High Court Karnataka High Court

N K Puttaswamy S/O Kengappa Shetty vs The Bharath Heavy Electricals Ltd on 30 July, 2009

Karnataka High Court
N K Puttaswamy S/O Kengappa Shetty vs The Bharath Heavy Electricals Ltd on 30 July, 2009
Author: K.L.Manjunath And Malimath


BETWEEN:

gm’:

>–…

as: THE HEGH cam? OF KARNATAKA AT 8.A?4G.§§;€iRi§:’–.:.,

DATED THIS THE 30″ DAY 01: JULY 2059

PRESEf~5’¥”: é

THE H0?~é’BLE MR. EUSTICE §é:;V1,.4%:é;:;r$1Juj:\:.¢5;”r:§;

Arw%fj

THE HOBFBLE :~=;;a.:,,%%L3us11cé”M:’aA\;*:_MA£;IM;aT+;%

WA. N3. fésae:zF£::::3:[“;:é$e%:§j::=.)

N K PU’§’?’ASWé%-MY ‘Sm ‘i<.E%;GA?PA»sHETw

53 ms, .;s:c2vx§1w:§mr,1%r¢.¢3 ;&sAsE§:ua;1Tv
IN$PE»::T_0a fi'i%:;éDE«-.IEI,, SHAW-.T HEAVY ELE<:T-
2=L:¢ALs _L'1'£§_–.ELEC'!'R,Ci!54I;5f’;».mE:;>;A6%,%% 8: RIAT H.NO.84,
‘2AY#f3ItflHA !§l1’LAYA’~3.MSV~*’EX!’ENSIGN
8HATRA_§-I#».LLE,_ mreeaaoae 560 049

..§%firv*APUTRA..§ GOKAVX
5e Now wasmne AS secuam

‘ ” -» _EN$FEC7§’§ELEC’§’R.O!\iICS 9IVN.P.B’NQ.26€!6
MYSGRE RD.B’LORE-25, 81. R/AT H.f*&G.1€}5
BYATARAYANAPURA1 MAIN, M M RGAD,
WYSQRE ROAD, BANGALQRE 25.

APF’ELLA!*iTS

(BY SR2 M.SUBRfi\f’§AE¥iYA SHAY, ADV.)

F-.2)

ANS:

FL. THE BHARATH HEAVY ELECTRICALS_ LTD’
(A GOVT. 0? INBIA UNDERTAKING ”

REP. BY THE CHAIRMAN ~ *
/W3 i°3ANAGI¥\iG DIRECTOR,

BHEL HQU$E, A %
SIRIFGRT,
mew {DELHI 119 049.

EM)

THE GENERAL MANA”GER,Bi-iE.L:,,
(A saw. as mm. LINQEF!.’,’l”AKIh§~(3}
ELEc”m.c:»mcs Lvzvisxcm; % a k

9.a.uo.2se::e;~~T%A%. * %
?’4YSORE”R’QAQ_,_’;’. % y

BANGALQR;E:”§60″*fl.24_ V

A M % _ Resmwosrwrs
(33% SR1 ?.’am;r2A’:~s;’ *;a~_1::v,? sax s<.s.sHEEaaA1A:-2, Am.

392.: Goaeppa, Any; gfguzaguz G.R.$L¥JATHA, Anv.)

*#3!¢

k %.é¢,é. EILED uis 4 as THE KARNATAKA HIGH

CCQRT Ac’?%jPR;mNc« TO SET ASIDE “me oases. PASSED IN

frag »#a1T’k PETITEGN N$.66’56-6558;’199? DATED
% ‘ * k %%%21i_11;2@a3, ETCL,

THIS WRIT APPEAL I$ CQMING ON FOR HEARINQ

m'”‘i””i’-E15 DAY, MANJUNATH.3. QEHVERE3 THE FOL3.0WING:-

T”

SUEGEMENT

The ieqaiity and correctness cf the order passefi by

the ieamed Sinafe Euéee in W.P. Na. 6656 ta 6558 af 1’i3_9?

