us: THE men coum or KARNATAKA AT ' v
Dated: 'I'}rm' the 148*' day of»IDe.<m A 'V '
BEFORE'
THE HONBLE Iv!CR.JU£é'I_'ICE v;
SRIKHAI-IADEVAI&_H ._ 2
AGED A39 ':45 a10,LAfrE F{~.'1I.AIAH.
sax :3. " '
AGED AFSOIJT 4-:2 .5
3/ 9 gm. 'W.-,. .
5:331; am RAMESH PATEL.
321%. R amewfiahg
. -- AGED YEARS,
.. 310 K' s
% ~ la
_ 1§sa:7g::*£s'2=-'§(:~;r'1* 5; mass, 310 Ruzmaxaa.
" 29."
22.
51:1. mrrwnm,
sxi
. 50 YEAR9, 5] 0 PANCHAIAH.
mi 1:: <3 PUR1%E3II.
1. AGED ABOUT as mass, 3/ o :3 H aopazaowm.
. 321v NAGARAJA,
AGED ABOUT 45 YEARS, .'?:]O S VEERAPPA.
SKI SURESII,
AGED ABOUT 42 YEARS,
8] O BO GOWDA.
SR1 B N HARSHATH,
AGED ABOUT 40 YEARS, 8/O [ATE B NARAYAHA.
25'
26.
28.
29.
3
SR1 P KUHAR,
AGED ABOUT 34 YEARS, szo LATE K PAPAIAI-L. V j f _
SR1 SYED .
AGED ABOUT 33 mass,
3,? O SYED RAHAMATULIAH.
SR! 1' 8 SHASHIDHAR,
AGED ABOUT 45 mans,
sxo T N snmmm smsm
am? RAMACHANDRA,
AGEDABOUT 42 mans, 5"/ '<:a.__
sun' crzrrrm
AGED Aaotrr 43
sax z¢x.1a.caa_nIs;i"ItU&:g; - "
ASEB 32 am
'$121 L1;
A4329 $10 somma.
sRi'G.RAc3IiU, "
. % -AGED 37
~ $10 mTE"GTJRFIlfi'URTHYACEiAR.
% * 32.
T. 5:339 'm_=}c}gJ'r +3 mans. W/O N RAGHU.
.' :%3: ."
aivnranurznnnz.
31-2': 'f§£'j_3..i?EVANA3R)I}APPA.
A.f3ED«-ABOUT 44 YEARS,
" .s:~=;J LATE at R snmnm.
' E35.
36.
sh: B NATARAJ,
AGED ABOUT 45 mama, ezo BEERAIAH.
SE! C SHWARAH.
AGED ABOUT 32 YEARS, 3/0 CHOWDAFPA.
SKI SRIHARI.
AGEXJ ABOUT 3'? YEARS,
SIG LATE V IYEHGAR G R.
Er-.
Q
37. am RAHAHZATULLA,
AGED ABOUT 34'1"EAR8, s;o M D PEER._.--a_ " '
33. smmfi ,
AGED Azaotrr 43 mama, s1f:z'Cii3tNna.1A_a._ _ V
39. am mrcsmmrm mwm K Er, .
AGED AEQUTMYEA33,
310 LATE NANJUNDEV V
40. SRIRRBDRAIAH. '
AGED ABOUT -:3 em
ALL THE PE1'ITIONERfiI.vTQ'4Q KKK. " .
wommm A3 amass DIVESEDNAESISTANTS,
mm: c:;<U:§'r cm - "
- ' _ ...PETZ'i'IONER3
_ . G f}fi4_&€:AVAK, nnvncnm.)
x mm H~'§Iw".®LE THE CHIEF wanes,
' a_za;Ic3~g coulrrop KARNATAKA,
ax-usuamnxan vzzsnm,
_ "--13AX(§g$1'.'{}RE~56G 001.
" . 2:' Tf':;E'jKfGE caum' or KARHATAKA,
g:*$"'?'°r-lP\5"2.""',.~3"
-
.. BY THE REGISTRAR GENERAL.
Esm T snrvmmnm,
am mm B,
SR1 T HAHALINGAIAH.
sm REVATHI as,
am B sum
syrr nmmmmm 21 J,
am SUKARYA H.
am vmvnvmm H K,
am NANDINI mo J V,
N-5 ha’ .wt’s.u’ ta no no la?
*4′ 9*’ ‘*3 an :4 9 5″: .5’-‘ .6 $3′ .3 365 f’-3 E?» 5 2-‘: :2 331 it: 1::
use
5″
-5.-r-Lu
P99
4:-
3*’
am’ SAHPOORHAJ KARIsHE’I”iY,
SET G S ROCIPASHREE,
am’ smuzm 3,
SHIT R CKA.NDR.I’£KALA.
am KS MANGALA, V
am H R
am oovnmanmv R, %
sax HALANAIK 0, 3. V ~ _
sm
szarr BEA-355311 K.-“‘ ‘ ‘ . VV ”
Sm VL ” 1 V
*
ask: g A
$31 ‘;*3ATHI8’.’3f’riAI£€.
sRI”Kg5RI3N£¢.K:§RA’*K E%.
. — .5331 Mémquzzxn-I°s. ”
38: c,
V * V N.
” SR1 fiP RATHOI),
.’ ~ am’ JSANDHYA,
Em H nacmsaxmn,
.” 4% am’ K vmammxsmn,
sax an-31> AKIL ALI.
SR1 SYED HADEEM-«UR-REIiAHAN,
SR1 VABUDHA N,
Sm VASANITI NAIK,
EMT VEEFIA G B ,
SR1 DORESWAHY A N,
8131 SIIDDANAGOWSA NAGESHAPPA ANAJL
45.
46.
4?.
SET RAJIIH K P’,
SR1 BALAPPA ‘U’ EETAGERI.
SHT RAMAEAI NAIK,
SHIT THEJASWINI 3 N,
33113593013,
SR1 RAMESH P C.
8111′!’ SULOCHAKA,
SKI M SHIVAKUHAR,
SE1′ SINDU MOLU,
sax smnmmemsfiwnn ” – .. A
sum smmmm
aura Ic SH.RUTm,.~- _ jj ‘ V
smvnmwgfimm, : =
%
am 2: LE ” ¢ E’
surmaadnaa
1. ‘SET 3’ ‘myhmni;
3 BHARA*:’¥:,’
231:: Q agunmsvamm,
am’ Raxfmam Ii P,
” am v”iIAmsHRE3,
“agrv Imrsammkrnv,
am N 1′ REVAHKA aowm,
3221 menu as H,
33!?!’ B P REKHA,
SET 31 R PRASANNA KUIEARI,
SM’? H 3 PREETHI,
SR1′. K R’ SURESHA,
SR1 R 3 CHANDRA,
SRIA R SRENATPL
was an
.a~.u~£s-a$?–°?:’§.”~«’>’3’a’-:’:3~’a%E
SRI D BADARINATH RAG.
sax MANJUNATH BHAT,
3121 K V samsa mom,
am I-EALIJWALA BHARAMA spam,
am U mnmsa, 4
sm PRAKABH 2′, ‘
am’ SMITHA K,
Sm KAVITHA 8,
SR1 ammnan 3,
ERIE 3
am SHREEI€IVA3}§’,– T ._ _ _ _
smmmwm D s.,,__ A
Sm’ ‘9’» ”
3RI”MALL}1vI’ATHAAhEUCi;3LLGAON,
, % 31:1 31:1′-aaigxipain S MQWJLLI,
.
sm sigma 23 nmnsmxnx.
A ” K R»
* SR1 sfimsm.
% 3:21 m=s;§:;~EsHA K 9,
“am SUNIANDA c,
4% sm yasnonm B,
SR1 smmu Nammnss smvxmm,
KHV mAVAJ TEGGINAHARI,
. SR1 REHUKARADHYA 3 N,
SR1 A L8.X’AKOP}?A,,
. SM’? PREHA S JADIMATH,
. SHIT SAROJA C M,
SRI VEERABHADRAGOUD PATEL,
V x ‘ 127.
105.
106.
107.
308.
109.
111},
111.
112.
113.
114.
115.
116.
I17.”
<,8§€lT u % '
I13.
119.
129.’
_ V” ’12:.
V T123.
“125.
126:
129.
130.
am: azznm R <3,
SR3 SURESH MURKAL,
SR1 RAMANJhNEYA H,
3311'!' MAHIBOOBI.
SR1 DAKBKINALKURTHY C,
an: mourmsa M,
am xmunszsmcumn >
an: snmxvasa V’ ‘ ”
snrr REKHA M.’ _
amrrns aavrrrm, V
snrr as i;*I>,§:cH:;It11Er§.;
M % ”
M ‘
em R ”
sax K R’ 5fl&$§2§HWARAPPA,
9 3 PADMAVATHY,
” G mo,
“‘s§§1%r..vIg1AYA1.axcsHna1 Gumumm,
__3Ln €xAvn*rIA EANDI,
am: FRASHAMHI,
$31’: MANJUIA GU A HUBBALLI,
am <3 IAKSHHAHMA,
snmr soumm,
SET A T .A.PARRfi,
RESPOHDEIITS AT SL.Ho.3 TO 130
ARE ALL HAJOR8, ALL ARE WORKEVG AS
FIRST DIVISION ASSISTAHTS,
HIGH {ZDURT OF KARNATAKA,
Bu°sNGALORE~5é0 W1.
RESFQIVDENTS
9
( BYBASAVAPRABHU S PATEL, Sr. COUNSEL FOR R-1 & 3.
SR! 3 V PRAKASI-I, ADV. FOR 12-94, 96, 106, 121.
SR1 KARADIGUDDA N ll, ADV. FOR R-98, 99, 101,
104, I10&lll.)
THESE WRIT PETITIONS FEED pmvmc V
THE PROVISO as svaamrman AT SL.NQ,i§5V..VvU*2§DER-
ccwuss No.4 xomzramma m'”mE« 19:?
RECRUITMENT m TI-IE swan OF,FH'”;Ei’i.’. ?Div1s1._1j1c1=: ‘—-2 2:;o9 _.z§<1+,.:;'9.7.oi9,"'%
CALLED Tm: HIGH comm' {cGmptr1é:i$""c§P
smvxcn: & RECRUYPMENT] 2009
ASPER ANN-A, ETC. 7 '
m W;§'.Hqu.Ai 1 ?'–'§?:_:f'iI?§fi"? _{:"'29; 0:
1. ,– K sm1§mf.m<m ' , s
.. man ABo1_If:§-_§ YEARS, 510 sam KELIPAIAH.
.A éflnkrmm,
" V _ mED'maam 33 YEARS,
%. 3-; R mmnnvmm.
xja’ flé;KIAPPA sax/rw,
.A<3:ED ABOUT 57 YEARS,
s.;_e:: am AHNAPPA samw.
Ȣ_. " M S VEERABHADRAJAH,
" AGEE AQOUT 54 YEARS, $10 SR1 BKNANNA.
95. U Jnvaxmaaa,
AGED ABOUT 43 YEAR3,
S} O SR1 U VENKA ACHARYA.
6. EAJEN}3RA S TIIASUL,
AGED ABGUT 43 YEARS,
810 SR1 DRUVA TILGUL.
10
M LINGARAJU,
AGED ABOUT 43 YEARS, SIG LATE MAIJAIAH.
VYHANEKMANTHRAJU,
AGED ABOUT 44 YEARS, 31:: 3231 YELLAIAH.
ANJANEYA REDEY,
AGED ABOUT 5’7 YEARS, 31:) 83; GOPAL’ ~
JAYAPRABHU D,
AGED mom so YEAR. SIC i?5Vi§G1R1MJV * ‘
MOHALIIIED GHOU8E,
AGED mom 57 mans. x V’ 4
3/0 3:21 MOHALSMED s’.H4;}&;z.__
nvmmypn, _
AGED mom 43 mags, am 1:31;; ngaamaa.
:cJcwzn> { £7 ‘
1″-;GED–AE’3L7T_V4*~& –
SID SR1 K N
. ‘AGED A13c’>U*:b~’51
. svnzs sm DABAPPA.
” ‘ Ax’-.v.’«._*g:::. A301}? 43 mans, 3/o CHENRIGAPPPA.
AQED 40 YEARS,
319 mm cnucxaxm aowm.
Jéfizaaanav,
AGED AEOUT 59 ‘mans.
V’ ” 3:0 3:21 DODDABARIGOWDA.
‘ ” -’13.
T 9. VIRUPAKSI-IAIAH.
scam mom 43 mans,
s/o LATE ammaanaamx.
A ANAHEIJ,
AGED AROUT 3′? Y1,
8/ G SR1 ARMUGAM.
16?
I1
MALLA% GANGADHARAIAH,
AGED ABOUT 44 YEAR3,
W[O LATE GANCBKDHARAIAH B R.
K HAGARAJA,
AGED ABOUT 46 YEARS,
S} 0 SKI KARI HANUMANITIA.
M mxsamnmvsmua,
AGED ABOUT 39 YEARS, V %
Wm em MANJANNA.
G GANESH,
AGED ABOUT 42
TR SREEHNASA, ‘
AGED ABOUT 5:; mass, _ _
3,10 3121 ‘1’ s Raerinwmxmfigs ”
‘AGED 49 sxo sax .
AGED ABOUT 4.5 ‘1’F.»fiS.R$,
” P ‘.0 Am
M;-3.1:) ABOUT 32 mans,
” _ va,(«Q..s3H; PI) nmrmmnn KUIEAR.
” A,
é§GEi)”‘ABOUT 39 mans,
k ., $32 sax B mxsanm KUMAR.
LOKESH,
AGED ABOUT 42 YEAR8, 810 SKI HAIIABEVAIAH.
HEEKVANIHA,
AGED ABOUT 46 YEARS,
8] O IATE GAHGADHARAPPA.
UDAYASHANKAR,
AGEI) ABOUT 37 YEARS,
Si 5 SR} H L SI-IEEHRGWXYAFPA.
ALLTHE PEHTIONER8 ITO 31 ARE
,’…
3* £31′.
12
‘WORKING A8 FIRST DNEION ASSISMNTS,
HIGH CGURT OF KARHPLTAKA,
EARGALORE.
{BY am 3 G BBAGAVA!7;’A£3\(QC§)&T1}§; j V’
£2
fr?!-Iv-rr~—>–na-m
:”‘S5§’r*W.’-19″~
TI-IE HON”BLE rm: cr–:m*aJUs1*:<:E, V _
HIGH comrrop
DRALIBEDKAR VEEDHI, "
EANGA.LORE~56£:.§)01. –
THE HIGiI couxér OF _
mnenmnm, BY f;’;{2E._R1i'<_;-I3T:=.m2
':%%,§m1'G.H"R6maH;~.,.:'"' N
am 13 x sum.-saA%% ';%.a.~
% _ sum 13
3121 c RAi}H$VE NDRA.
‘é.1e1f’n;man9?A IEASAR,
V _ ‘5§:i&T”}3 G.€§YATHRI,
V’ “sVF;:–R \22Ei!fICATARAJU,
__sm i;*IRUPnxsHAmH,
~~ _ Sm CHANDRAIEMA,
532m B! Unmen,
sax LOKESI-I NAYAK,
812} N mmsn,
am B c wanna.
am K I-I GURIIRM.
am: maxnsa,
am :3 3 cmwcrnm.
SR1 NEEIAPPA BOVER,
am JAYAPRABHA,
22.
25.
_.’L..¢uwvaw ‘
‘§9i~»9’*:~39*E*?”‘J$£’U-‘*fi:¢’!>”\3$’~’$’3I’1
__41§ *
.’ . 42′;
43.
