IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 2137 DAY OF APRIL 2009
BEFORE
THE HOBPBLE MR. JUSTICE 3. mam' NA;z;=.i;E1é'_';
WRIT PETITION Nos.903i:300€9',T .. 3
381/2009, 92352009, 87612009 min
gm To gm; :3{)Us; g§3;<i::S3 V
BETWEEN:
IN WP. Ne.903l20G9
Sri. R. Umttsh . .
S1/o.Sri, H. Ramaialfi V
Aged about.':';9 ycar~.s"' % %
Working as Pecan' 2 j_ * _ A_
Gflict: of £111: l:3;iI_.tf_(:ia:'.§? ' '
M/s. Karnanaka St:m~:_;;'?ofi,st¥11CE.i.o-n --
Corpnrafion, 1I3r.'.f4:aj1:i1}ti;arVi3bh§éxs;e£i2 ' '
Bangalore --~ 560 010 ' " 4'
IN__W.P. Ng_;j'$'s%1/200$» V
S5, :3; Pagghéfigggiiah
S] 0;: Basavcgcwda " "
Aged abczfizt .4'?
1 " AA Wcxrking. as: Woi'k* §;;:s:.5pects3:*
Tiffivre of the (}€=Eh.erQ1 Manager
/ :3. Ka;::i11a"f.aka, State Construction
" " ~¢'3:'<fi»';135<5'ratioz1, Dr; Rajkumar Bhavan
: =BangaiQz'év-: 560 610
113 WP. No. 9123/2009
Sari. B.H. Rangappa
S,' 0. Amavasayya
Aged abaut 45 mars
Wo1'kiug as Dzivcz' M V
On mm basis at the
Gfiice of the Secretary 1:0 Govemment
Public Works Department
Vikasa Soudha
Bangalore - 560 001
IN WP. No. 8'36/2009
Sn'. H.M. Kalaiah '
S/0, Sn'. Late H. Madai-_:fi1V__ " _ :
Aged about 53 Yearfi 4 'V
Workiliig as Work I1ClS1~'%ec€'€'_'¥5'-'. ' " ' '
DEC: of the Gtnnlial I's:I4é1:<__1ag€r» A'
M/5:. Kamataka S§f;=.~'i::; ('2tiar§s1j;"1;:::_f[i<;z't
Corparation, $iiiii\ic:g;aj'
IN map. Nos. 966 9'?o;'2@Q,§f = % V
311'. H.B. Har:amagoucL:»:.,V' V
S/o,.-Ba%%ago1;_<_:Ia ff. Hoflna.-1?.-n'avar
Aged .a§t5o11t' '49 _x}*€§2=:.rs' '~ A A_
Woz'1iiug P603;/1VaI.<§1mnan
(Jffioc hf thg: R'é;s.ifi::rii: Fingintécr
3. Karuatjaka Siziie Construction
vCbo1'poraIio:1;44_Dazzaz1a,g;e1*e Pctr.1'n..WP.966/12009
2 Ab Corporaijdn', Daviéjgyigere
Sri. Sharanappa Revanasidclappa Chiniwar
S] 0. Rcvanasicidappa B. Chiimiwar
Aged about 52 years
Wcrldng as f.}river
Offirte of the Resident. Flnginettr
M] 3. Karnataka State Construction
Corpoxaticsn, Davanagcre
Sri. M. Chandrashekar
S / 0. Mallanna Irani
Agcd about 4'?' years V
Working as Mixer Operator
011103 01' {he Resident Engint:t~:x'
M] S. Iiamzataka State iixwn:-:tI':1Ar;"£--ior}" V
Corporation, Dava11;3g:t;7_e'1'.
