High Court Karnataka High Court

Shri Satish R vs The Commissioner For Collegiate … on 5 October, 2009

Karnataka High Court
Shri Satish R vs The Commissioner For Collegiate … on 5 October, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. BANGALORE

DATED THIS THE 5"' DAY OF OCTOBER. 

BEFORE

THE HONBLE MR. JUSTICE RAMn;xoHA1vf " "1:R§$"BB§{  D ' V

WRIT 1=I:'rrrIoN No.2ss1o;'OFA'20o9" 

BETWEEN

SATZSH R .

S/O. LATE RAJASHEKA .,

AGE 28 YEARS * 'A  '--  .

R/AT NO. 36, MARUTHI NI '- .j(A '_ :

10TH MAIN, SHNANAGAR'  1  .

RAJAJINAGAR." B'Ab3GALOP£--V4 1'0, "  V. 
_. 2  ~ _    , ...PETITZONER

(BY SR1. B B BAJLENTR1,    

AND:

1  'cON1M1:§$1ONfE;R'§:OR COLLEGIATE
EDUCA'£'ION.  ROAD
_13ANOALOREj.-  A ~'

 -  '2  JOINi'b1REcmR OF COLLEGIATE

. 3 E:>:;cA1j1ON. PALACE ROAD
 BANGALORE ~-- 1.

3? ?"""THE'.i%;A:é1§ATAKA LINGYATH EDUCATION
 sO'c1.F'1'Y,.,.--~' , COLLEGE ROAD
BELOAUM RERBY ITS SECRETARY.

V' C4;  PRINCEPAL

" "(BY SR}. T P SREENIVASA. AGAHFOR R1 3:; R2}

D' --  NIGELINGAPPA COLLEGE LKLE}
RAJAJENAGAR, BANGALORE --- 560 010.
 RESPONDENTS

E

‘J;

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH BY ISSUE OF’ A WRIT OF CERTIORARI ORD}”:aNY
OTHER APPROPRIATE WRIT OR ORDER THE IMPUGNED

ENDORSEMENT DATED 18.5.2009 ISSUED Es{.I…’1f’fi.E’ 3

(ANNEXURE~H); AND ETC.

THIS PETITION, CDMING ONFQR I O’
THIS DAY THE coum’ MADE THE FOLLQVWNG :.

Petitionefs father died I “h.a1″neSS I
as an Attender, in t}1(i3:4’~.3x;/d coIIege;’Ivhence
the petitioner made for
appointment grholrands. The 3rd

respondent: ._p1io¢_eSs’i~:d._'”t;’tIe; appiiéation which when

forwarded,” by the Zfid respondent,

who, issuuedcluhha. “dated 20~–10-2001 AnneXure~”F”

~”‘~._VStatirig that the’«appiication would be considered in

ppo’f.4ti1e’»O}oVernment order dated 1–8~2001. Failure

‘joflthe 2nd respondent to pass orders on the

. “V.petitiorI_er.’s application led to the filing of an appeal

“II Section 130 of the Karnataka Education Act,

I $283 before the 1st respondent – Commissioner, which

bi

was rejected by endorsement dated 18-05-2009

Annexure-“H”. Hence this petition.

2. An appeal under Section 130 of

Education Act, 1983 is maintainabie

passed by an officer or authority éintfthe

instant case, in the absenc’e.._x_’cfVV Eton the
petitioners appiicatioVn…_”fthpefji£3¢ti,tio;;ée,could not have
maintained an appea1.:,To:. dt’h.e”authority was
ruily justified): However, the
finding ____ application for
compassionate ‘cannot be approved in View

of the Government 1-2-2002, is beyond the

scope’:’oi”~the and that finding is arbitrary and

unj:1stified.*..V:I”‘say so because the petitioner’s application

was”-.rree;ui7rjed’s:=to be considered and orders passed

‘.Vtherecn””bay’the 2nd respondent –~ Joint Commissioner as

“indicated in his letter dated 20-10-2001 Annexure-“F”.

The IS’ respondent — Commissioner, instead of directing

32%

the 2nd respondent to consider the petitioner’s

application and dispose of the same in accordanceii

law, without justification recorded a _

application for compassionate appointrn_er1t” =ca:1iiot”.be.v ”

approved, by the order impugnedfg A it

3. The writ petitionVisf”‘~»a11ovved__ in The * it

endorsement dated 18305-2QiG9:}P;rit1exure’¥”I+I.7’ so far
as it relates to the ‘application for
compassionate approved in

View of the dated 1-2-2002, is

quashed. -. preispondent — Joint Director is

directed toconsideruthe.:’petitioner’s application in terms

___of ietter da’teVdvv___2Q:i-12-2001 Annexure–“F” and pass

orders –thereon,__ in any event, Within a period of three

date of receipt of a copy of this order.

d sd/-1
JUDGE