.3
48.
49.
5!}.
sin’ I’ 3) PREHAIATHA.
3121 5 3 sumn,
SR1 h!E’I’RI Hanunxnxuri-1A121a»;;””
SKI JACi&TCH.fi.NDRA H, ‘ A _
3:21 HA1wuAm*I-IE L,
Sm PADMAVATI-IY R, ‘
SE1 3! S PRAKASH,
am suvsam E4413; _
31-11 E D ‘
Sm’ R stsnm, ” ‘ ._ ‘ _
31213 ».
smé ‘ ‘ ‘
335TAPRl*1B1i?#VAT¥”?+ %
‘”51:r’seHAs’HnmIgt. ,, 4 ”
smj «:3 H
– . SR1 K”‘r..,rca:sHA\?A,
H mun,
imaavnmaswmar,
GALPPHRAMRAJ nmzwv,
emf gfimsumn,
%3RI’R3\MEBH GURUPADAPPA KUDRI,
” 3.3:: MAMATIM.
. am YASHWANTH FRABIIU’ R.
45.’
4?.
SR1 TANVEER RAZIQA,
SMT AN'{H’AMA DEVI K N.
3R1 i-{ARISE KUHAR,
SR1 3 A Bi CHAGASHETIY,
SR1 SHIVALINGAIAH,
SR1 HARIDAB KPLHATH,
SMT SAVYPHA B K,
3:4
53. SMT LAKSI-IMIIA’I’HA K K,
54. SHIT AI-IUPAMA V,
55. am’ SHASHIKALA 13,
am smxmm [21,
am {JSHA 1-3 3,
SET POORNIMA V K,
Sm REKHA H R,
Sm HEMALATI-{A 1*,
am KAVITHA 1»: H,
SR1 sovmmnasu ca 3,,
am’ AARATHI I), V’
312:: G091 H I),
am BHAGYA ‘1’, 4_
U’: H’?
s«~.9s».=~t:93f-3′}-‘°’.55’=3’~
66- smr¢¢IsHREa:%
57. N ” ¢
68. a1&–‘.r__a :.I5.YAsii1§E13;”_;-
% %. RESPOHDERTS 3 T0 as ARE ALL manna,
. W€)RKINCi-A;SV_ 3333103 Asamwm,
‘ ?fi;IGH..CGURT’UF KARIIATAKA.
_vEaHG.fi3.GRE–560 001.
” . air s PATIL, smmcn counam.
FOR R–:t 6; 2.)
“I’1-IESE warr Pmmows mm) Pmmza ‘F0 QUASH
” PROVISO as suasmvmn AT sL.z¢o.14 UNDER
COIAIIIIN 330.4 PERYAHTHVG TO THE METHOIJ OF
Rmcxurrunnr TO THE canny: on smmcn Assxsmm in
THE N0’1’IFIC.A’i’IC}N 110.1-ICZE 22 if 2909, DATEB 291′” JULY
2009, CALLED THE HIGH COURT OF’ ICARNATAXA SERVICE
ICQNDITIONQ OF $ERVICE AND RECKUITKENT} (V
ALENDMENTJ RULES, 2009 AS PER ANNEXUREFA, ETC.
W.. I.
5 — 4
EETWE EN
1.
19.
3!.
SET J MAMATHA,
AGE:33 YEARS, B LINGARAJU.
KUM PRIYA LJGONSALVEB, _
A<}E':36 mans, mo H '-
vrmvaxa 9 V, T .
A.GE:35 mans, am B vssmmm, _
Nos. 2 To 3 ARE cxiéctm ‘£331-;c”r:V,
nmmm, mm: sonar ‘eh
nmuewm. _ *
A(}E:7-F9: $IO_.I.ATE l;i VG vnmmmvpa,
wemmwe CIRCUIT–BENCH,
mPAPA1a’m’,.
‘ ” AGE:57″YISARS, E110 LATE MUHISHAMAPPA.
. Kb Q’ .. ….. “HE !
»{‘£fl3-3319?? SIO C H KL’R1′.SHH&8E7PTY.
” “s§.4’r’r Am Knzarmm,
.;graE;.§_’-zj YEARS. W10 JAVEI3 KHAN.
~ 5:25? If PREMAKUHARI.
Vfis(}E:42 YEARS, ‘W10 RAMESH T.
EMT HA G NEKAR,
A€}E:49 YEARS, W10 GURUPADAPEA NEXAR.
SM?’ ROCPA 3 KULKARN1,
AGE:-‘$0 YEARS, ’33] 0 GOPAL.
KUM RAHIhIIJ!§N’£.’?a.h,
A{‘}E:45 YEARS. D] O IEEHABOOBSAB.
I2.
14.
17.
“.2c.
SET 9 M MANJUIA
AGE:3fi YEARS. W10 1″ VISWANATH.
an’: X s JAYAPADMA I
5:33:55 YEARS, wgo J K
snrrrcmmam, _ ‘-
.nc;z::3*2′ mags, won 2; 1::..1:_vApp,x,_ V
smamma, _ _ _V
AGE:43 YEA.R8,. 1′ V
W10 3 1′ mxsxumamtagi, n v
am” SB?-£ARAT§iAI.1E5-$1;-.. ‘V . V
AGE;55_ ‘~
G s_.sz:§E4,eri§f:H;’ 1;
AG1E::40_»YE’ARS,. ‘
733:) E. 3″
“m1=:;s<2 'agcegz
s1§;':«2'o$.5 T6. is
— , WORKZIWGAS SRJUSGHENTWRHERB,
HIGH couRf1f__;_)_1? KARNATAKA, BAHGALORE.
¥ss3a*r4$HyAMA1a,
V _ “Ag;:E,:45_ 23433, We Joan vxcmn.
,:= V’
.g%xGE:43 YEARS, W10 SUIJHIR JO3HI.
” yam M V 8}-IEEI.A,
AGE:39 YEARS, W10 ANANTBA KUHAR.
SET K G REKUKAE,
AGEH}. YEARS, WIO RAllE8Ii.
K ERINIVASA HURTHY,
AGEM3 YEARS, S/O LATE VA KEEHAVA LEURTHY.
Shari’ K SUEATHI,
AGtE:32 YEARS, W/’O LAKE 3 N KUKESHAN.
26.
2?.
39.
:7
SET PANKAJA S.
A’-‘.}E:30 YEARS, W] O GIREE K R.
B A KRISHNAKUMAR,
AGE:3’Z YEARS, S] O A A.
V HHA,
AGE:5O mares. s;o P3 3 Ynm. .
MAHENDRA KUMAR.
AGEM-1 YEARS, SIO T KRISHNACHAR.
smaamnmmmm
ms:-:2 mans, D10 SUBRA}5AH”r’A, é
SHTYASHODAKL, ” 1. _ _
AGE:34 mA12s,w/oK;3_mAxJu_mnm.TV.v–.’…v
3L.Nos. 19 To 29 ARE T
Junanmmwnxrmemp ‘
sL,»:§;’;%}c”:a._*iioR::fi€aAe.’s’rENoaRAPHER.
‘HIGH CFQU E.’.’r»£>F.
_
‘.°’*S”‘:”‘!*’
SE13 v mmmm, Anv. )
Hzfiikmfz THE cam’ JUSTICE,
HIGH COURT 0? EARRATAKA,
” E&H’GALORE. REP BY ITS
REGISTRAR GESERAL.
‘ ‘ man coum or mmmwmm,
BAH(3fiLOR.E, REP BY ITS
REGISTRAR GENERAL.
H LAKBHIIEEIARAYARA,
JUAHITHA THEJZASWIRI,
YAHUNA K L;
SHYLAJA R,
I8
7. VEENABM,
3. mam c,
9. AHAKDH, I
10. wumrmnn,
11. mmrazc,
12. mmmmua,
13. ” V
91393.3 TO V
:’~3r.JL¥DGMEK’I’ WRIYERS; ~ _
wasma in arm’ ‘C(}UR1′ §2>_E’
:4. 5 ‘
15. ” .’ ”
13. . ~
19.
29; ” 1gxALLIisttJ}zrtIss£;,
21
. i 2,;-:51 mo,
~ 22. «. frvs MUR’1*§iY,
‘ 1:.-3. i”$’T:.’ffUKAMHA.
.. “$.L.Raa. 14 T0 24 ARE MAJORB,
. WORKWG A3 AS8I8’I’Alfl’ REGESTRARS,
HIGH COURT OF KARRATAKA.
RESPONDENTS
IBYSRI I3A3AVAPRPLBHU S PATIL, 333101? C’-UUNSEL
FOR R~I & 2.3.
BRIT 3 li£ADIi’AVACHAR, ADV. FOR R–‘? 5 11.
SE1 3 V’ !’?ARA8R£I”IA.N, ADV. FGR R46.)
THESE WET!’ FE’I”I’l’I€3flB FILE}? PRAYIHG TC?
QUASHI DECIARE (12) THE I-I103 GGURT OF KARKATAKA
SERVICE [CONDITIONS OF SERVICE AND RECRUfl’L$N’l’)
19
{I AnmNI)MEN’n RULES 2009 3: N011FIcATIQx;_”‘N§);fi§2::-«V.
221/09 m*n.2+.2.o9 PUBLISHED IN Kammragia *
m*n.2a.2.o9 PROIKICED A3 AmzEx..1s,,~§;:}… Ti*HE~.::H:G:1:”
movie”: 01? KARNATAKA 3ER?JidE3’« {coNi::r:fmi~;s;”‘t)F
smwrcm AND Réjmis
mrma; rzv Normcamcm -30.365″ 307f.2′(3{?f3:..}3Afj?ED
12.5.2099 PIJBLISHED 11»: um»
13.5.2ao-9 PRQDUCED (an :1
AMENDMERT RULES}-._1″If Nc%’rIEf£€33¥;I?i_1H~I_O.HCE 22112009
mmn 2s.5.2m9 anzwrm
mrr:31:: 23.5.3039 ’30 FAR AS THEY
bugnmzcaanan To rmz: pears
mif ” %’31’E:i;)Gé3gé2afi:R§” A’19 “”‘£§L.No,2 1. JUDGEHENT
are :j;j.-1§o.,2§cs–,. _$E1~I’1oR JUDGEMENT wnrrsns AT
sL.N.._1ém IN’-I RULES AND AT sL.Nc>s.39,
32 Armies II»: {rim RULES AND ASST. REGISTRARS
‘sL.Nc::. Iéxygusnnnwm RULES IR ‘SCHEDULE III
4 AT mm mm m ma: nnarr mums, av
‘ = THE sum as UNGO!4IS’I’l’I’U’I’I0NAL,
. VIRE3. nmcnmmamxv. VIOLATIVE
“-:2}? I*;%ti~rtc1PLEs or NATURAL mama AND
UNF;f7E?ORCEABLE IN LAW, ETC.
A
1. K BHXNJUNATH,
BIO KENCKAIWA, AGED ABOUT 45 YEARS,
WUHZKIHG AS FEON IN KARHATMM HIGH COURT,
HIGH COURT BUILDIZKG3,
II3R.E.R.AfiEDKfi.R VEEDHI,
EANQALORE-560 {)9 I .
20
B SRIHIVAEA RAG PAWAR, _
510 mm mm mo, AGED ABOUT 39 -.
wcmmcre A3 A’£”T’E!’fDER 111 KARHATAKA .. j 3 ..,_ j ;_.v _
COURT. HIGH COURT BUILDIHGS,
DR.B.R.AMl”3EDKAR VEEI3HI.
BANGALORE-550 G01.
A mxasnmn. MURPHY, *~ ‘ _ ~
3/ 0 AHJANAPPA, AGED ABOUT 4:: YEARS, ” ” ;
w(:>RmNGA.a PEON M’ KARNATAKA H193
HIGH COURT Bufibmas, ” .
DR.B.R.Am5EDKAR VEEDEI, ‘
BANQALORE-560.901. «.
srmrmawnz – * ‘ _
we R wzmaooa AGEI}~A£;~’sQ’UT–~3? mans,
wtrmxnwcsss swrsim-.:’3. Inimnmmxa man coum’,
HIGH QGQRT BU_IIJ§!I!§G~S,. ‘V .. ‘
DR.a,t:Ar.EBEuKax unmnriz,
mmALo£E%~sw%-ooI%;% % ‘
3/ GB AGED ABOUT 40 YEARS,
‘ » WOR}CING’A8 PEON IR’ KARKATAKA HIGH COURT,
HIGH CKDURT BIJILDRIGS,
A a.nR;:.=:.R.AuBr:DKAR VEEDI-II,
_ a.e;zz;m,exE-5ao om.
1 THAB c,
S.f’0 ‘flIi ANHA, AGED ABOUT 4 1 YEARS,
._ AS WATCHHAN B!’ KARRATAKA HIGH
,. COURT, HIGH COURT BUILDINGS,
= f)’R.B.R.A%EDXAR VEEDHI,
BaANCH’&LOR.’E~56O WI.
T K YO ,
81 O KRI3HHAPPA, AGED ABOUT 36 YEARS,
WY3RHI’IGA.8 PEON IE KKRHATAKA. HIGH SOURT,
HIGH COURT BUILIJING-8,
DR.B.R.A1£BEDXAR VEEDHL
BANGALORE560 001.
E GOPAIAEHHA,
SIG BORAIAH, AGED ABGUT 43 YEARS,
WORKING A5 PEON IN KARNATAKA HIGH CJOURT,
HIGH COURT BUILDINGQ,
21
DR.B.RAMBEDK&R VEEDHI,
BANGAL<}RE~560 001.
BHDIWAKAR,
szo LATE K v KAGAHAJ, new Aa<:iu*i*–3§YE.§R:§;-L :;_ AA
wonxnm A8 92:32: In i{ARNA'I,'AKA men mum,
HIGH COURT BUILDIIIG-'B,
DR.B.R.A!$EDKAR
ELANG.ALORE–560 om. "
K\fJA<3:ANHA'!'Ii,'~~._ .' V
3/0 E 11 V'ENi€3%.T:'§.JmRAlln3LIfi;}I; j x %
AGED ABOUT 34 YEArcs..'-fix; _ . "0'as'$wEEPER IN
KARKATAEA HIGH <:.QUR'r_.A "
HIGH mum BL;rn..1:;rm3.,' Z
nn.a.s:.an;:.aEnx;xnivs:-Enax, '-
av , 'V
V"310'MV*vENK3mSr§hppA;_£GfiD ABOUT 37 YEARS,
WQRI§I{\E4'3a PEG?!' I-HKRNATAKA HIGH COURT,
"HIGH COURTL«BUvI1.I3§1iGB,
DE-1.B.R.A£!BEi}E.fiLR..V'£5EDHI,
B-AE'QaflLLC)RE§~5fi0 mi.
. C§iAHDRE8.I1EKAR R,
' as; 01;: AGED ABOUT 35 mans,
_wQRxmG A8 manor: :1: KARHATAKA HIGH courrr,
V _ '2~.1r_1z.";H*«~::T_:::':A–..r1='-:'.1* ammmes,
. "aR..3.R..;uaaBEnxAR VEEDHI,
BARQ._A.£ORE-560 001.
8., 0 v1:’NxA:r mo. AGED ABOUT 40 YEARS,
wc:sxxm<3 as mom :1: KARKATAKA HIGH comm
H HIGH coma': Btmznmos.
DR.B.R.Al{BEIDKAR VEEDHI,
BAIIGALORE-560 O01.
,
SjO , AGE!) ABOUT ‘H YEARS,
WORKING A8 PEOH IN KFLRNATAKA HIGH COURT,
HIGH COURT EUILDIHG3,
I3R.E.R.£%EDK£R VEEfiHI,
BANGALORE560 em.
