_r °i.”re_l ‘such settlement. The
appointee will to give an undertaking
in _vwriting Vag.re’eing_ that all claims on account of
&_ ‘hisv_lApast ‘seruice__.will be liable to be settled
between him and the Deptt. Of Animal

it H’u.sVi:.anaryv Vety. Services.”

.c 12$ ” Thereafter, the petitioner was relieved by the

by a letter dated l8/5/ 1972 the petitioner made a
representation to the Secretary, Government of Mysore

Agriculture and Forest Department that he had accepted the

/.

elfiv

post of Project Chemist on deputation basis. It appears that

the Government did not respond to the said represenrtat.i;on,_

Thereafter, the petitioner was regularised from

and till his retirement on 31 / 7/ 1990, there was it

by the petitioner regarding his COl;J,.EiI1L:1a_I1C€’-,,t).l’

terms of order of regularisatigonadated 24/ 1

4/5/1972. It is only after his retiienient gaetitioner
started making 1’epreseritaticins’§_ treated’ as a
Government servant. and B pensionary
benefits under the B r;fo\risi:«jns

13. it is seen that the
Under and Forest Dept. by
letter dated 1 /’ to the Director, Bangalore

Diary stated 4″‘th_a1*t.h–e hp-.et’itioner had been selected by the

V’iiPs(j:c..{‘ibr,mer*l.y MPBC’]'”for the post of Project Chemist and he

l’1a§afepo:i+r«§d in the Bangalore Dairy on é~/ 5/ 1972

and ,_hence?'”r:t3i_ie: question of treating him as being on

_ “c1_eputat1~on to the Bangalore dairy does not arise and that he

“sho_nld*«_.be treated as regular candidate with the Bangalore

w.e.f. -4/5/1972 and that his past service up to

_u’4′.x4»/5/1972 Should be governed by Government Order

No.C1.25.FS¥’.69 dated 26/3/1970 and his service in the
Bangalore Dairy from 4/5/1972 should be 1″egi3larised as per

‘l 3 _

mm

the terms of the Government Order l\lo.AF.74.VDD.71 dated

13/4/1971. Accordingly, by order dated 24/11/1977 the

KDDCL regularised his service at Bangalore Dairy,_lt”_l’is_

relevant to observe that the order of regularisatiofilllhéé _

been challenged by the petitioner’.«.._V ‘I’he’1-‘el”ore, tine’ pctvitiorllervl

was an employee of KDDCL the said
employment on certain though not
expressly and in the year
1972 and iéjcjfli onjlattaining the age
of superanni,i€atioi1linv any demur.

that the appointment of the
petitionerllasplla in Bangalore Dairy was a

fresh 4ap’pointn1e»nt”al11d it was not a deputation post as

notification dated 7/5/E971 issued by the

applied and was selected and recruited

l as Pmject ‘Chemist. Infact, Notification dated 11 /8/ 1971

ll.”-__li”ssxued byatlhe MPSC also clearly states that the petitioner is

:se1eet.end for the post of Project Chemist pursuant to

notification dated 7/ 5/ 1971 inviting applications for the said

Lllpost. Also, the offer of appointment as Project Chemist by

Bangalore Dairy dated 29/8/1971 and the order of
appointment dated 19/4/1.972 clearly prescribes that the

petitioner had to forfeit. claim of past service in the

ex

__ _

department. Only because the relieving order 25/9/1972

stated that the petitioner was joining Bangalore

deputation basis. the contention of the

continued to be a Government servan_t””‘underp the

Department of Animal Husbar-‘dIy_y and’-Veteririaryy: Servicesd

cannot be accepted. On a if ifiof the
aforementioned dOCuI’E1€V1’1:”if.sv:”E1_1.O;l.;lg;j_hTitl1._’l9lD1’J§XL11’€ dated
21/ 2/ 1974 and Annexule. by which
the services of irjeéiil-afiised in Bangalore
Dairy would fioner had accepted a
fresh at Bangalore Dairy
and servant w.e.f. 4/5/1972.

Therefore. the” ‘liribuv’i1al”- justified in holding that the

. l.petitioner–.”icoul.d notlhellltreated as Govt. servant till the date

of retirerriegit; dO.r_r_jthe basis of the aforesaid discussion it is

Cl€’8.A1’»__’1VLhat. hetitioner was not sent on deputation as

ff”-‘..__VPr0ject “Chemist at Bangalore Dairy. The order of the

therefore. does not call for any interference on

–.D”me§”its.

15. Learned counsel for the petitioner relied upon
certain decisions in the case of K.Sa.njeeva Suvarna.

—-vs.~ The Accountant General (A 82. F), Karnataka and

others [W.P.No.26215/1997) disposed of On 2/8/1999, a

.r%y,¢

_.4»”

_lL§_

18. More over, the application filed before the

Tribunal is also liable to be dismissed on account of gross

delay and laches. Having accepted his position sincefithe

year 1972. the petitioner cannot contend that .

treated as a Governrnent servant. _H>Tl’1O1,1g’_~l’1.l”‘t’l””‘ié_” ,case”_of__

Nar Singh Pal –vs.– Union of India; arid

in (2000 SCC (L 82. S) has been “r’e’i’i.eci~i1;pon to contend

that there cannot be any .w.a:i_\fei’ i.’a§ainst exercise
of fundamental 14 and 16.

19. “”” H alréelof the View that there
is no has been violated much
less a funldarnental_.lriglktland’therefore, the said decision is

also not applicable. ”

gdff ‘lll’ie;’e is no merit in this Writ petition. The Writ

petiti’onA accordingly, dismissed.

Sdg/I.

JUDGE

Sd/-

JUDGE

*mvs