dated 21-12-2903 is caiied in question in this appe_a;,’ u

2. Tha facts ieadirza ta this case are _a’s”i3§§’e:ii:§ive*:i: u 2

The armeiiarzts are ex-servi::em,er1.;—Tféieieflhafie ‘5?’-é§”=aiefi1:_’

the Ineiiar: Army. Afier the 2*eti’re:»r__1fxe2r1iV:”frémti’s§’v’A;’:%s’2yVVVti§:ei,f%

were sbpeintéé by the refibendenfafi.€5gcurif’y*«.iT:iv$:ae§§;ter$ as

per tfie 2′-.rn_:Vi:v;::nz’_;vi’1_Es f§’:*’;}-‘:.¢.~V;*;.,tj_f3csré’&f’.§§_afteci 10-{’12-19§3, 13-G3–1§90

am 16-03A-“1398, é*ea.s$§:’§ef;:ti:$ie2~§;f.’ “They were appainteé pureiy

an cc:nt;’act.bafs*isV-.;f¢;ir’é nérifid 93′ three “years. ‘£112 aspeiiants

2 _ ….. gg,
“;_i’:a’v§r3ci” acc.«a;’:teé__the aréer of aiapaifitment ix reparteé fer

‘Afi?.érf.u ‘t:§’rf&-fiierieé cf twee years their contractuai

£2erie:fi~-..§vas__v’e:~:”‘§éréTé&d frcm time to time.

fhereafier they reauwteé the respandents ta

—-:%éai;}ai*§Ase their servicfi. Eat their services were net

‘fuéfiiéiariseé. Subseauentiy their services were tarmirzateé.

(*9

J:-.

‘me Gffiéi’ of terminafion was questiened by the

by fiiififi a writ gjetitic-:1.

4. The ieamed Singie 31;fi§’e”-«afitf-{r V’

éarties and censifierina the nature

the ccmciusian that since ihe ép_§E:!.iant§ we:*e: avp;ék:i’fi’ted’ cm ”

ccmtrattuai basis, he cauig noti-fi’;§§3_:’fé’u!t.1w§f}i’vt~5*ce-Erder fif
termination. ACCGf§ifiQ§Y,”4’t¥”;¢ kfere tflsrnisseé.
Chaiiemirza ti1e__ is:-;:::fai_ityriti1e saifi értier
the presant ap”p:é._a_i ‘

S. W.’ Bfié%f’i., %t§’;é»__iVé*a§fieé caurzsei fer appeiiants

Cfififéfifi *::hV’ai%:..4_ t§1e ‘ié’é:%_§’:’se§.’ Singie Eudae has cemmitted

.–‘v.SE£’féV_”t:’i5a:.é f’_flA”€%”{‘VV in i’if22ri.£’_Z_C$_¥’l:Si!i饒i’I’Ifi that they put in service cf

‘:_;=r1a;r’é» tVi*:a.r.;Af;”fr,C:i..xji’e~a__rs. Cehienéing that the Divifiian Bench cf

fl%i5t§AV’.€;F’fii1;I;t” ‘i.f}:~:ifiév.’Cage ef MANGALGRE UNIVERSETY AM}

% *;%N{‘;?;§%EF{“V.ys’éfv’¥T. KQSHAS vssus AND OTHERS – so 16-

‘%%.;3442Te§2 in WA. N0. 2661 in 2581/’2€36G cm: 4357 and

the f}§V§S§5fi Bench éf this mart granted reiief ta

T E§’¥”:i’3i€%YEéS these win: have ccrrzniateé 10 steam Of

Hser*s.«’§<:e's. He further €§l"3'Eéi"zdS that these aapaiiants have

xi»

Séfiléfi the resrsondersi — ifistitutiéns far mare thargfié'

and they are erztitie far" reguiarisation, therefora-avg"

arf termination has tr: be ccmsifierefi :a<s'"E:'z:ri in–'_4'§ay§;j'T'V:v

6. We are unabie ,i;c>_ acéefit’ th€:»”‘v’%’§;’r.§jj_;§mé:fifs

afivamzed by the iearned ::e;~t32’*§ s”s~.=:;i_V”‘i’¢:s§’ aVi;:’9é_V{ieaf:t$:Vf§for the
reason that adrrsifteéiy a;.{;)e§i’:aLh£f.$_V. §s2ere apfiéinted on

tsmtract basis for? aVperiad_s3fT’thrééV;§§a’i*’s; ‘ €Tij;é§r cefitract has

i} ,;.a.¢_;i» 5’

been e:xter:cied:_” ti;me?_ the case if:

Mariqaiczre z$i;z.vfeé’gv éunra, is aitaqether
different. Thereéfazfi 7xés*év.«va;rg’A3’cf t§i锑cs:;inian that the iearned
Sinaié Judge is justified ir:%;5i4sn=§:fssi%:§’%a”£ha writ petition and

we camrmt fine: ‘fauit v}itiitf2e”sai:fi cider.

‘ V:V’m:¢~rdi’::§53.?;”the writ appeai #5 dévcifi of merits

::’a*:*!§.3s éis§:=§éxsa’fi. ‘

%*».:’»:v<"_~

Sd/-4
Tudgé

Sd/-J
Iudge