1?.
M SGHABHEKAR,
8/0 H K HAHABEVA SWAHY.
AGED ABOUT 33 YEARS,
wonxcumas PEGN IR mmrmram Ga 4::.xc.fs’::.;:2€V,’ ‘-
HIGH con:-rr BUILDINGS, T ..
DR.B.R.AMBEDKAR VEEIDHL;
aa.H<3a.LaRr3..5eo 991.;
K 3 SHIVARAJU, "
S} O {ATE SHIVANAR’JE(}O_WD1%;.._.
AGEDABOUT41 ‘ u V
wonmm as PEOE ‘HIGH covzrr,
HIGH COURT BUILD.I1i”f<}$,' .
DR.B.R.AMBEDKA£!.VEEErH£, '
EiAN(3ufiLQ1'i£2«56j;) 091;
R 3'¥33'3<-'131xfi~.-':V- . ._ '
131:1; ¢ "GED P.BOI.iv'fI' 35 YEARS,
HIGH comm',
V HIGE ..coum$'1jmG3_,
nR.B.R;;3mEDmR' WEEHL
"3A}I_GALORE'–56G pa :4'.
sag %% vA R-; '
. :31 o rmmacimfinfifi K, AGED ABGUT as mans,
vva3Rrmv<ms__;é1s::z av KARNATAKA men COURT,
V :..r:.tcmcouRT BUILDINGS,
1;.”
a , _ UR.5.R~.AMBEDEAR VEEDHI,
_ :sgmrG.1_Lc:RE_5ae om.
1:: R,
K RANGFLNATH, £3313 ABQUT 40 YEARS,
.. WORKINGAS PEON IR KARNATAKA HIGH COURT,
HIGH COURT BUILDINGS,
DR.B.R.A%EDKAR VEEDHI,
H BAHGALORE~56O cm.
A HEM mo,
3/ o T ASHWATH HARhYA.N mo.
AGED ABOUT 35 mm.
woxxmc. as 1290:: m KARHATAKA HIGH comm’,
HIGH comer BUILDINGS.
mz.B.12.aamEnr:Ax VEEDHI.
BANGALORE-560 001.
22.
23
J MANJUAIUTHA,
310 mm JAVARAEAH, AGED mom 31 YEARS,
WORKING A3 PEQN IN KARHATAK6. HIGH COIIKT: .V
HIGH COURT BUILDIHGS,
DR.B.R..AMBEDKAH VEEDHI.
EA.HGAI.ORE~56O GO 1 .
RAVIKIIMRRRC, V
we um; CHIKKA ‘ 4’ ‘
AGED ABOUT 28 YEA%.
woremara as more 11: axe}: 1
HIGH CQURT BUILDIN{}$§”
I3R.B.R.A%EDEAR VEEIZIEI}
fiA3ChkLORE~56Q 001. ”
Lnnxnsumapm. _ v _
3/ 0 mxsammn, A_(}’r3fl«r4E;Ot_1’T’3%i..YiE.&R8,
wmzm~IGVAs PEQN. IH–KfiSR!§3&TA’I€ABI{}H covrrr.
HIGHCOUi3TBII1I.Dl1i”Cr8-,’ – ‘
DR.B.F;;AEF;E!:EnKAR ?U’F”E1)HI_, ‘=
S164-XARIGOWDA,’ jean ABOUT 41 make,
. WORK{N<3AS wmcnmn mr KARNATAKA HIGH
COURT, HIGH Ci')Ul?1" BUILDINGS,
V éz::.a.E..R.A1m£:bKA12 vmznm,
_BAH£4;i&L{3RE-560 001.
3/03: zéopaxa, AGED ABOUT 32 mans,
wekmla A8 men I15! KARNATAKA HIGH COURT,
. HIGH coum Bmwmas,
'§}R.B.R.A&EDKPs.R VEEDI-II,
BAHGALORE-560 001.
V D DEANJUHATH,
Sf 0 DEVEGOWEIA, AGED ABGUT’ 32 YEARS,
WOREIIVG A8 PEON IR KARHATAKA HIGH COURT,
HIGH CGIIRT BUILBZNGB,
DR.B.R.A1’5!BEI)KAR VEEBHI,
BARGALGRE-560 W1.
RABIESH E K,
S} O DODDA HARIQOWDA,
28.
24
AGED ABOUT 38 YEARS,
woammas more IN KARNATAKA rzz<3;;;;":2.§::'U:szjfr_.' % ' '
HIGH coum' BUILDINGS. V
DR.E.R.A3&l3EDKAR VEEDHL"
:E!.A.NCrALORE~56O 001. V
HP3HAH'rHARA'LA1AH,,_ ' ;
sfo M 3 Pommmm. AQEQ ABOL'~'I__' 4'D_YE'AR$'," "
WORKINGAS ATTENDER EN mmmmm HIGK
CGURT, IHGH COURT B{IILI}IHG$, '* .
nR.B.RAn:BEDEAR«vEz£¢DHL– _ V
BAHGALORE~56(5'-W1, * f . '-
KSANANTH PADLLuimBHA,u.L ' V '-
SID K '
AGED A303? swr-zrzpma m
KAR«'FPiTAKA E163 Paifilifii'. f *
maze: C§3t;R1'"EUII;l3f£NGE§,-'
L}1?§.B';1e"Ee-553935-?¢_EPDEE£;¥£_VE:E£)1?II,.
1 ' 1,
sic vn=2UPAxsP..AmI;'AaEn ABOUT 39 YEARS,
women as PEOH. {N KARNATAKA HIGH comm',
— » HIGH”ccUR’i’3Un.DmGa,
I§R.B.R.AE£F3EDKAR VEEDHI,
A’ 33n1mgxLoRm;56o 001.
V _ no H,
. “2-am, ;.»=a..’rE’ zmmmn mo, AGE13 ABOUT 30 mans,
wwoatmie A3 PEON Ill KARKATAKA HIGH court,
HIGH “COURT BUILDHIGS,
O. m.:z.B.R.aumE1>xAR vssmn,
BANGALORE-560 001.
5 R I.AK8HlI[IR’ARAYANA,
5/ O LATE K HNAP%,
AGED ABOUT 40 YEAR3, ‘WORKING A3 WATCHHAN IN
K’ARHA’£&I(J’i EIGH COHRT,
HIGH COURT’ BUILDINGS,
DH.B.RJ9.%EDKAR VEEDHI,
B&NGALORE~560 001.
S I? RAGHU,
Si O EREGOWIJA, AGED ABOUT 29 YEARS,
WORIWWGAB PEGN IN KARNACCAKA HIGH COURT.
36.
39.
2.’:
HIGH COURT BUILDINGS,
DR.B.R.AllBEDE.AR VEEDHI,
3.-we.-\LoRE-56o 001.
C RAMESSIPIA,
310 caANHAIAH.AGEnABoi:T:a§YEARA” ‘~. «. ”
wonxmcms mow mVrKa,Rm’mK£ HIG?IC!;’}!.IRT, ;
KIGHCOUR’I’EU1LDI14It3–$,*~,_ ” u ‘
DR.B.R.AB$EDKAR VEEI§§’II;’
aanaamlwseo ooz.
mo GAHGAIAH, AGE!) ABOUT_.-41″YEfiRf’:’o,
WORKINQAS SWEEPER JEKARKATKEQX HIGH coum’,
BIG}! <;:r,u1a1fBIz'_n,::n§g;s," '
DR.B.E.A1u;:3EDKfi1R1(EEDHI, '-
»
____ H
1 "31 39 YEARS,
Bi! KARNATAIM HIGH COURT,
HIGH COURTLEUE{»B–Il§IQ8,
DB,B.R.Al§BEDiiAR~–.VEEDHI,
BAKG_ALORE__–5t';Q GEM.
, CHAND PF-.8.11A, _
' i$;o'vnAs'rAGIR"sAa, AGED ABOUT 36 YEARS,
_tm:a;e,1c:zz<:GJas wxrcauam 111 xanmrmm HIGH
V _ '<:n,*;.*.1¥:!,_ comm’ Btmnmcs,
. “mé~.5.R msnssnxak VEEDHI,
E.AR£?u_%LORE–560 00:.
I. iianjmvanmmm,
EHO VENKAT
AGED ABOUT 43 YEAR8,
H 4′ WORKING A8 PEON IR KARNATAKA IIIGI-I COURT,
HIGH COURT BUILDEIGB,
I3R.B.R.AEE3EDKAR VEEDHI,
BAHCE-.ALORE-5l5O 001.
R GEETHA.
I33} 0 I) K RAMACHAHDRA, AGED ABOUT 30 YEARS,
WORKING A8 PEOH IR’ KARNATAKA HIGH COURT,
HIGH CGUR?’ BUILDINGS,
40.
42.
‘T 45.
26
DR.B.R.AMBEDKAR VEEDHI,
BANGALORE~560 001.
RAMESHIK M N,
3,10 A, AGED ABOUT 3′? YEARS,
wommqeas men IN KARRATAKA “‘
HIGH CO’UR”I’ BUB.-DING5,
DR.B.R.AM.BEDKAR VEEDHI.
BANIHXLORE-560 001.
msanmm, ‘ -. 1
sm VEERSI-IE’1″.{“{}, acme ABOUT 44 V
woammas PEON INVI£ARNATAKA.__HI<}Hv-CGIJRT,
HIGH mum' I3UILDIIiG8'; %
DE.B.R.An£BEDKAR vEEp_HI,~ _ ._
BANGALGRE-5t5£) 4191. *
mmxénsgg. %
,-310 .a.G$':é 44 YEARS.
"varo1e2:12=:GA£;'m_Gz§ xx HIGPI coum',
HIGH CGI,IK1"BU'iLDINI§AuRTA–\:E.EDHI,
BA_I§IGALCiRE%56£¥ om;
– » Lasfiz-mam;
Mo K c AGED mom :4 mas,
‘ A3 more :1: KARNATAKA HIGH scum’,
_ H363 ‘CGURT EUILBING3.
‘ T. ‘Q_R.B.R_.A;lIBEDI(.AR VEEDHI,
” ‘x?.,E1§(3ALflRE~560 om.
mafia,
,2 o ABDUL $ATAR, AGED ABOUT 3: meme,
” -az.:t::RmI-re A8 more IN KARNATAKA HIGE coumi.
HIGH COURT EUILDENG8,
{)R.B.R.AHBEDKAR VEEDHI,
BANGALORE-563 001.
K CHAflBR% ,
3; 0 mm=Am1,AeE3:: mam 44 YEARS,
mama AS PEON £8 KARHATAKA HIGH comm’,
HIGH coumr mntmmes,
DR.B.R.Al§£BEDKAR vmnm.
BANGALORE-560 001.
48.
49.
27
NAGAMMA,
WI (3 RARASl}fliA GGWDA,
AGED ABQUT 41 YEARS,
wonmm A8 JAMEIJAR IN 25:13:}! bC{.)i J1i*V*I’,
HIGH coum BUILBING3. ~ T .. .
DR.B.R.AMBEDKAR VEEDHI,
BARGALORE–560 001.;
MANJUNATHA K, ”
5/0 LATE
AGED ABOUT woaxane as CABLE
OPERATOR IN KARJé:A’rA.m»HIGH%[coLtI?f,
HIGH COURT Bunmxas, * . ”
DR.B.RAnmEDKAPV–vEVEDH1..L “
mxmmmafsact oo: ‘
K 3 ” Q H»
310 K AEGUT +4 YEAR3,
A5; 1″1s.’QE’!._IIIi’ man COURT.
V ‘ VHIGH–Q¥£)UR’If Ergmgizwsa,
DR,B.R.fii3I§§3EEKFxR VEE-‘D31.
D é;1a§.s1I1§EvA,% ”
. 3/ 0 1)’ Lmzmw. mo, AGED ABOUT 31 mans,
WORIEINGJEQ PEDN IN’ KARNATAKA HIGH COURT,
mGH.coU1?r”‘sU1LnmGs,
_DR.B.R*.~AMEEDKAR vmnm,
B5Hr;a;,o:aE-55o cm.
A 3 v’éE1é”EmvAa mmrnv,
31′ 0- VEHKOB Rfifi), AGED ABOUT 40 YEARS.
.. WQRKING A8 PEOH IN KARNATAKA HIGH COURT.
HIGH COURT BUILDINGS.
DR.B.R.AMBEDKAR VEEIXII,
BANGALORE~560 001.
E S SURIL KUHAR,
3ft) 3 B S AGED ABOUT 34 YEAR3,
‘WORBNG A8 PEOH IN KARHAEAKA HIGH COURT,
HIGH COURT BUILDINGS.
}3R.B.R.AMBEDKAR VEEDHI.
BANGALORE-560 001.
smmmeam K.
310 KARIGOWDA. AGED ABOUT 44 mm, 2′ ‘f ~
womcmcas mnnmrmn IN xnmvcrnica
HIGH coum, HIGH comer BUILDING8, —
m2.B.R.AmEI:m<AR VEEDHI. H
BAHGALORE»560 om.
M 3» SHIUAKUMAR,
5/0 smnaammmn, AGED 41 = ”
wommco as WA’DGH19mN._Hf KARI_%TAI£.3 %
HIGH coum’, HIGH coUm~«1aUn.DB.vaa,A A
raaaemmsnxaavmznm,’
BAN’GAL{)RE~56Q.001. *
HhRI8I-I 3. ~
310 B AGED
WORKING AS warcmgaxcz-m:
HIGH (_:£}.€1R.’i’, HIGH ccavnfr Eungnnms.
nrLB._1€.,A3g;$E_DIcA.R VEEDHL. ‘
3 v v1sHwA;ixArz:;%TkTA~+ & _ %
5)’ Q B.VEf€1(A’rE3HA,’)1GED ABOUT 35 mans,
wommm ma 1=i’:*.<m_;2I mnmrmca HIGH COURT,
' » HIGH VCQUKF BUTLDING8,
DR.B.R.Ah+EEDK-AR VEEDHI,
!3.ARG:6LORE-560 001.
. 3,! 1:: Emma, AGED mom 4 1 mass.
WUSEKIHG A8 PEG]! IN KARHATAKA HIGH COURT.
E_§I(}§§'COURT BUILDINGS,
" . I}R.B.R.AMBEDKAR VEEDHI.
§.5'iHGALORE~560 001.
mmmmmmm K R,
I}! O , AGED ABOUT 39 YEAE,
WOIfl{HVGAS PEOR IN ICHRHIKTAKA IEIGH COURT,
HIGH COIERT BUEDWGE,
DRJ33 .AhmEDKAR VEEDHI,
BANGALORE-560 001.
FATHA KAWAZ KHAN,
SIG R D KHAN, AGED ABOUT 34 YEARS,
WORBINGA8 WATCHMAN IN KARKATAKA
HIGH COURT, HIGH COURT BUILDINGQ,
59.
29
DR.B.R.AMBEDKAR VEEDHI,
BANG.-ALORE560 O01.
xczamvx, « ‘_ .; V
3,10 LATE RA..IANHA,AGED 1413011’? ft-3 ‘mans, ”
wonmmns more IN HIGH
HIGH COURT BUILDINGS, ” ._ ”
DR.B.R.A_l$EDKAR V’
BAHGALGRE-560 001. ”
s VINAYAKA, 3 ‘ ” V
sxo mm s MARI, .z; A.:»;Bot3*rj29
WORKING A8 PEON EN ICARlEA’1’.AKA_’HI<.}_H count.
