High Court Karnataka High Court

S Lokaraju S/O Late Siddalingiah vs Director Kidwai Memorial … on 21 July, 2008

Karnataka High Court
S Lokaraju S/O Late Siddalingiah vs Director Kidwai Memorial … on 21 July, 2008
Author: N.Kumar
IN THE HIGH coum' or xammrrarm AT   

Dated this the: 215* day   4' ' " V
BEFGRE % V _ V
THE aownm rm. Jifasztificg: N  

Writ Pefiéicen  Q? 'f'€}M-RES)
BETWEER:   'V

fixged about 42  »  W

5/0 Lair: siddgamigjggl, " V

.313nim" ¥.ah_Tfic¥i'n_iciQ1:},  ~

Blocni cojsecticnv f;l'::nt€:f, 4  '

Kidwagi fx/ie;*gmzia!.In;:=i:it1itc,  ~

'Of Dnmiogir, -- _ *   "

Dr, Mazigewéa Road; _ . _ 

Baligaiolfr' 560 039. V _     Petitioner

s.Lokara;'u.    

(33;S:i"S;;M. Babu, Advocate)

  1.  

K7idw;éi' Memorial Institute
of Ontcglogy,
(Dr. Ms-irigowdsa Road,

" .. *' 'I.~3a;1ga1;:»;~e 550 029.

    Ammtha,

 Major,

Juniorr Lab Tcchxzician,

Kidwai Memarial Institutre

caf Oncologf,

Dr. Marigowda Road,

Bangalore 560 029.  Respondents

V. shat bftefi pgrtsfaétjtdévover the pctitiurner. Themforfi, they

jigs-:13} f¢a:’;i a]1o®eni.

‘ thefi *-he v_E:asLA.j’.V’-édmpicted 15 years of sewice as a Juniwr

aliettieé a residential quarters as per Anni-:xur€–E. Aggtieved by

the same, the: petitientzr is before this Couzt, _ ._

3. In the statement {if -:::i’23;e:(:tio:.t:r3 filed on

first I’l:3Sp0I3{it”:I1t, it is contended, ccrnsidering _¢
services required for the institution AiIuI;:iw::st (:ajs;At7′:
large though the second Iespoxgdgné 14$
sh: has been zaijiotted the “ufihfih thc
biood dz:-nation camps as and
when the deflation eamilg {r_;_§~¢\7 the Institution.
She has .. and componeni
greparation 155611, ‘ éha is; working in the:
I:¢:1s’€:£i:11ti{3:1~c¥:;’_=’,:ViA’1’V5 .§.:if1′:E1jA: csH;§i%;iifin’—-9f xgrorldng hcmrs dtiring the
emcrgefiéy p§’:rfo1manca of the second

I’£:S}’3=OI1d€I1’iZ V”i31_’ 1.116 ;8’Qfi’-i’: asfigned to her was good, Thcrefcsm,

. -réajoiudcr fiied by the pcfitioncr he has stated

V

Tcmhmician in the blaod bank efiacfivaly. He has aim

conducted bioofi testing for HIVMAIDS, At present he

postcd to Pathoiogy Department where he is

posting in a ciepartxncnt and Working is not of

esmpioyae. He has ta Work Whezffveriiiéhaj ‘1 ‘V

performance was not only good

departments, If the institute the fiefitizfiier E19 ficrfoxm

the Vgly duties which vsfié firfonning,
he was ready and Wiiiing VA Thamfom, that
cannot be a g1’o;I;:fi V

5. ‘TEE baa aim filed cmmter
reitmafing’whéfi;’»£}:iE§::fi.I;3s,i*;i£¥§1i§fi§)§@«iiaagatated and justifying the

afl0t111eni;._ ” ‘

6; ~ Ehavé £13/art? thér learned $911333} fer the parties.

” .V V. ~t}1c facts it i3 Imt in dispute petitioner

éeniéi srigiond respondezm, not candy in joining duty but

313:5 ix; flue applicatien fer allotlrnemy Leanzed aounscl

LA”!

for this fixtsf; refipandctzat fairly submitted that no Ruies are

fozinulateti by thzi first Iespondcnt if} he V.

ailésftxnent of quarters. The sole. c’ir§te1iaLQf i

quarters ta the sazcand respenégnt L.

nature of her duties, especiaily aftmr
fiie ofica 1101113 and, Qiiigiiiéiant be f<:.:-11:116.

fauit With. if thtj providing
prriference in having ittgani to
the nature 0?” as long as such Rules
am efi’£:::;”i;iré; But, in the absence of
any sucii’_R£:ieS, senior shollld be prefexred

ta.) that junicrflhvc is not 51:13? Senior in employment

. but ‘flT.{€i..«f1pp3iC3fi0I1 for aiiotincnt of quarters he

Viitifi §’?£11iQ1«..§(fi’.§_f:13’4S€iQ0nd respondent. The petitioner has asserted

‘W1′ Tim’ g to psrfmm the waxy dairies which

‘the: feiipendent is pmfoxming which ha has perfoxmed

V’ in ” £i1::_p&1Vs§i.t and, fi}€1’E,’.fC}1’€, that by itself cannot be a sufficient

for denying aiiotment of quarters which otheiwise he is

V’ ézififleé to: In that View surf the matter, the ailofincnt 91″ quarters

A. 1:0 the seccmd respondent is arbifiaxy, without any basis and in

uttm” viaiatalcm of tha nczrmal rule sf senricrr being In

that View of the matter, firm impugntzti 0I'(i{tI’ in «’ ‘it.

relates tczr this saconci respondent is liable. _.i”¢:z ‘i:>v;::: V fifiashéd’. K

Pianos, I pass fha fofloxving order :-

(a} Writ Petition is aliowed.

{b} We impugned order 415 it refgies

seconcl respondent is f;are;b5y.quashefi.’ —