Sn". Ashe}; Sfinkalf: VV
S] 9. Samba L3QI1d1baA.nka1e
Arg€:;d_ab01;t'i4?._Lyca1*s H "
W'gc_:rki1:;g as £'é'c;13/_\rt%_;tc1:Lma11
C¥fl'i«::;:' :.?.["£'uc~: Rxgsizitz-11 t' Eng:i11t:c~:1*
M] 5:. "K3?f1-91T}}'3T3"-$;T3fi'3 . (--"3onstr11cfion
i 2009
Pe11*.i11.W'§'.969/ 2999
.Petr.in.WI?.. 4. A "
Sri. Rudrappa L. Guddannavar
S/0. Sri. Laxmaan Yallappa Gudciatmavar
Aged about 4'? years
Working as Swticpctr
(")f'ficc of the Residrmt Engineer
M] 3. Karnataka State Constxuctinn
Corporatirm, Davanagere
(By Sri. GR. Prakash, Adv.)
AN D :
1. The State 01" Kamataka
Rep. by its Chief Secretary
Vidhafia Soudha "
tiangaloret -- 569 ()0 1
The Secretarytcz P:1_b1icj: V . _ .
Works Bepmémcist V . 'V "
Also the
M] 3. Ka111ata1~::a 3taté C i1$t:1ic'£iofi;
" . _ V
f}c:ve:r,¢:11Izcnf 'e{fEa1i1ai'ak4§_ _ --
ViI«::asa. Scvudha' = » " ~
Bangalore ~'~ "
{A3
3. The Vie Vfiiélaliceliiepartment
Goyfimmcnt of Pianaataka
' ' _ Beuflgalgzre ~+~ A566
4. '§'h§:"E2~se:€Erfiftz24f},*.T_if<§ .i11igati<)n Dcpartment
" G<';n.af_¢mm¢n: fiarnataka
M :3; Btlildings, Bangaiam - 560 £101
The to WRIZIQ Deparmemnt
, --- _ ' Govemment of Kamataka
Anajzda Rat: Ci,r:CI¢:'.
Bangalore -- 560 009
6. The Chief Engineer
Public. Works Department .
(Jommtmications and Bufléiingsy A
51.12. Circle '
Fiangzalnre -- 560 001 _
7. The Secretary to the I)epai11nent" "
of Personnel and Adminjstraflvc Reforms
Government o{'1s1a_1'aa_=iaka _4 V H "
Vidhana Soudha « _ _ "
Bangalore -- 560 0'31 'V '
3- The ?I'iT1'€2i§91 5='€CI?<'3Tfi1'Y"~ j
Depa:it1né--_.'ir1:; of Dis?.i11ve_s.ttn.V nt
State. f3}n__.té:'r;§:fisr:=s
Rt:fmf1i1:-;1{QDPER) ~ ' M
E.-ah'"'£'riWer " "
Ba11gai:;;r£.:_4a360_ . j
9. mé Mammg
Mjs, Ka;:nata_ka'Sfatc Construction
' 'V _(,10rpu:~€_1ti'on, Dr. Rajkttmar Road
:__LRajajmaigar .....
Bangggalom - 550010 RF:SP<'rNr:F:N'I's
sfi;.Q%.s$.si;idhar s. Karmadi, HCGP, for R~1 to 3
* A Sri. I3.' Ra-mash 85 M. B. Kan:-;-wi, Advs. fin" R-9)
......
‘”‘I.’hes£: Writ Petitions are filed under Arficlc 226 of the
L.’ . <i;'if;~:*;:.stit11tio11 of India, praying ta direct the respondents to
absorb the services of the petitioners in pubiic works
dcpartmcntfwatcr mmtmcctsfirrigation departmetms as per
the decision anived at the meeting of public sector
comnaittce held on 31.01.2001 under the: ief '2 H
Horfblc Chief Minister o1'Ka1*nata1c;a and etc.
These Writ Pefitions coming on £9; prder-:s"tI':3i$: the '4
Court made the fcxiiowiugz
Learned Counsel for {he HsV-xion
of this Court to withdmw~""fi1¢ alritiéei' p¢:titio1§f§siiV1ce the
petitioners have aiready seeking
re£i1*ement—-z1–s "REe–ti17e1ji1e11t Scheme.
2. ‘i’}3.¢ iearncd Counsel for the
petifioners is The above writ petitions are
” ”dism1é§;:d_as w31ihcir’é\i¢?3:£;’AVNo costs’
Sd/-M
Judge