HIGH coum BUIL!3H¥GS,. A % = %
DR.B.R.&1!lEEDKj_AR vmnm,' % ~
BANeALo:§E¢5§o~.ece;;" " —
mo c;iE1¢2s,5;As;,'AGE:tm3oU'r 42 YEARS,
'moat m HIGH comrr,
HIGH CGiJm"}3UILD§.!iGS-,
"DR~B.R.Anm.EDK.&R*1!EEDHI,
BiA1€G:ALO'RE'~'56Q_ ':'m_1';' '
1. 8RE1§D.F§ARA’G Jr,
Si O JAVAFAYAFPA, AGED ABOUT 39 YEARS,
awommce A3 ” mo “” ” N In xanmmxa men COURT,
HEGH CQHRT }3UILI}ING5,
2. “ag;a;’a,a2{£EsEDxAx vxsnm,
A “33A;3a.a;mE-550 em.
mmmv <3 11,
go LATE MARISI-IETTY G.
" AGED ABOUT 24 YEARS, wcmmicms warcxmn m
KARHATAKA HIGH COURT,
1" é HIGH ceum Bmnmcs.
DR.B.R.AhlBEDKAR VEEDHI,
BAHGALORE-360 D01 .
V HRAWA,
3/ G VENKATESHAPPA, AGED ABOUT 40 YEAR8,
WDRICIING AS PEOH IN KAKNATAKA HIGH COURT,
HIGH COURT BUILDINGS,
DR.B.IR.A%EDKAR VEEDW,
BANGALORE–56O 001.
66.
1.
30
JAGADEESH KUEAE
8/ O PADMANABHA BHAT, AGED ABOUT ‘Ki YEARS,
WCIRKIXG A8 PEON IN KARNATAKA HIGH COURT,
HIGH COURT BUILDINGS, ‘-
DR.B.R.A£mEDKAR VEEDKI,
BANGA.I.ORE–560 001.
M sxnmsna (32.1, ” V *-
3[O LIIADEGOWDA, AGED ABOUT 41 _ ‘=,. ‘
wonmaas PEON 11: KARNATA.KA’HIQHvC;G13;2T;
HIGH coum BUILDINGS, , ,
1:aR.B.RAnmE1)mR vmmrz. T A ‘ 1 M
BANGAL{)RE–560 001. V < *
A PE'I'Ii'£Q_NERS
{By Sri RABIJUNDA 339$; 3521:3193 c'i::3t; 1¢rs:ELV1»?oR _
3:z:,.1gmm§;:z~..mw:a,_} '
"'rHE H(:=N¥sVi;E.¢I:$i§:'§i§.Is?r1cE,
31:33 COURT"Q'I?_KARIt'ATAKA,
HI("}H_ COURT zatixminos,
' » DR.B.R.Al§EBEDKAR VEEDHI,
B}-':K(}ALO'EE,fS6G 001,
E1-zap: svrrs REGISTRAR GENERAL.
. ";..=z1'<?»;.=_1 e.;:.~UR*r op xnnmrnxca.
HIGH; noun? aumnmea,
¥;_';'Fc HR ALEEDKAR VEEDHI,
" I. aanamoas-sac 001.
5121 Menu M 1.,
4′ 8×0 3121 B LINGEGOWBA,
AGED ABOUT 34 ‘new, Rm’: No.1′-5,
224, RTPS COLGHY, 8 GAR,
RMCHHR DI3’1″RIC’.t’.
his KHBORA,
DIG SR1 KK I£ACBAIAH,AGEIJA3OU’I’35YEARS,
RIAT 30.124, EHETTAHALLE raczwa,
Hm Ex’r’ErrsIoN, mmmmm COKVENT,
MAz.mIALLi TOWN. HARDYA DISTRECT.
31
SR1 SHIVANAKIAFTA B,
AGED AEOUT 40 YEAR3,
WDRKING A8 SEGONI) IJIVTIBIOH A38IB’IIAB’1′,
HIGH COURT OF’ KARNAT.BKA,
DR 13 R AKBEDKAR VEEDKI,
BAHGALORE«-566 00 1 .
SR1 R.&MALIING:fiPPA K M,
AGED ABOUT 43 YEARS, %
woxxnm AS szcoxn DNI8It3N~A3Si_
HIGH comrr 0? KARRATAKA, 1,
DR.B.R.AMBEDK;AR vEEnm,=, L _ T
BsAN€3:ALORE~560 cm. , A ~
3121 mnganm ‘1’ A.
AGED mom 42 mans, ‘
vmaxmc A3 smcorrn nrvizixnii-;xss1s?rA£wT,Av’ V’
man COURT O’i?.__KR,mI~§T&.’Ch,” ._ ” A .
nR.B.x.AuBEnK.a’R VEEDHL,’ * A
aANGALQRE–5oop9’1.,_ V
man A£5{)U”i’ 35_
wcsama as sgcaan nrvmxozc assxsmm,
* » HIGH {ZOURT OF KARNATAKA,
E’.’~R.B.R.AB£BEDFAR VEEDHI,
i.EsAHgALoR£.'”;56o 001.
– 3 3U.!JA.
” EEG-EU 40 YWR3,
as smcorsrn nrwsron A8813″I?AN’I’,
A._EiIGI*§” CGUR1′ OF KARHATAICA.
O. 1aR,B.R.AmEnKAn vmnm,
-EAH(FI.LORE«560 001.
BR} GOPINATH B R,
AGED ABOUT 4′? YEARS,
WORKING A8 SECOND DNISIOH ASSISTANT,
HIGH COURT OF KARNATAKA,
DR.B.R.AMBEDKAR VEEDHI,
BANGALORE»-560 001.
SET MAHSUR PASHA,
AGED ABOUT 35 YT,
WORKING A8 SECOND DIVISION ASSETAETI’,
HIGH COURT OF KARNATAKA,
14.
32
DR.B.R.AMBEDI(AR VEEDHL
BANGALORE~56O 001.
sm’ Gmnnnmmr 3,
AGED ABOUT 45 mm.
woxexma AS snzcoxr: Dxvxszmi $Sé:si”m fP.., «. ”
HIGH comers? Kanwcram, *
DR.B.R.AliIEEDE’AR wmfim,
BAHGALc)RE–56(3 001. ” ‘
SMTHEMAP, 1’
AG-ED mom ; j _ ‘A
woama A8 sscozm r>r¢IsIo;mss1.9:ca2rr,
HIGH coum os.2:.aJ2mA*ra.KA,’ VA
BR-ammnnrznx % ‘
‘
39
53 3523935 nzvmion ASSISTANT.
HIGH CGEJRT
“‘DR.B.RAMBE.0XARA-SJEEDHI.
BI.%gHGALeRE”»$tE£_3 mi;
% .. am
AGED ABQUT YEAR8,
‘ awonmne ASSECOHD nzvrszon Assmram.
_ man com? or KARHATAKA,
_ ‘n_R.n;na_A2,mEnmR vmmm,
“mzqmL.<3:eE.5eo om.
.sI%1..§?21¢I<ATEsH N,
, EGED ABGUT 35 YEARS,
VWORKINGAB SECOND DIVISION }'s£818TA1'1'I',
HIGH COURT OF KARNATAKA.
£3R.B.R.AMBEDK&R VEEDHL
B.AN(M.E.ORE–~56O £301.
SR1 JAYARABKU K,
AGE]? ABOUT 34 Y%.
WURKING A3 SECURE DIVISIQR ASSISTANT.
EIGI-I COURT 0}? KARNATAKA,
DR.B.R.AMIE3EI)KAR VEEIDIHI,
EANGALORE~56O O01.
SR1 MANJUHA’I”§IA G.
AGED ABOUT 34 YEARS,
WORKING as saconn I)IV’I3IDI§_A8Sg-IST;h2€’I_;. ”
HIGH courer 0? KARNATAJIA.
nR.B.R.AmaEm:AR vmsnm,
BANGALORE~5fi0 001. 4
em: RAMAKRISHRA DVEZ,rV_ ‘
AGED ABOUT 33 * ~. _
woaxmeas sscom pxwalcsrmf A88 ” 3
HIGH COURT GF’§QAREATAK&, V
I3R,B.R.Ah[}3EDI~L§R VEEEEE, n ”
BAflGA.LORE~560001. <
3MT]E 1A1,» _ ..
A{;EI:_AB;)UT3c:+y1;;g’Rs. ‘ ”
SEC-.Qr’~i1:) Diviszm: ABSISTART.
HIGH ABQUTEQ
wagxmc} as s.Ecc.>m:> DIVISION Asaxswazrr,
– . HIGH SOURT OF KARNATAKA.
m:z.B.RAm3EDr.m VEEDHI, ‘
V i.m{3ALoRE–55o om.
G.
” ‘Ai}E_7f£ wow 35 mans,
. “Ear V.
F-I
A8 SECOND nrvxsmw ASSISTANT,
..i-iIx’2’*.H COURT OF KAI-EHATAKA.
,. bR.B.RA§mEDKAR VEEDHI.
‘vP*.;ABGALORE-360 om.
SR1 P H K,
AGED i\BOUT 34 YEARS,
WORKING A3 SECOND BIVISION ASSESTANT.
HIGH COURT OF’ KA.RRA’I’!LKA,
DR.B.R.AMBEBXAR VEEDHI,
BAR(3’a&LQRE–»’56O 001 .
SR1 UEESI’! H 3,
AGEB ABOUT 31 YEARS,
WORKING A8 SECOND DIVISIQN A88I8TAN’f’,
HIGH COURT OF KARNATAI-EA.
2?.
T 30.
34
DR.B.R.AhmEDKAR VEEDHI,
BANGALORE-566 001.
SHT HC,
AGEDABOUTHYEAR3.
wonxmc A8 smcoxm nxvmzoze Assxsraxf
HIGH comm’ 011′ Hnzanarraxca,
DR.B.R.A1amEDKAR v.=3EmII,_
BANCBAIQRE-560 001. ‘
am menu L, A
AGED mom 2 1 mans, ~ ._
woamaas sacoxn H, ” – .%1oN”.aasw:§x:§*f;~§V”‘%
HIGH coum’ OF KARHATAKA, _ ‘- .
DR.Ei.R.Ah£B13}DI€fLR vzsnnr;-.
BAIVIGALGRE-560 ’em. _ .
3M’;”3′. .
23
Assscqma nwisiom ASSISTANI’.
HIGH cczézmr 03′
‘DR.B.R.A3£3EDKfiR”EfE.EDPH,
EéJiQALGRE=~569 mi;
V ,, sM’ruirE$Yh~K,
AGED Ascmfr mas,
‘ iwoaxme as smcoxm nrvmron ASSIBTANF,
_ H1631 team 0? KARHATAKA,
T. 3:a_12.a;1?,.A:;aBEnxAR VEIZDHI,
” om.
DRAIQIIA O,
.. AGED ABOUT 39 YEMIS,
‘W(>RKIN€3 A8 SECOND DIVISION $83-IBTANT,
HIGH COURT OF KARNATAKFL.
DR.B.R.AMBEDI’IAR VEEBHI,
BLARGALORESGO 001.
SET PERT!-IEBHA K 3.
AGED ABOUT 28 YEARS,
WORKING AB SEC-OED DIVISION ASSISTANT,
HIGH COURT OF KAKRATAKA,
DR.B.R.A%EI)KAR VEEDEI,
BANGf\LORE-550 001.
32.
33.
1 .
sm%sm T %
am KANAKA N,
AGED ABOUT 40 mam, . _ ,
wcmmm as smonn DIVISION nasmmz«m
HIGH COURT OF 1mRm’z*A1c:s;” . .. T’
nR.B.RAmEnmR vmmaiz,
BANGALORE-560 001.
8RIRAVI3HANKA.RB,’ _
AGED mom 32 AV ~– ._ %
WORKING AS smozma Dwzsmi Aaaletmm,
HIGH coum cm ”
DR.B.R.AHBEDSEA$vt VE’_ED3£I, ”
BANGALORE660 om. % " SR1 vuwr _ A _
AGEn;ABmUT anwmxas, A ‘ V.
womcmc; s~Ecom:; D:’V1§§IOH, ASSISTANI’,
I-Ilcm c.-‘:mII\2’r’–w<3F
DR.3..R';-:uémE1:+mn"vrs3m:)fiI,;
Azmn ABQUTSQ
woame as S..ECQi'ID DIVISION AS3i8TAN"i',
* » HIGH Ci,OU'Ri' OF KARKATAKA.
I3R.B.R.AfiEB_EDF.'AR VEEDHI,
' s._nmx;ALoRE';'55o 001.
" xnmm.
” ;.n_c:.sn 3 1 mm.
mama as snconm nrvrsron A3SI.’3’PAH’I’,
.H1<2«r:* coum' OF' xanmrmm,
O. DR.B.R.AMBEDKAR VEEDHL
aaxeazons-sac om.
THE memrma mpmnmmnom,
I-KGH COURT 0′; KARHATAKA,
DR.B.R.Ahl.’BEDKAR vmznm,
BANGALORE-560 O01.
(BY SR1 BABAVAPRABHU 8 PATH», SENIOR COUIESEL
FORR–1,2&36.)
36
mass wrzrr PETTFIONS man PRAYmG.?f€Z5 _
exam noses 3/zoos annmmzea .v_;ir..,2o_i§;2{2c9′,~-T
onnsn no.Hc-E 3/zoos m’,5.§’.é’cx;1§ V
FAR as rr RELATES TC} REs.i?§:>1n:»E:;ei1*”T1§rt>..ét;- ‘(.’}i15?gL’.z_E1’vi*:;_
1ero.HcE amen-t BANIEALQRE n’r.vnA.6.12oo9T;x;z 3¢’vQU}s.é;H% V
me: ORDER N0.H<.'iE ~,mi.6;'3;'2bo9
ALL PASSED BY THE R§§"$P§)HDEI€'i" …1sto.35; vmm
ANNEXURE8~C, D, E FTO PETITION, ETC.
mg.g.§u..g79?~3es9§ 1' 3V§Q%"v%',9.;4;T:
1.
” 2:2
3; o suazagswmpa. 4*; YEARS,
. V “3 E’1~m.Ie m
ma.wA’r.-{am ‘}na:«1 ;::QuR1*,
“HIGH cou’R*r.B1m.1:a11ras.
DR 3 R Aamm:>z;Aa.v’E’Enm.
BAHQALQRE-sac am.
‘A H KODAND”fia.RAMA. K,
‘ 1.3,! O”–.E!UflI¥AP?’A, AGED ABOUT 54 males,
w<:RxmGAs SENIOR ASSISTANT IN
'V "V _ " Kgatmrxga IHGH courr,
" EEIQH seam EUILDIHGS,
DR 3'j_129'A:£aEnKAR VEEDHI,
EAl§GALORE~5€:0 cox.
” ksmvmm K.
3}’ O KEMPEGOWDA,
é ms!) ABOUT 54 mm,
WORKING A8 SENIOR ASEISTANF IR
KIHRKATAKA mm: COURT,
HIGH C-OIERT BUILDINGS,
DR fl R &BBEDKAR VEEBHI,
EA.KGAI.ORE—560 001.
JAYARAMA HAYAKA 8,
S10 SUBBANAYAEA
AGED ABOUT 40 3%,
WORKING A8 E?-EIVFIOR AS8I8TANT IN
37
ICFLRNATAKA HIGH COURT,
PIIGH COURT BUILDING-8,
me E R AMBEDKAR vmnnnw V
BAHGAL€)RE–560 om. ”
mtormrz mum P,
ago X FAD ;
AGED ABOUT 49 YEARS, “_ V
WORICENGAS SENIOR Bin. ” ‘ ”
KARNAYAKA HIGH COURI’._”», –.,
mcm coum’ Butxuqmas, ‘ 1′ V ” % ._
BR B R AMBEDKAR VI:’.ED?i§II;. *
BANCEALORE-560 0011. ” ‘
MKNJU1%’1’KA 3iHE’1,’1’YM.R;~v”‘V-. ‘ ”
sfo l£ R 1?m~.;€J.f!. SHE-‘I’i”Y, ‘ ”
AGED 55 ” g »
HIGH CD333?» ‘V
HIGH ..couR:’Eu11.p”mGs_, ”
DR B R’15;;1g§I££>K;*:.R’vE1BDHL
“aANGAZ.ORE+36G. ham.’
