High Court Karnataka High Court

R Basavanna vs Karnataka Administrative … on 4 November, 2008

Karnataka High Court
R Basavanna vs Karnataka Administrative … on 4 November, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
in was HIGH corner or mnnarum arr  " 
'DATED TI-I18 rm; 413 mar or-' uovnmngiég-%  1

mmsnm 

ms I-IOIPHLE MR. P.D. bzrcAr(AR;eLN,"c 1-xxzzlif M'

ma: H0!rnLE nm,qusirIc2v"L.vhé§;sAnnAHiT'V

Writ ?etitiou xo%;"1te7o5   1

Between:

R.Basava1111a  «

Son of Raxnaiah 1 _  ,

Aged 58 yea.rs_ _  ' "--i;,:_    
Resident of I;akshm..1g.1 Svéiamy Rouse --
83* Main, 7'h §3TO$$, ---- '
Bangalore ' . -- _ "     : Petitioner
(By Sxi X.M.uJosc§h_,Advo&-cafe. "

 'I    '   ..... .. \\

1 .  V   Tribunal,
13 D A"co£t;p1cx,."OidI9iadras Rcxad

  Ipdixanagar, Bangaln-it' 550 034
 "Represented  iis=i?egis3:I*ar

"   'Sv1ZVé'-Rf: of K;a1°fiataka,
 c 'Rcpzxéacnted by its Chief Secretary,
 4' Viéihana' saudha, Bangalore 560 001

    '  
' ' -_Statc of Karnataka, DPAR services

1' «. __Viéha1;:a soudha, Bangaiore

 



4, Sn' H.Chitaz~anjan

Director, Directorate of Small savings

And State Lotteries

Podium Block Visveswaraiah tower V  _

lI)rAmbedkarVeedh.i   ._      A'
Bangalore 360 001   .. :I'<*::s'p9z'1dm;~,'ta. "

Writ petition filed under  225 612   the

Constitution of India praying to the eaxtixe proceedings
before the 15* respondent afiez' 2O¥--'1'"D$e::::?a~er, 2007 reflected in

Annexure—-C as axbitmry (5(§HttfaI}§ Vtaoflcie Order and directions
contained in Annexurc-B, the o:tier=e-.déa:;e _S3O1’¥.13rjx2ember,2O07 of
this Hon’b1e High Court i;1v_V’\¥,F.No,1?8.16}’$£0O7. Direct the
Tribunal to take on itzifloaztl Amiexuresfi,’ tfieimain application of
the petitioner and ipléee’ it hefijze Beiwh other than of the
Bench of the Ho1_x”:31e.4_ChaitIi1a§_2..__6£_ti1é for being heard on
merits. 1 »

This ‘_ ‘gV.:–_i1p fcgeerders this day, the Court
delivered the;_foHaJWing:V.-‘:’V-__A * ‘ ‘

3 L (néuveged b3%:P.D.Dina1<a1*an, cm.)
that the Original Application
the Tribune} by the petitioner was

i'V.j £:1Visa31isse{i"««..foxy"deféitilt by order dated 26.3.2008. in the said

_ .. .é})p{iéa.1:ion, {he ixxetitioner had prayed for.

~ (fig aside the order daied 28.9.2605 in

‘ No.DPAR 223 A<:im.Ser.2005(1) passed by the 2nd

nespondcm as per A1:mex::1:e–A. 19 in ac: far as 3"'
responcient at 81. No. 11 is concerned;

(ii) issuing a direcfion to Respondent ~
promote the applicant to the post of
effect from 30.7.2005 ‘x»-mac}; .;a.-#5.
applicant became entitled sE1:t:i1TV p£c;a;§c1jg;j :
per the Karnataka,’ S._;nai1
(Rccruitrnent) Rules, 19′.a5fi-.as pef
and confer all other fiS’éI’V§:Ct3V: and
monetary bencfitstgxs

(iii) dccla11’1;1g fhat to the post
of the. Small savings
Riflés, 1986 as per

2. Appmi3enMdiz1gV applicant may not get justice as
1:;;s..,;oun_~;;:§2. not Se jg-mSc11t on 26.3.2008 before the Tribunal,
£116_pt:t§;fion¢r._Ii1a$”aijpmached this Court by fiiing the present writ

* pefiflofi V’
V V (i) fithe entire proceedings before the 1″
_ ‘rrasp§>nd:=:nt aficr 20$ ibecember, 2007 mflected in
. {§;31_1<:'A'31;11rc–C as arbitrary and ccntraxy to the cadet and
' directions ccmtained in Annexure-B, the order daterzi

W2oth Deccmber,2()07 of this Hozfbic High com in
' W.P.No.};7816/2007';

(ii) meet the Tribunal to take on its Boaxd ° ‘
A, the main application of the petitioner _
before any Bench other than ‘
Hon’ble Chaiiman of the ‘r;~;bunai’.roi:%. 1$¢ing”-heard«.o:{~..

merits.”

3. in our considexegi… Litlie-.eA_ap.1’n;eheneien of the
yetitioner in this regard is and without any
basis. Therefore, suéific-e it to move the
Tribunai for 1*est_f.x3-:~:.5¢;1;i_'(>.«e:<1fi' fafigfieéfion and to seek the
reliefs that the grievance of the
writ petiiriofzer melressed by appropriate orders

that Wouid itself.

9oin;£;”£he’1ea1ned counsel for the writ petitioner

“ta: ” that there W31 be delay in filing the

.app]1’e&t1’e’:i feeieieteiafion. it is needless to add that the petitioner

“maske application to condone such delay and such

f_”‘«a:4;pje1_idé1tien shaii also be disposed of by the Tribunal so that the

am: not only be done, but also appears to be done. The

H ‘ counsel shall file such applications Within one Week from

the date of receipt of the order. it is also

Members have been appointed to the Tribunal.

5. Writ petition is accordingly dispvé~.$ed ‘of~.: ‘

nmnx— Yés/N5/I t K V
2 …. _

Bk!