High Court Karnataka High Court

Sri A K Gangadhar (Kunju) vs The State Of Karnataka Rep By Its … on 13 January, 2009

Karnataka High Court
Sri A K Gangadhar (Kunju) vs The State Of Karnataka Rep By Its … on 13 January, 2009
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALORE_ 
DATED Tms 'm1'; 13"' DAY 01? EMNUARY 2099 f  : "'j<  . V
BEFORE 'V  V' M A
THE HON'BLE MRJUSTICES.   
uwrPgT1r10N.N0.22a1,«2;.@  *  = " %  J X

1 Sri AK. Gangadhar (liisznju),  *  

S/'0 Krisht13PP3»   I  " '
Aged about 52 years,

Driver,   .  = _  v_ «V
Office ofthe fisst; .Exé$:utivé..i€ngifieer, _ _
Paxlcixayathitaj E;igiI1¢ei'it1g:.Sulxflifvision;W
Mudigerié,  A'

2 Sri V£vf.V'Sf1ixz2ippa, '7'; 

Sx'o'Huc_11appa§,[ _»  »  ._

Ageciabout 48  T'  

Watclnnaxa; ' " A »- V 

Ofiice offhe Executive Engineer,
VPjh11Vci1.:~1yatIn'zij"E1;gi11eering Sub-Divisiem,
- Mizdigere, zChiio"u;3: 54 years,
Drives, " é
 Officg ibfthe Asst. Executive Engineer,
" * Pginchayatluaj Engitleering 3115*-D1'ViS1'OIL

 



Ravikala Prabhug

Die Ramaraya Prabhu,

Aged about 43 years,

Graduate Assistant,   
Ofiiee ofthe Asst. Executive Engineer, _ A

Paxlelxayathraj Engineering Sub-I)ix?1'«si0i!,AT " I

Kadur, Chikmagalore District; 

BC. Yashodamma,

my B.C.Cl1ikkan12a, 

Aged about 43 years,   . _ V «
Literate Assistant,  ' -   '

Ofiice of the Asst   V  1 ., 
Panc!1ayatl1raj'Etygineqsring 'figbgbijkisioig  "
Kadur, Chi1~;rt1zi§_-.;,3,:ierei)ist:ict.  _  

Sri .'e'.'e12I:ta1;a3fa3'a"i;T;s.; " .9
S,f0._Ra11garaji£vU1'S,..M  "  _ _
Aged_abQu1' 52  _ V " __
Vv'mf12.r_1a11, 1 e M e "
Office efthe  E3.%eci1I,iVe Engineer,
P;111eizayatl11'aj_Engineering S'ub-Di'vision,

 Iiistici;

 "gr; e*(,asi;1e;«=1;a.--ie£,
" . *-T'Sfo I:"=r; -V 

Off? ce erxfthe Asst. Executive Engineer,

  A. , I_.'az1Chayatln=aLj Elxgixleering Sub-Division,
" _ _ Chflqnagaiore District.

 



10

Sri Akmal Pasha,

Sfo Jafer Khan,

Aged about 41 years,

Office of the Asst. Executive E11gineeI,
Panchayathraj Engineering Sub~Divisien,
Chikiliagaiore District

Sri YTI'. Thimmaiah,   
Sic: Thirumalaiah, I i
Aged about 42 years,

Wawi11nan,  _ A 
Ofiice efthe Asst. Executive Ei:gineer,"' V

Panchaya1:1n*a_i Engizzeerixlg Sub#Diiviss'ion, 2 * i

Chiknmgalore District,'

Sri MC.-. ism, " 
Sfo C11ai:.;vaia};z, ' '  ._
Ago:&--ahQ£it.39 'V12-'"e,3;rs5  _ 
S0vi1C1¢a1isr;isV       s
Ofiice iofthe .zi¢'V'is:$§tufee._OEiCer
(Soil 'kleialth Cexxtref); S " '--- _ 9 ii i ' "
Agricuituzfe Depannienty 

£:hi}"qI1aga!0:'e iDistric'i.

 ' --S£:0'Ci}1a:é1z;;vee1=a Shetty,
 aiyeutfffi years,

i' A Driver,' ' -  
 effhe Asst. Executive Engineer

{T~eel1z1icai Sub-Divisieii),

=  is , e_.Zi1!ér"PanchayaIh,
"  C_hikmagaio-re District.



12 Sri Sheshegowda,

Sfo S. Tirumale Gowda,

Aged about 42 years,

Watellman,    5

Office ofthe Asst. Executive Engineer,  A  

{Teclmicai Sub-Division),   T ' '

Zilia Panehayath,  _    «
Cliikmagalore District. '     Petiiioiiezfs;  

(By Sri BL. Aeharya, Adv.) 

And :

I The StateofI{4:';:r9na_£aJ<.ai,"  
Re-ptd. By its" Seigfeiaayvzto the 'Goi?e111itie1:L='
Departmeizt 5f__R'r,:ra;l_ Dexkelépxnezit   _

& Pa:1cI1a3«fat11;[ajI', MS.' Bldg, '_    V
Bangalexeifl.  .   

2 The   .
Zilla Panellayatie, "  _  '
Chikmag3}erevDistvric1..  ~~  Respondents,

 "(By Sr!L':_'S"3i':La..'§Ii.it;i.:1;' s.  HCGP for R1
 vi S:i_»As11ekAN.' Ngyalg Adv. for R2)

uninv-

ms win 'Petition is filed under Articles 226 & 227 of the

 fianstitutiorg, praying to direct the respondents to consider and
_ " ' . feguahise the services of the petitioners in their respeefive posts,
" .etef , 

 This Writ Petition coming on for Preliminary Hearing in 'E?

T ifiroup this day, the Court made the foliowing:

 



ORDER

The petitioners contend that they have been i it
the Zii1a.Panehayat, Chiclcmagaltir, the it J
Driver, Watchman, Graduate Assistant,4_’Literateii;r%ssistaht,
Soil Cleaner, etc. It is fiirther conterttieel_ii’Vthat they-V. zziégdeiiia
representation as per « it their
services before the respondents,_ has
not been Qhzieeiifiled ixr’ritipetition seeking

the following reliefs:’T.

“(i) issue’ 3.-writ ot’~rne.iida:r1i1s or any other appropriate
it directirig” the respondents to consider and
.VregI1le;rise_Vi the services of the petitioners in their

all eonsequentiel benefits.

other appropriate order to meet the ends

.. justice and eqei y .”

2. I have heard the learned Coensel for the parties.

it