‘ » am cxmnmanaavama,
AGED ABGUT YEARS,
‘ i..s3:om;1r¢GA3″‘8Emon ASSISTANT Is’
mar: comm,
A ” ” V _ “H1GH~Qo’;rRT numnmcs.
“;31:::..g 23, 2-.msr:nxa.R vmmnm.
Bsmgaionm-5m 0-oz.
4.’ ., B R,
E5,-“O 8 RAHAIAI-I,
AGED ABQUT 39 YEARS,
1′ « wommas szmon ASBIBTAM’ RI
IGFLRNATAKA HXGH COUKI’,
HIGH COURT BUILDINGS,
DR B R AJEEDXAR VEEDHI,
Es’..fi.NG:ALORE~56O 001.
ANTHORY KUHAR,
3/ 0 IIIIRUZJAYAPPA, AGE!) ABOUT 5 1 YEARS,
WORIQNG Afi SENIOR ABSWTAW H?
KARNATAKA HIGH CGURT,
38
HIGH COURT Bunmxaa,
DR B R Anmsnmn VEEDHI.
BANGALORE-560 em.
1:1. KAJA1il.’UNIRULLfiICI-IAN, , .. – V
sgoanwnnuumnzsmn Anoufrss – . «.
womulmms smmaxnsagswawsm A ..
KARHATAKA HIGH ooumf, ‘ . ‘
HIGH COU1?I’BU1I.Dm’G8,*.._ ‘ _
DR B R AEEDKAR ”
BARGALORE–56£} 5:31. _
~ – V .A PETITIONERS
{ BY 3121 HAN.J’lJHDA.REDDY,’ SEI+fiQR.CC)UN8EL
~._F’=!3R 55121 REEIBEN.-EAQOEE’. )
15333
1. THE’Hs_:mBL}3 CHIEF JUSTICE,
a_HIGH COURT <3F'i!.aiaUs'rAKA,
HIGH ce;3UR'if£%UI1,D-11Ic38,
DR. B R AliBEz')3E{.fiR*~YEEDHI,
BAHGALOFRE-._~5€=0 G91,
" " REP BY-»I.'hi"8'REGE$TRAR GENERAL.
_ "2; *mE'%'gEG.4 ism """ "RA GENERAL.
~ ._ ..:1:m1%c'::a_u12'r or KARIIATAKA,
– _ i-z.1G:1’cc;zm sumnmes.
13.313 3: gumnnmn wsmnm.
a_.+uxcmmar:-5ae om.
-V REEPGNDEHTB
( SR1 BABAVAPTRABHU 8 PATEL, 3EN1OR COUNSEL
” FORR~16s2.]
THESE WRET PEFTHON3 FILED PRIEYING TO
DECIARE THAT THE HIGH GGURT OF KARHATAICA
SERVICE (commons <31? SERVICE M5113 Rmcmrrrumrm
{:1 Anmnnnmwn RULES, was mmusxmn VIDE
Normcmnon NCLHCE 22112009 DT.29.'?.2009 (VEDE
ANNEXURE–.A) is so FAR As rt REIATE8 To THE CADRE
op saczncm amczns. as _
UNCON8'I'I'I'U'I'IC)HAL AND COHSEQUEKFLY mm _ '
was aam AMENDMENT mr Igarkrgncn' (')"'1i"=_ $)I'v*._ "
39
CERTIORARI, ETC.
A
3&5: ”
1.
am mmsn, V
5; 0 ANNAPPA, At}:§z3.Aac;::%r
sm R M mvnmmm» % if ” .V ” ”
am Lfg’£f$._J5E”JNIL3W;fsM!, 15631) 46 make.
‘
3; 0 ‘AGED 44 mus.
am
sat P 3: s1;~It31it«3<§wI)A,
s10–m'rE mmvmawm,
% 1. was AEOUT 49 mm.
_ ‘xi HUDDU MOHAN,
_ ’31 an ;m12Asn;Hn,naU12THv,
~ :x:3~I.1f:_r:: 47 mm.
331.
91 0 mzwneovhn
_ ~ VAGEDABOUT51 .
1 ‘ ¢ 912: namxmvazan H,
H S O LATE’ EGOWDA.
‘ EANA8
AG D ABOUT 43 YEARS.
SR1 L K SHIVAHNA,
3} O KADUVEGOWDA,
AGED ABQUT 39 YEAR$.
40
SR} G HUNIKREHNAPPA,
S,’ O H GAL A,
AGED ABOUT 36 YEARS.
smnmmsmcmmo, M
3:0 mxsrmamo, AGED AB§3U’I’_fia ‘
512: QHANAMAYAH K, _
am LATE KRISHNA Rfinxsxf,
AGED ABOUT 42 V’ 5
am RAVIKUMAR
$10 VEERAYYA, AQED $2
31213 K mnarn 1 — ~
3; o 3 K ms’:§_:RA:sr9A c;:.:aurnp.1§,._
arms 4o=:ma33. A V ..
3121 ._ ‘ ‘
‘3%;'”<::' 40 mans.
8350 AGED ABOUT 41 YEAIE.
~ . am fi’K.1:iI8H.NAf”PA; :
3;’ O AGED ABOUT 45 YEARS.
“$5151-mama KHAN,
_ “:3; {>.raa;A:.;=:EL ULIA KHAN,
A “M’.’§I§D 5330? 37 mans.
ALL WORKING A3 EEECOND DIVISION ASSISTANT,
, 3?, THE HIGH COURT OF KARNATAKA,
J 20.
1.
. SR1 K GQPAIA,
Si O K P , AGED ABOUT 46 YEARS.
am: ALIHULIAH mm,
3; <3 mm ZIAULLAKHAN,
AGEI) mom 35 mm.
SET ANEE8 FATEIMA.
W] 0 MD AYEJATHU1-IA,
AGED ABOUT 35 YEARS.
22.
24.
2?.
%:a:%
ems SUNANDA. % T fl
9110 H 9 SHASBIKUMAR. AGED Aaouflfi % ‘ ‘
SMTPRRALINA,
Wm H L LQKESH, AGED A.ézg3U’;*.3;>fivvi-:a;iaA3.’\\\ . ~ A’
snrrn samsvamxaszm, _ V;
310 R VISHWAPRA8ADi_fiGED AB{)__U’£’_ ‘
sax P
s; 0 N Pnnvanmgm, AGED–lLj3§}tIT 43 YEARS.
am LEEIA idB, ‘A ._
W19 H GVKAVEENKU *
man m3pz;’r 27
‘.4
am. gfianrmivfi, .
3; cs c;
sax I
“:3; <7 BASAVAHYAFPA, AGED ABOUT 34 YEARS.
s1irRoo§A1.A;
— , S10 3 RfiI%{féA8WAMY, AGED ABOUT 39 YEARS.
;_SR1v R,
_ :5;.o4Ra4ANm M, AGED ABOUT 32 ‘mags.
mo,
3; zzzéjzi mo,
3-i”n’GEI} ABOUT 41 YEARS.
” em? YASHODA,
9170 K S HARASHIHAIAH,
” ” AGED mom 4:: mm.
ALL ARE ‘WORKIHG AS TYPIST, IN
THE HIGH CGURT OF KARNATAKA,
EAHGALORE~ I.
. .. PETYFIOEER8
( HY SR1 JAYAKUMARR, SENEOR COUNSEL
FOR SR1 DAYANAND S FATE. }
‘:”” P {O in .-.1 9~:5a_.-‘gm w..=’S,=:’:
42
£’s_Ii.12_=
33″.?’ :4 53″‘ P’
fast
.~.
THE HIGH {3OUR’I’ OF IQKRHATAKA,
EANCSEALORE-550 O01.
BY ITS REGISTRAR GENERAL.
THE REGISTAR [ADBZINETRATIONL
THE HIGH COURT OF KARKATAKA,
BA’-‘dIOALORE~560 001.
THE ETATE or
BY rrs CHIEF sncmzzrmzv, A
vmrmm soumm, m 1,%% %* » = ”
THE sram 09
BEPARPHEKP OF PERSGNHE’ . L11 D ‘
AD flVE rempoamssf;-_ ”
av rrs sncnzyxmme, V’
~ %
“am mmya. ~
M 3m mwamz H.
E>’3m%_3 ____ _. s
., §§Ez[‘T*D I2fYAMANGALh H J,
T’ H,
s_a¢r§:-zbvavamx H K,
{A Sm mnnm mo av.
am aamoomm J KARISHETTY,
« 5&1′! G S R{DOPASHREEp
snrr SHA.Lfl’€lI 3,
324′: R CHANDRAKAIA,
Sm K 5 1um¢GA1.A,
snrr H R cnzmnammm.
sRI GOVIRDARAJU R.
SRI HAIARAIEC 0,
23.
24.
25.
26.
“” 4″” ~59 4*’ -F-v 4 f.’f~,..€*’ 31-rfi Q:–«.0 3′-4…V.9o :4 an 3* .3 3-4 av 2- 9 😮 53′ ?’a
50.
43
am axxaummpm
SET BHARATHI K,
snrr souameva B A.
SHIT TANUJA RANI,
SET LEELRVATHI 3,
9.121 M MADHUCHANDRAQ
sax EBATHIBH mm 1* c,
sax 3,5″
sm HANJUNATH 8} ‘ ‘ _ _
Sm pnavmzn K;:maRfc,V ” ‘ _
SHIT A 1 = 2
sat at 4 ”
smf mayamxfixnn.
M 4, 331 mp 3.1;”
_syE:§”1m3.z;=z:M.UR.xEHmaan,
vfisnnmva N,
s1a*i*Lj*;r:::=:z¢A C. B,
31:1-ubanswamva N,
” SIDDAKAGOWDA NAGESHAPPA ANAJI.
SMTRAIINIKP,
‘ am BAIAPPA V BETAGERI,
SEEK’ RAHAEAI NAIR,
SM’? ‘FHEJASWIIGI 3 N.
SR1 RAGHU 3.3,
SR1 RABIES}-I P C,
SHIT SULOCHANA,
SR1 M SHIVAKUHAR,
IL
5*’
us
1″
Ln
5*”
an
.9′
res?-‘§§~’§3~’T°7~’§’3’73r’3’s”§>-%$’3’a$&2&E3.’3-‘%”6éG’:3
an
59
{H
3″‘
an
E9
on
P’
am snmu How.
3121 smnazmamsuwsn G PATEL,
am 3 mm K.
gm 3 K SHRUTHI,
31:: Y nmxpxumaze.
Sm’ R MANJULA,
SET K M
am YAsHoI>Ha <3, _
am' 3 €'3AYA'1'HRI',VM ' '
SHIT 3 Brmmmi; – If V
3121 cyst 2
mMfiEmwmMwmUf'
fiHVWwEmwEi %
smvmwmmmmmm
8RI _N 15 REvé;.i2¢.a:'r-mwna,
, SK: mm M Ii.
2 B
“3Im§ 5a_ R pmsmna xumm,
— I PREETHI,
arm; 15: 8U’RE3HA.
«gm :1′ s CHANDRA,
” ..gjz<1A R $RIHATI-I.
SR1 D BJRDARINATH R4350.
SR1 MANJUHATH BEAT,
SR1'. K V SATISH REIJIJY,
SR1' HA.LI.J'WAI.A LEEARAMA APAYA,
SR1 U Ii! Hhlifif-I,
SR1 PRAKASH '1',
SET SMTRA K.
SET KAVITHA S,
85.
€’Ia’¢”G
:4 .=~s4r.4=-§-‘3s33′<':3$%$3~"
~a
9°
:90,
_1'é-1.
«._i”a’.:.
1’95.
. 106.”
V. ” ‘T132,
‘ 165’;
109.
‘ 110.
111-
112.
113.
114.
am GIRIDHAR s, ‘
SRIB s rmcmzzam,
SR1 smzsmmvnsn,
sm vxmrrm 1: 3,
am HAMSA v,
am mnuzaerxa 1.,
am’ KALINI 12. § _
sax MALLIiWATHi_lEU<3:HLGAC)'I€,V_ ' ~- . _
sm sarvmmxm 5 % '
SMT G ' ' .
am’ cg-Fsfiajgm 3 V’
an; :«:.mn*qV_1_s; R, 4.; ” ‘ V .
_
.s:m sU1~jt3aJ§I1:}4A~<:,_: VF "
em vAsHo13Hh.–B ;* ._ '
am BHAVIKATII,
:§}RI_1i'1'5;iUKARADHYA 3 I6',
,1 ngmigappa Laxaxopm,
3 JABIBIATH,
am sgaxwa C 1!,
{sin vzsmmranaaeoun FATE.
am GEE'?!-IA R c.
3121 QURESSH MURNAL.
8-RI RAMA}?-JANEYA H,
am arnnxacom,
sax mmnmauurmv c,
Sm Mourmrsn M,
an: NARIJEESHKUHAR G B,
an: smrrmaa c,
115.
I16.
11?.
I18.
119.
I20.
I21.
122.
I23.
124.
I25.
126.
127.
am’ Rsma H,
am R. 3 anvmm,
snrr m K nmcnaum.
snrr :3 mmvmn EM,
312: G at vmawmm,
SHIT Umm SALMA.
Sm’ M DEVILKA,
3141? R MALATHI, .
31:21 E R MAHESHWARAPPAQ
am P 3 PAI3MA’Q_}’i’?I-IY¢’_VA « A’
am’ VEEHA G and, A ‘ V _
am’ ”
am mawam
am” %
. mam; HUBBALLI,
– M 6-
–. ., em? $OmEYA;-
3$;l£’1’__A T};m22,r..w;a.
“*mE4R2raponnENrs AT 3L.No.5 To 132
A ” ‘V V _ fi¢.LL”MA..IOR£5, ALL ARE wcmmce as
” Dnimox A33I8’I’A.N’1’3,
HIGH. COURT’ or KARHATAKA.
001.
” RESPONDERTE
u ” ‘ ‘A = (3? am maavapmamr 9 mm, BERIOR covnsm
FOR R-1 80 2.
‘ – sm 5 V PRAKASH. ADV. ma R-96, 93, ms, 123.
am mmnraunm N M, mv. 903 R493. was. 112,
100, 101 & 123.}
THESE WRIT PETITION8 FILED PRAYENG T0 QUASH
THE NOTIFIGA’I’IOH H01-ICE 221]20fl9 DT.29.7.3{)09 mg
ANNEXURE–B SO FAR IT RELATE3 TO ITEM 30. AT
-$7
SL.HO.15 i.o., paouomon or am; AND ~
cmaan en mar amazon ASSITANT <1:-<:}1«_rc.:2~..1s2§m1':n".–..1:'«:'I.'.<:. " –« .,
THESE Plarrrrzons COMING crsj'
mar, THE comm' MADE it':-m:_mLLcwmG:
9——§R
A3 common involved in all
these of by this
common .
2. challenge is to the
(by way of Amemimentn]
aubstifixtpd Rakes of High Court of
of Service and Recruitment)
_’ and thc petitioners are. fiicved by the
. qualificaticms by way af :1? in reapact
{Sf aonfié ‘cé1t¢gories of posts and law day-ea in raapect of
A. of posts anti these changes bemg’
‘ ‘isiiiéotittztecl by way of the amendments ts the existing
Ruhs:{rem’ui’£ment and hence the attack is directed
against the proviso and the e.-xplanation to the amended
Rules. },
-18
3. Writ Petition fies. I1???-1182712010 arc by the
petifmnsara wlw joined the services of the Respr_:ii%é:x;t
High Cam-t as Group ‘D’ Enztploycm and _
:9 Second Bivision Assistants/’I’ypn’ ta as ”
the post of First Division
aggrieved by the proviso V1;:2 tI1e420 O9
they have been required to’ al’ any
Unwem’ ity aaatahIist;g’§gi~.1y forts:
the next lmh’ at post of
4. +633-4722×2010 are by the:
Aaiiatefixjfiqaxxd th:.-‘u- p1-emotion to the next post
= Assistant (FDA) is under threat, as they
to poaews a dww firam recognised
, Writ Petition Hos. 22155-$134/2010 31% by the
Sttzmgraplwra. Judgment Writers and Scnior Judgment
Writers and the’n- grievance is that, the Sizanogmphars
areaborcquiredtoposaeasadcgreefromarecowfiod
University to move 11:: the post of Judgment Write;-:1’ and
49
the Judgnacnt Writczrs, in turn, are to
degrvae and 50 aka the
poascss law degree to move :;n ;’5é:§wt_i:-jf.:
Assistant Rgistrar.
5. Writ Petition figs. by the
Second Division ixmamuch as.
Petitionezu 8 Igwsistarlts and
Petitiongrrai ;§:%jtsé %MsLi§a they are am
posisegaa :49. $21 to the next post in the
35966-36032/2009 are by the
.’ ‘ firm a recogxiaed Univemity tn wave
on fifth: post of Second Division Assistant.
‘% Writ Petition Bios. 35*r97-36896/2009 are by the
Senior Assistant: and they have to poazmss a dmree
fivm a rewgnised Univmuity to be eligible for the post of
Section Ofiiccrs. 3″; /
-“T7
50
9;. in Writ Petitions 1179’7-1132172010,
mus Rajesh is reported m be dead and
Sri.S.G.Bhagawan had filed
petition agents’ 1: him abapeu,
abatm against the mid Rasfiigfident [ ‘V
19. In the batch «pr j%;>ggemon ‘ff-‘:A:s’§’ 4683-
4722/2910, ms1gned' the scrvkxgs fiom the services
11. elcmcmtmy facts, the
V’ _ A In be rezfierned tn.
‘:2~.% batch of Writ Petitions mfermd to
petitinnen seek qua,uh1ng’ ofthe prams’ 0 as
« kjaubaaiumd at Sl.No.14- in Column No.4 of Notificafion
HCE muzmg dated 29.07.2909, winch’ is at
‘Tizkfi-‘A’at2drefcrrodtoaatheHighCourtof
Karnataalm (Sarvioe Canditimu) Er”! Amenclnsrimt Fades,
2009 and 81130 to quash Order No. HCE 307/2009 dated
18,8.2GO9 pranmfing Resporuienm 3 to 58 as First
51
Division iiasiatanu as pct Annexure — ‘B’
Respondents 1 and 2 to mpaeitigr V
Pmzitioners also for promotion Affiat. ‘
13. In Writ Petition m%%%%221ss.;g:21%a4; sthe V
petiticrtuars have V am mm
Amtmdment Rulna, pubmmd in
the per A.nnexure-
B) and me’ Him 307’/2009 dated
cake to quash the
Nefificafiofi 2-mtj dated 28.5.2009 insofar as
the qualification to the posts of
Writers and Senior
neLu:f’ sought in to quash the promath nu
‘ Reapondcnta 3 to 13 as per the Notification at
— ” – ‘G’, ‘H’, ‘J’ and ‘K’.
15. The fizrthcr prayer sought in to declarc that
stipulatioxz of competifivu tent to the pout of Judgment
Wrizscm and Senior Judit Writers ix: the Draft Rule:
and to declare the quata restricted in Senior Judgment
S2
Writers to thc post of Assistant
and without any basis
promotion to the posts Senior
Judgment Writers on the basis
sf V .
16. 2010, thc
of the proviso to
where the qualification of
the proviso at $139.15
. No}? and ta quash tho order Ho.
at Armature — ‘I3’
. to 130 as First Division Assistants ml
the ms: of the for promotion to
A. post.
17. in Writ Petitiaon Nos. 3721347249/2009, the relief
sought in to quash Notification No. I-ICE i221f2CO’9
dated 29.7.2009 (Annexuro-B) so far as it patains no
SZ.Ho.15 i.e., promotion of Second Diwflnion Assistant
3%”
53
and Typists to the cadre of First Division.
to quash the order of pmmofior; at »s¥i”fa r asV_V K x
it miates to promotion of Rap-o 11dc:.: 1ts. .
to d:rect’ Respondents-‘I “”2 2 1’0
petitioners by
bamma. Anomer its Respondents-
; and to the
zmjggf and Typim.
13. . mwrig ices. 36797-36-SDGIQDOQ, the
‘p§titir.~nara vvavrelworldrxg as Senior Assistants seek a
V the $301: that the Axnendmerzt Rules
‘% Ne. HOE ‘22112009(A:mexure–
an sg%;.~..%«ag it relates to the pmmotian to the cadre of
AA ; Ofi’:.<:m- as arbitrary, unconstitutional and to
V' * down the said amenximnnt.
19. In ‘Writ Petition Hos. 35966~36032[2009, this
pctitioncra, wm are workirg as Grcup ‘D’ Empicycea,
also seek quaslfing of Notification fie. I-ICE 221/T2009
L»
./<'
54
dated 24.2.2009 (as per Amm:-mo-A) so_.A4″fa1″:
axnezndmsnt brought out at S1.1′{¢r..19’i:1 u u
refe4’r1ng’ m the post of
arbitrary, of
Orders No. HCE 3/2oos %L¢:aA§ad_A%» HCE
8/21309 dataed nag: it relates tn
Respondent No.4 passed by
fl . Rpmfiefii wézaei I», ‘E’ and *5″
ans}: 2 and 36 to redo the
Division Assistant by
ooz:a”£::;jé:-sag petitioners in tcarxns of 1973
E23119; to the Anumimm: Rules of
~. have been: filed to the Writ Petitions by
1 and 2 and athar Rmpondents who have
A. haw: not filed any objections in all these
% except Respondnmtn 101, ms, ms, 112 and 113,
who have filed objection: in Writ Petitions 37228-
37249; 2009. 3″
./.2′
$5
21. I have heard Imrned oounad
parties and aha perused
Rcapomenm 1 and 2, ma t’tr¢tsgwg
background, which nece:§;a’itgtaed””$Itt–
Amendment of 2009 by
in the proviso aid and aiso the
records gzgm-dad to tha
in queatitm. in
these
Has. 46834722] 2010
11797-“32:?}%;§o§9, at the outset, submitted am. the
pf possessing a di by the petitioners,
~. cnterxo-‘ ‘n and before the 2009
were bx-cught in, the poaitian. earlier as per
A. , was that the petitiomra were not required to
A’ a a at qu&¥1fica’ tison for considered 133
the post of First Division Aasintant. As the promotion of
these petifiormm is new aflmted on account sf the
rcsquirerncnt of dwne qualifioatinn, the pctitkaners aim
lose in terms uf the mnnemry benefits, which wtxuid
k
3*.’
5/
36
have accrued to them. had they beam prox2*A.;<;;;=.'<'vi
1973 Rules. He, therefore, suggmtpgd "' V
be considered far Tia:
Respondanta 1 and 2,
be in force all these’ years in
the changes an pat not open to
Respondmits .1 shall
not be it is argued
that 3.’ from taking a
which and prevailed
duri;:1gVVV:ti1eV and odd. As such, the
airuck dawn.
in the objection sfatemnnt 515:! by
. and 2, it is submitted that the abjection
‘xiii; silent, as m the ::nterm’ ‘n adopted in
_’%::«..:.’z read to the new mquiramem of degree being
insisted upon an th¢ pctitionnm and, as auch, the right
of the petitioner: to be canaide.-.red fiat pramntion in
talmn away.
57′
24. It is cmn argued by an S.G.Bkxagavani.A4’§:a:i
raa.d1z::g’ ofthe explanation tn ‘ “‘
clear that the pcrmisaian ti:-. u:;w:’¢’p
examination 13 mt aumxfiafigz 2 L’
requirczd to obtain ‘the and.
theerefiare, uhm of the
z’equ:r¢men’ 1: ttm grant
of of the Chief
Justice: or may not grant
Rules are agaimt
14 Constitution of India. By
retrospective efiiact, the
promotion has been darned’ .
V counsel SriS.G,Bhagavan subxnittad
.’ ‘ ‘ of power by the C1’&2fJuut.i:ce has to be
vit.-xt’s’§§EL.iz1tba1?g,trtefthclawiaiddownbytP1eApex
in the cases reported infim 1993 SC 935 as wall
an me 1993 so 1079.
25. has rsgardu the principle of esmppel is cancaerned,
reliance Tm placed by the peu’tionera’ oounaei on the:
decision reported in AIR i2{)i0 SC 3125. It 33 contended
jg,»
58
that Raaponclento 1 and 2 caxmot turn
petzitisamra than benefit ofgeuh1g;’pru:j1t:€infi.t¢’*tfje
far the petmonm rims.r>§:a:e§ie§:_ej%«§i§g3.Vrzzzzss-s4;2o1o
argued 113 has a
law and mm is no
fin by the Judgznont
ma um degree by thcxxn and
mm and also havmg regard to the
my the Judgment Writers to get the
K ” Apartfi’ozntheabava,i1iI wnmzidad thatrmnyof
‘. ‘t.’rhéSt%phm~oa:*eove:-theageoffioycarsazxditia
muintninthednyfln-timmtnnhtamahwdagzeemwd,
msmntbuewmbemmxmbememfln
qua.1&f:I::n prescribed and the object m be nchtavad,
Er
59
and the proviso to the amnndad Rules.
mum: of Arts’ Ian 14 azfi 16,of,__t:he ”
Irxiia.
23. It is further
counsel that time
inasmuch as the sent to the
Governor the Governor
without; thcreafier. thc
naught to be achiswod
subxnh aion made by learned semlor
nnl is am, the Draft Rules were
publfiaed in the Gazette and the preamble to the: Dmfi
no published, reveal that the appmvnl of the
Gcvemor was obtainod. But, in the objectiom filed by
Respondents 1 and 32, it has chaarly been admitted that
thcDraftRuiaaw<:renotapprowdbyth¢Govm+mrand
theyre-.majz1edon1yasDrafiRukas.
/3%:
counsel s1-1. S.P.Shan1mr argutxl, that, & ‘
force, then, 1973 Ewes iéfgxzgl .thE:aé
about the am¢ndm¢r’1f§f’tp aeurmot but up»
heldiniaw.
31. It git” senior coumeai
eanditiona cannot be
a1te1{¢dV_i::xnicif¢«§ixr§§s;..:_:”B.£éreoser, met an the glam:
& gmmimg fm’..A.} %%%%% Egatthehw Wifimutha .
V j*, as non-graduatna cannot obtain a law
the new Ruin, brought about by way of
amexgiizncznta, therefore, are not in conformity with
” , ififificleu :4, 15 and 21 ofthe Ccsnatitutian.
32. It is also aubmittcd by rm Learned senior cceumcl
that,tl1e1’eisnadirect:-acruitmenttnthepoataof
Asaiatant Court Oficcr, Court Oflioe.-.1′ and Section
Ofioeratxdnolawdagz-ee%a:simistaedupez1fi:rthezsai:i
61
feeder posts and hcncc, requiring the
to chum the law degree is, mama, M’ ‘
ciiscriminatory.
33. The next argumcnt
3 to 24- have which
therefiam, in law, in
respwtgfif #3636 print to the coming
am the old Rules of 1973
ncw Rules. Und-at the-ac:
and expiazmtian substituted
‘ As such, they are liable to be
~. and the promcztion given to the:
Reliance was placed in support of the above
submiasions on ttm deciaitms reported in {zoom 1 sec
505, (199731o sec. 419, AIR 3.991 so 295, (19a3)3 SOC
234, (2003): me 161 and AIR 1990 Sr: +05.
:1.
k
…p
62
35. Learned Setzim’ Counsel Sri
appearing for the V
2+9/2009, whjia adopting tbfi-.Aau}§§1;:#iaséi<3_:'3i%
learned counsel Sri
counsei Sri S.P.Shar_11oa.r, arfitzmmm
by contending as f§Iin_§isr.
35. ;m (2), the
viggg proviaso to the maid
in “touching upon the salaries,
,0; pension, the eondi&m of
sséggviées, n§a£a¢1yH,__A«’.promofior{ has got much more
the words used in the said
~. exhaustive but are enty z’ndi-native £11
as promotion given in the employees also
V n a bearing on sahuy allowaneca, etc. as such,
‘ Bing quBhfim’ V tion Ear pcramotion under the
: amxdezd Rub wouid require the approval of the
Gownsrrncar and, as no such approval has been obtained
from the Govecrnor, the Rulea 13%, therefore, cannot
afand tha taut of law.
‘W.
4/2,.
£3
37′. Apart from the abova, it is
senior counsel who is
xezmmsm Bar Council, that,
lax} dcsgree by me 1:34:-.11’t.it§ri:”;«*a.:.V’§*ssir(;I:cr<V§ . t'.a on
obtaining law §'¢mseV:ana the
efigiioiiity crimzrion. in the case
of 1:332 pefiuaigm, it will be well-
nigh fig to have a law degree
9123.,-~41: the prescription of a
"by the judgment writcra is
the said proviso cannot be
accordance with the provisions of
Same" 2- Counsel Sri Na.z1]unda' Raddy in
of thc petitioners in Writ Petitions Nos. 3595:5-
VT%?$tEO32[ 2009 submitted that, as far as Gmup 'D'
empioyeas are canoe:-nod, as per the 1973 Ru]:-:3. 50% of
theposm of5DA waste be filled upbydiract
recm.itxam1t and 25% was ear-marlmd for Group 'D'
emphyees, who had passed S.S.L.C. mcaminatrinn. But,
-17:”
64
now. under the ammded Ru1m.wh51e K
by mm Recru1t.me1’1t’ ., in respect of
posscaaion of a dzgme by Gréup« . V
irzaished.
39. It is timwre a.t’g’ued ” V
qualificatzinn for post is 7*?!
Standard, the % ‘whom are 7&1
{Standard dsagree within
the aznandad Rules
” __’um~ea’ acnnble, irratioml and
bemg’ éV1 3 1V1§,,¢aqzti1t1.AV’ the Rules will have to
of Conafimfional provisions am
:% the petitinnma to he cnorzsidm-ad for
~. the pact of Second Divhion Assistant
the petitioners have been made 12::
AA : in the very same post em Graup ‘I3’ cmpbyeea
ewerancl this in counter productive in respect ofthe
cficiezncy efserviaoe. It is aiso argued by lcarncd senior
caumel Sri Nazljunda Raddy that the pmucriptinn of a
degree qualification is vioiative of Article 14 and hence
the same 73 Liable to be struckdnwn.
Jr
65
40. The learned senior mums} aha
reapect of the patitioners who
who are no be promoted tn
that, the rcquirwt of ” V
Safimr Assistants is,a:ls¢3 tag, iisspecxiof name
of the feeder poa§.. pre.-scribed.
‘*”‘=”‘°”‘-‘= %obi$=*%%~*?*%E1?=t~%%A[J¢¢L&Fe has no
xmxus is aha
The afiaresaicl
to be supported by placing
reported in (200614 sec 517
(199426
‘ submm ion put forward by lcarneé
‘ A Sri Hanjunda Raddy is that, Respnmlants
3 ti:e.l§i~c1o not have neoaaaary qualification. Yet they are
. and even: as per the amended Rulm of $5139,
their promotion cannot be sustained and if. 1973 Rubs
are ccmsidered, the said respandents are juninzru no
acme: of the peiritiasnaera. Thus, eithcr way, the
66
promotions to Respondents 3 to 9 cannot be sai4€1,’T’t§Tk2c
in acccrdanoe with law.
42. Learned sum’ r counsel Sri ” 9
Rcspundcnta 1 and 2. at theiziijaufisét;
pewer of the Chief
respect of tm wcl1 ;<:.s of
sex-vx:e' oftiw stafiniitbg d that
Article 229(2) of cm it clear
power ts) frame the
It is only where the
'_ §f£y 'of have got financial implications,
2 , af approval uf the Gmernor
– ‘%t:s:2A%§:¢£ otlurrwise. Therefore, it is arguccl that all
Emdlflentll brought to 1973 Rules are wifl1m’
~ V-tijxe 13o.wt:ra f the Chief Justice and the Chief Justice.-
get power In mm: the mmhod of me:-umme’ nt and
TV to prwcribe qualifications. In this contest. :11: rclevaxzt
ru.lesreferredtoar:aRulas?,8aI1d 11.
Jr
67
43. The next submission put forward is that.
the High Court wanwd tn repeal tw
Draft Rules were scnt to the Governor, b
were returrad by the
Rules have not seem the of “t1′;”é*».day
19′?3 Rules holds the
Justina has power the 19′?’$ Rules,
the Rules that are I the p1-mas’ 0
cannot: be vi}9′}£’ii\r§’éf.ih;¢_’C§3fistimtion.
-!4. ‘~._A’a’_ rage’ of approval being
in respect uf prnznotions is
V ti’2;e__§1,1I)miaaion made by learned senior
» Basavaprrablrm Patil is that, no such
ed in rmpect of changa of semen’
” A. , 513-hzaazaa” ion made by the lcamed senior counsel for
1 and 2 is that, jprasczription of
T’ eaucat-ma; qualification is permissible: in crdar to
exam: eficiexzcy of service, and the High Court
the Court of Recard, it in all ma mom nwmaary tn
exmurethatefixziezxcyismainmirxedataliievelsmld itia
fir
68
with thh objective that the requiramcnt of degree: in
respect uf some of the categories uf the
Iaw degree in respect cxf Senior Judgment
prescribed.
45. Refierring to the ab3’ectinnte},A:file;a’..;fc11é I
caunael argucad that, in Vic-‘W-9f L.
ob3ec1:n’ ‘ us, there is to ba
achieve’ cl and thc q1’1AAah”‘ficatinm
E_ ..
46. ooumei for R-16 in
‘:9, on his part, argued relying on
% i . agcaatap in (2oo3)2 sec 632 and 2003 AIR
the prwaucriptinn of csriterion for
appointment eta, fall exclusively in the
AA oftheemployer and power oftimjudiciaimvéew
H bc examined only if it ‘ms shown that the ruins
framzaxi are contrary tn the constitutional prosflninm.
47′. In the km: of the aformaid contentions put
farwardazadtlmedecisianarefienndmhy thekmrzwd
,
$
ti
s¢nir counsel and the learned counsel
the parties’ , the f:slbw1:ng’ poirxtsstrinaeé ‘
1.
.. _ ‘ar’L*iti*a.r5r,
69
make Rules %229{:z)k%’k4– 51″‘% Van
Ccnsfimfion ix; reapeqtfif service:
of the High ¢anVj§se,uaod no validata
unconstitutional ma ” _ promotinuai
gr . a;;9n3mg»m the same
VI; between prmcribing
and the object
°.af.,Iug’ hm-_ ‘2
.~ ‘ r1 fixed by the prov1so’ to the
of 2009 is nmnifiestly erramaoun,
uxxxwmaonable, irrational and
1 tory and thus vioiativae of .Art1:cIes’ 14
is of the Conatfltutican, when the right to
.. E;-omidercd for promnrtic-.n is held to be a
Whether the requirenaznm menticncd in the
caxpianation to the proviso an arbitrary,
uatzmsasonabie. impracticrabks and lacks rauenal
mxus B.1′);€1 hence viblative ofhrticlae 148516 ofthc:
Constitufion?
at
70
5. In reapezct of tho vacancies in the:
posm which arose prior to the ”
2009, which Rule is app1ir; alJ§Eé’4’r3fii’I7’3-t:1E#.:§§ gs;%s:-.:»3
orameI1<:1edRu}mof2GG9?'*
5. Whether the 1731393′
retzuspective ;&’a:; qf taking
away the “Rules and
thus the arhitrary,
me am
£4” and 16 of the
7. given pursuant tn the
3 ” _ ma. conacmancc with the well
_ _ est£cbi_ish¢é% of service jurispmdeme?
. _ gf followed in bringug about the
_ Rule-a af 2009 is in accordance with the
fie}; gazablmhed principles and procedurvsa
‘appfiicabk in rmpect ef bringing amcrnzlments tn
* pmmpm rules?
%-w tHo.I:
}48.Ast1’mRuIeuwhichareunxiercha1Iengevre1e
framod by the Chief Justice by virtue of the power
conferred Lltidfil’ Article 229(2) of the Constitution, it is
nczoeaaazy to aramim the: said Article and the law laid
_r…v’
4
71
down by the Apwr Court in that regard. Afticia.
the Constitution of India reads az~»un;iAer; H ” \’ *
eff-fz’gh Cawts:
(1) Appé>*ix1fit1nE.r’1§s ‘A
sarvanm at’ a «made by
the: ChiefJuatjw–§>ffthe anon other
Judgg-,’ iof; he: may
…. of the State
in such mass as
jibe rule rm persan not
align-:13 r in the court $115111 he
5 » Lappdxntgati’ to ény; ofioe commcted with the
;_ oo’aujt oomultation with the: State
Cemmiuion.
Subject to thc provisions of any
made by the Legislature ofthac State, the
z “s§:rnditiona sf service of ofi’1eea-s and servants
ofaflighoourtahallbcsuchaamaybe
prescribed by mien made by the Chief
Jmstice::ftIaeccur£c:rbyavan:xeo£l:na1’Judge
or ofioer of the court authorised by the Chief
Jzmticetomaineruieafhrtkmpurpose:
x
—
__,..
’32
Provided am the rukzs made H
this clause ahail, ao fix: as they rcléiftn
salaries, allnwanxaes, or
mm the appromlal of
49. Sub-clause :2)’ of cxém that
the Chief Justice ivu”” by Rules
the cot1di1:iona.;>f ifzzf :31′ um
I-I:gh’ ‘__… any law made by
“”” ” ling with the aformaic!
.V same with Article’ 309 and
fgxfticlsa Juntioc M.Rama Join (as has
‘Services under the State’ -198?’
A “_E:ii§£:s:§ 1.,:.’at::.j§)s;ge-334, has observed thus:
“‘ a comparison of Article: 309 with Articles
“@445 and 2:29, we: find that the two matters
via, {i} t and (ii) conditixarxs of
sewiztewhicharadeaitwithjointly i:x1Az’t’nr:1e
309 are separately dealt with under clause!»
(1) and :2) respectively of Articles 146 and
229. The power of Parliament and Status:
lcgislature Tm c.:onfin¢d to ragummg conditicns
flat’ am-xzizze and on matters relating to
DJ M”
,/
=4′, -.-
73
racmitmmt power is exciusivcly
the Chief Justice.’
50. Therefore, the pew» or n*;e%%’star.¢%A%[£¢
legxkhtinn in regard to of * L’
High Court stag’ been “on Justice
and thus the 229(2) are to be
held as subor:§i:Late:1eag§,§\£9;1i6n,”‘»__’ %V
51. As;-; the approval of the
submzk ” ‘ion . sum’ r counscl Shri
JayakL1mar even in respect of promotions,
“(if is 1′}.¢O¢’-O$8.1′}’. On the: other
‘ senior mumel Sizri Baaava Prabhn Patil
‘– that the apprmml of the Governor
only in xmpect of those matters which are
% ” * : mentinnod an the prtwiso to Arms 229(2)
eventhefip-ax Court, in the were ofM
T Vs. The Accountant General, Asssam as Nagaland,
reported inAIF:’ 1971 SC 1350, has hefd that Ciause {1}
mad with Claum (Q1 of Amish 229 oonfm-a esgchzsixm
power not only in the matter at’ appointzccuenta but aka
/&’:I”,–”’
…
74
with regard to prescribing the conditions of
oficers and servants of a High Court by
Chief Juatioe: cf the Court. figs is .3t1?.:;§«:§i:_:§ ‘any! ~ ”
Iegisfatinn by the State Legnllatirgre hug ‘safizy in’ raw;
conditiaena of service. In’ am: may gr
even the Qialatum cannot pcswars
ormferrcd an the fl). The
approval of matter of
Rages, is as reiatt: no
All anther rulm
in af do not require his
V the approval of the
GA rerun {if prcmntions, therefhm, is not
_ “&§v’iaag&i.«’by to Article 229 nor data the
the Apex Court can be construed as
‘ A permission cf the Govcrrmr man in mspcct
of relation to promstinn.
H Whcther the said power can be exercised by {lass
Chief Justice disregarding the constitutional proviaitms
came up far consiciaration befom the Apex Court in the
case of H_C.Putmswamy & «others Vs, Honfffe Chief
HF
75
Justfae oficamazzzxa [AIR 1991 33.2951 and :2’1e%i;éx;5¢::-;%
Court has observed thus at paragx-aph–}.1:
“The Judiciary is th.e~” ‘4 of
cxmstitutional principles §ar_I:1ic_Vh gifiré if-L * AA
to me. maintenance; ¢f4ru1e”oAf’iaw.
which: far the pmtecti§11»¢f ii S
which are izxtggral ~ of = Q81’ Maia} giiud
politiacai the most
visibie actors in ‘ justice.
‘aw mast pubmy
of
ju§:t;.ic¢ i:§:_ “31:5tz{¢£,:a¢g¢id:x:g§disputed cases. 1:
1 mart than that. Any
~t::f’ the administration cf
jiistiée must alas take acoount
V of the Atqfialityi of the Judges behaviour and
,A _.”..;M&.&am mm “my my appear
_ cznly minor aspects of the
V’ ” 3* ‘éxanian cf j11ntioe:, but collectively they
.. not trivial. They constitute, in uur
” fiispitaion, & subatantiai part of the mosaic
wfich reprwents the ardinary mania
perception af what the Courts are and haw
the judges gr: about their weric. The Chief
Justice is thtt prime fares in the High Court.
Articie 229 of the Constitntinn provides that
appointmrant of ofi:em and servants: nf the
fry-
/p.
.75
High Ceurt shall be made by the
Justice or such other Judge at omocr cf ”
Court as may be d:recnad’ by
Justice. The abject of
secure the indepazzdmzcefpf
which canrzot he n V’
unless the authoritjf-_V ti2..V_ap}:$diz1t
stat?’ with complete ovéir in
mm in the cm»; au%sn1f>e.% mm as
imperativg ” ” ‘ absolute
the High
t 0111
W . fie must
o’g=;;__a1 ‘ Wcrrki of ggw, not Q the
Q: mag’ gmaghm. He has
dpty that in carrying out the
functiom, he is actuated by
H and vaiuaw as those of the
_c_.n;l_1’g’ Weneedhardlyaayflmtflmaewln
are expected to omwe the conduct of others
must rzeoeaaarily maintain a Ivighcr standard
of ethical and intellectual rectitudc. The
‘A
J/’.”
77
public expoctationa do not seem to be
53. A Dam’ ‘ ion Bcmh of k
Chamegaruuia Vs. High Cfourtizyf
Kat 4633), relying an ths: decvépiori *
has held that, mm 2: chgfxezk _ with
mgard tr; the not in
acxnordance with the records
should have been
% h Chandra Vs Regixmal
(AIR 1993 s.c:. 9353,
held that, every wide power, the
»A has far-reemhixag rapercusaion. has
%’ » magma on it. :1: should he axeztised to
purpose sf the Act, In xagzaxation mama
‘A s benflt ami oommzm good, the I-espomihflity
graver. It dsmandn purpaseful approach. The
: migraine of discretion should be ahjeciive. Test of
reasonableness £3 morc strict film gublic fungm’ :3
ea-ha f
‘P8
It;aa’naanddeciaio w’htoucht.heoo___o
m iusticc. Tn__at which 3 xtvgt fair _
mzmganable. Ami wgt Q” g g
5;; g;mtra_g{ gggfi Q is ;@a :_-Itfelees.’ A’
bonafide and in good faith’
gain or bemfit to the s2 ipu1d be
55. In the fiat
Rcg?;s~F?L*21’§A: ‘ a1 and another (AIR
1993 s.%c.w2Vd;§3,%% m§k?V§p-g’cam while dealing with
Articic .91; has observed that the
‘A ‘iai{‘£:3__s1_.1£pI’s’ fig; angl not heat and the rclevant
«. which is as unxier:
” _ pointed out above. under the
“constitutional acheazue, Chief Justice is the
supreme authority and tha ether Judgfi, so
far as ofioers and servants ofthv: High Court
are conzammed. have no role to piay an the
adn:1iz1ia1:-ative sicie. some judges,
undoubtedly, will became Chief Justice in
’29
their own turn one day, but it is
under constitutional dincipiine that
in tranquility. Judges have been
‘I’he}’ have
“km:-mite” who have no flew 5;:
having shed a: flnnugh M’
mission 73 to supply not izmit.
is nrzoaasary 89 that lama: d§eéi:~e.to..i-1m
the High Court. é§:*Jnfl§1st_:*sifle_:2 not sprout
before time.
56. It is in law that
while authority to {ram
as well as cxmdititnns of
Justice is, however, subject
tax the in Article 229(2) itself and
to be wmrcisexi keeping in View the
‘ as expressed by the Apex Court in the
” A came as Wei} as by that Division Bench of
in Chazmegowdefis case. In other wards, the
AA canmt be us-ad to va}.1da’ tc unoonatitutional
‘ ‘ tinn in praznofion chances of persom heionging
no the 3£iI1′}£.5 aateagory.
;’
y
u!
Point No.3 2
57. The next point to he considered is
the rational nexus betwe¢;x….. °’
quahfica’ flan] Law Degree, as
af SD53, FDAa,
Senior Judgment
Before I proceed to it. is necessary
at thifi to stood in the
High to be met
_tl%eVVVV§a§mendcad Rubs of 2009.
and amendments tn
2.; gubgfimpea £5 of the eariitzr mathod. gr
._::. ef the pefitionczrs harm’ , with
Hot-1fir.:a’ tion 1’vIo.HCE 221/2009 dated
‘A fiubfiahcd in the Gazette, are as under:
.. HIGH COURT 0:? KARNATAKA SERVICE
(connmons op semen AND RECRUITMENT’)
zvAm:2IDMEN’I1 RULES, 2009.
: Method of Recruitxnent to the posts of First Division
assistants fmm Sec.-ofi Division Assistants and Typiats:
A
‘E
291/
Existingmeflzod H __ %
$1.No. Cadre Name of Recnzitneznt auhastiizrzgted in ti2e”;a1’aLce’v.
of “cf
1. Tc: tha Carin: By Emmi tile
of First from the camireg. [cadres SEA;
Havana’ ‘ ‘ fl SD53 ‘9.n¢’:._ ‘Iypu’ ta’: _ 5x:,Vthe”:&’ir1oV’ef
Assistants Typist! in the 15:4 f6~¥3DAs @111!” 4 L’
snag 4
Typdsbsl pp
,.puauihl:;~— _
*i’t’sa5LT’%ffi:.”3*’=*~’–«’5:-.’1,+’« 5:1″-
}r3,”veu.*Ii¢a’ to the
ofir._2i5Jn of the
<§t1;z::ur.. rmfirc: wha
became
.' gmam of that
cnéfc to this
'-data an W'hi1Z'h the
farmer oflicial
became a
member
hisfher cadre.
ratio “of ‘w #5:»? (6-
*11sL–«.a-‘6.»
above ”
nlugl}. not he
jgarmnbtina;
“s:a£§re” of A
~ Afusiat-.
of
‘iimistiafi ._
gxnsdfizig; Prcvided that,
s.21″%ia1 of one of the
above: ntadrcm shall
fiat has gimm pxumaizimz
ta’ ~.£hc cadre of First
Assistants}
Clntku, enriicr to
promcrtinn sf the
nficials sf the other
cadre who had became
‘..’.””….’.,”1′. ‘ate fi”u..u.r.”””1’:i.”
became: a. mcmbur of
hinfhcr aadm.
Pravidmi they nhafl
possess a Degrcc fmxn
any Univ ”
eatahfiahed by I»&W in
India and Certificate
Course in Computer
Apgxlicatim.
Excpianaiziom: 1. The
present member: who
are warldng .1: First;
Biviniaaz Assistants and
who «in not panic” that
zwquirnd qualification,
shall qualify themselves
without afl’ectin.g the
regular wurk, with prior
persnkueion cf Hank}:
the Ch.iarfJusfica, wirhizi
a period of fie years,
fairing which they nhnil
am: he cntiticd fez
fiuthm pmmatinn.
35
V —-a)_5phcafin::g;.: , it-35111:: work, with 33110:-
‘ Viicrt; be e.-xxeitled fin-
Qwgfificntiatmé further prmnotian.
Tim permission is not
” _ automatic, but subject
“L. “-.v,_M:sst Iaave to the imsereut of fie
” SSLC Enntimtinn. Such
‘.fca;iL_p’.z1cttd§Iythu tnlncawaytixcxightl of
the uczmior nmplnyccu
both. am the p1’eacriBed;–‘ “–wg: rt3v”rzIAed
Basis of a Test that they..«a3;a1I._p’a§3esg
condmsted far the Bcgrnc
purpnae, dim rccngnisagi .9: ‘
and agrarian: 4’ 1,
rccocrda, an; ‘pxcamt
preacrihccl: or ” are fiaia’
(he) 83 tin’ .;1o’t_ gmééeaa the”
mcnfihneht ” by r1?equ1’r’e¢1″ qgzalficatzion,
aelgctinn_____ ” shun” vthemaeiven
” ‘fen-‘*.w-itixout “a.fi’e¢t:iz1g the
ha1u!ingV___i* of Horufblc
canipgfiiivc ‘ teat C-hicf Justice, within
‘ zyfénxiod nf five yeazs,
– ‘ ‘ which they $11311
Sccondnry and does not confer the
vEduca1:inn Bnarti umiuc larixrflcgcu an the
of equivalmzt junior en»:.p}.oyees. The
Examimfinn quafication nixfsaizzeci
without fallowing the
Note: Pzeferencc above norm: wtmkl not
wfl Ere given to be taken into
then: who an-. cunxidemtion, til} they
grauiustnu. Must come within thn zone of
have paused: cannidcrafion.
$3. I. ’11:: senior Abte: 1) For seaming
gratis minimum qualificafurn
axaminafion in prescribed fa:-this cadre
Enainh withfn sfiptuated time.
Shnrthnnd in the permission may be
firnteluu; $1’ Hberafiy granteti.
The Proficiency 2) The pefioci af time
Grade pmacribcd for
,Exam*mnt:ima %m quaifixrnfinn
weifiht ” . ‘
at;-3 whee} F
94
Method of recnzitxmerlt to the: posts <3!" Second
Assistants from Group 'Dwfiicials, L' 5 "
I Exiatingmethod .:=¥g;:V"*jm.
81.No. Cadre of Rct:nu’hm:n’t’ .qu.b.~_n:in;tc&*
_ ‘I5: *’*’~’!=*}._=0d… 1″”
.1″ _ t
1. To the cadre {a)5G’Abyd1’fi:¢t
af Secnmi xmrufimcgt by 1*t:crnitx:h’.£::i.1′: I
Baum’ ‘ ‘ n sczicctioal for ‘
Asaisfanm calling ” far apvplicaiibn and
applinating. 3 th:
V ‘i£’L. ‘ . ” .3pp}ica.n’!:fi. ‘I31:
1m=~Bna–nu.3. . V VA qualifinatinn
giirect reemitutent
qualifipatinn’ fa: a degree in
1:” ” Scixmsefmtslcommeme
[Eiusimaa Manapment
. he ‘cg d.eg’_ee.¢f a’ “of a mcamised
zgtmgagsajnczti » Ullivcatxity with
af55% in T11: agrcgtz flax
carxtiidatx: bclbnfiing in
for Gencral catngatry and B.
L minimum of 45% mark:
” . in in the aggregate to
‘ %»€3e’r:era1 Category Ssfieclule Caste mzé
2’ «mi minimum cf S¢heduie’I’r1″heo.
A ‘4S%mau-ksinthe
agyegnm ta (la) 30% promxxtsinn an
“”” ” Schulnk: Cumin: the basin of ueniMity-
ami Schedule cum–mc.zit from the
Tfihca. cadre uf Group I}
afiiciain working in thc
{b} 25% High Caurt
atinn an the Entahfixhmcnt and who
iii! of In.-niorit.3’~ have passed tiegraee
cunmneztil: from examination: of
the cadre of recognised Umiremziy
Group D oflialn andwhohavepnttinnot
worlcing in the less than two years of
Hkh Court service.
Eatnblinhmcnt
and whet hm: Explanatimzz 3.. “I’h.v.-.
paused degree: pcrcacmt mcmhem who
examination txf are warking an Scctmd
recognised Divininn fisainmntx and
Ugiveflflf and who do not passes: the
,, ?
95
‘~ » a1.1a’:;_n.’I$}e
D aficiala
who have put in
not less than one
year nfsrxzvicc.
(#3) 25% by
prumutinn thn.
basin of
cum-mcni:
the cadre faf
we:-ki.-ng. u in the’
Esuhlkhmeat ‘
whii *1.a;a»ué”
‘ ‘ &_I;t1Vi’w;:.Ia:it- _
ma,
ha:-ave” in’
. 372311;: cfuqnice’.
:d:Tifalnyeanmcy£
«lag fined
ti}; gnfohibfiom
want cf
cndxcz cf
poncsaizxg dcgtcc
quufificafinn, the
same shall he
filed up by
zrrmnotina
suitable
canslzinute fmm
flu cadre mi”
Gmnp D oficinh
paucming SSLC
01′ aquhaknt
qlzaificntiau.
(e) If any vacancy
requimri
81143 jth.efi1″$j%’1?k’9
without fish:
re:gu]ar’#am’rIi£,’A’:=.z.ifi: V’
Hou’bIc–, V
9… pa-128333 –r1f’fn’:
‘£a;Hn§»._which r}:.s,,4.’3,v..a1i.iaa;J1
M
‘:52: _’ is met
automsfi». !:~5v.1: subject
to the §ntei’¢st of the
Iwltitution. Such
pgzfi-inaiau shall nut
war tbs light of
uankar cmpinyec.-.u
cine: not ccrnfnr the
‘ “undue privileges on the
‘ junior employees. The
qualificaiio-:n obtained
without fioflnwing the
above um-ma wmzixi not
be when into
cunxidcrniitm, till they
came within the 20116: of
cansidcratiszn.
Note: 1) Fur securing
minimum qunlifizmtian
preacrflaed for this cadre
wn:hm’ ‘ stigma’ latex! time.
the penniuion may he
Bibs.-rally granted.
2) The perfect of time
prescribed fin” ucctuiaag
nsinimuna qzxalificafizn
(La. five years) starts
fzmn the chm: of
meant for Group 3] If no efigihie
D aficialn cannot candidate is available
hefificdupbyfiar pmomntinn, such
prmnaflnn for vacant post may be flied
wmt of nzitahle up by threat
candiciat: the recxuimzcnt.
531;: shall he
99
Enzethnd of
recmiunent to
‘tbs: past af
Section oficcr
£P1’otocaI}.
53. In £114: objeotsnn ata’ecmen1€.Vfi1§§§¢i”
Respondents 1 and me
prascription of in with
a View to imprrowz ar the High
Court and it is an the:
mom
by the learned
‘the: patitioncrs as well as
Rporldenns 1 and 2 anti
racorda that arc produced for
__by the learned senior counaei for the
. and 2, there appae:-3 to bc rm specific
gum’ an to why Degree is insisted in
A. of peracns, who art: in Group-D, SBA. FDA,
” fit:§1mg1°aphers and Judgment Writers, £01′ them ‘ho move
to the higher poet arm) likewise, no specific reasons arc
£ur1:I*x:omingautnwhytheLawDagrmis irmisted upon
the Seniors” Judwm: Writers.
100
60. The nature ofjoh or the duties a85igI1ed:?.€3- A’
categories cf mpkayeea, which are _
by the learned senior murmel
by placing relevant documg:r_1m %%aufi¢s<"a£ 'V
the Gmup~D employees tha:; ¢£T 'the
oifioe neat and to
and SUM are organize
the of files
and, and F1335, the
the job of the: case:
“aéia upon them.
6;. “–‘;i’ap}ne:-5, Judgment ‘Writers and
are coneexnccl, they are
‘ fitfifh the work stenography which werk is
” X i-imam by the Hon’bl¢ Judges, apart from
tappah and files. The éutim of the Court
arfi Assistant Court C2fl3.cra are that of
the case files aocoréing to the cause list, to
note the stage: of thc case according tn the court
p1~omedingsandieaepaiIthe}awbooksthataz~era¢:eived
101
for that: conduct of proccadings. The: Section
required to scrutinize the files submitted .
worker as par the promdure pr§a§:r_ibcd._9 ‘V’1″}i;§ ” ” V
charge of on: or mom awficz; t.¥.:§2sé.g;=2?x1_ti;1§’ of , V *
the files suhnfitted by the ‘ In
the letters on flfxc _
52′. F’rom” V’ «sf the aforesaid
categorigzzu’ firimt’ at the firat glazzce,
is of.Vw§$r1éfi d-:.~m”§by the aforemcntirmed
oficrlais} * not ‘ 1.
_v the a.rg11menm, it was also
‘same times the Sims ml} dz: the work of
V the work of Seninr Assistants and
in turn, will aha do {ha work of
L11<:ewu' " e, the Stenographexm work in
x 'p1'a_oc Q): Judgment wntm and Judgment Writers do the
af Senna' 1' Judgment Writers. Some Semh r
Judgment Writeera are also assgnaed to look aftcr the
work of Assistant Registmra.
102
64. Thus, what ?n clear from the nature of fimrk
asafigncd to the various categories of am}? is t.b,fii§ ”
the wnrk ef same category of oficiala is ‘
by the other cataegary of empbyeéi It thflag L.
even without possessing
new prescribed under V-Ruisgs,’-vyérlfi
Court has gone oxzr’ of
coflliflg into force, -greaent Rulca
are of the Half deczadas
the 1;, eate5g <sfi¢$ ' " 'arf ';Vata.fl' have gone on
poasesa£¢a_V%'by prescribed under 1973 Rum
even have been given to Group-D
»A up to the Aasistant Registrar category in
2
above state of afi?a.1m’ , can it be aaid that
” ” a mama between the objective sought to be
and prescription of higher quafificatimm 31.3.,
DegreeorLawDegrae,a.athecaaemaybe.ashasmw
beer1danehytheamendmantF.’u}asof2{}C}9. Inthia
Pl
/jg.
V3
103
oommction, it ia relevant to refar to the Ap¢:r_4G::{uf_’t’aVV
decision in the case of Fbod Carporaztian ofzaaéri _
P:-axaash Sharmaand otI:ers(AI1i’V19£?8 _ ”
56. mg Apex Court in thy: afs “re.;1ic;_ifi¢nét§~v_Ac&.A’ ac,
going thmugh the job gr
of employ:-zm. founé fix: pcffdfineciviby the
pmom hoiding AG -with the same
war}: as to AG II and
the aha expected
to Ai’~.’:w– and thus thn dutim
Teiephrme Gperatom as
well III to be similar. Taldng note of
were also perfianznzing same
‘A ‘:1:1.;tie}«:gsVA«oi*:G:-atduatca, the Apex Court, themfore, held
2 nt incorporating five years of service’
critmia for non Graduates. as the
~ made by the Amandmant, is vinlative of
clause. The Apex court also referred to
‘ varm’usdecinin:nix1thismnnectm’nandru£adt1mtthe
amendments to the Regxflationa making a difihrenfiation
between Graduates and mwfiraduahefi in the matter of
j,»
,9
104
promotions of the pests of AG–I and AG-II
equality clause and are, therefaxe,
5?. It is to be merxtisaned ”
ans not graduatasflaw graduatéza»,
work of tha posts hnld af1&~ to
which airaady not
give any irzadicatioti ii’? ‘4 work, or
shmmgraphy :1? is
eacparience itself
In than rqard,
$1′ in the case of Bmsaxerza
Vs. ” Commzttee,’ rcportcd in AIR
be lcolraw into. The Apex Court
»A t1§&.facte of tha case: before it, that the perscna
5f aix years as Seniaor and Junior Draftsman,
” to be conuidcred £01′ pmzzztotion to the past or!’
‘ ‘Héad Draftsman. In the course of tha said decision it
was held that it would be umeasombfa to hold that in
addition to this aonsideraable experience, one: must aka
have the diploma q_’_Lm]5.fi::a::ionT prescribed and therefore
%
105
A it was not mnaistcnt and cohcrcnt with the
and im abject.
68. The afarementjunad decisi§$1m :.=:g’reg
case: on hand inasmuch a.s, férfimr ‘ffiie
persons holding the posts affsmufi 9.53, and
Scrrinr Assistants f<:'z«' i1L-.:'t'Vt; highs:
cadre of pasta and 'pf has nut
in any way £11e kiigfwr post,
Judgment Writers and
dug xia dictation given by the Judge,
A the drafi or fair copy for the
V Judge. In other wards, Stenographers
'A Jtidfiaen'. t 'Writcrs and scams' 1' Judgmsnt Writam,
Degree] Law Degree qualficatzion are
, tkxzir dutias all these years and possession
afsaiddegreeswou1dmakencdifi'ere1me,ao£aranthe
core work to be diaclmrgod by the St¢nog'aphers and
Judgment W1-fiterts and Senior Judgment Writers is
%/
V';
U36
conaartxed. It may be proper for a Reaaarch
tn: have a Law Degree becauaa the nature of .
said Rmcarch Assistant mqu1rea’ _tx5″i,a* «lff _of.: ”
the argumenm addressed by
court and look ta thy: deiisigna
deaasiona in the light at” the ~ men. or
hcr, to enable render
iudgmmta at tha %$te=wgra:=1=ers,
Judit Writers are not
doing Assistant and,
a Law Degree has no
naught to be achieved and
In this connection, it may
_ on; of to rcrfar to the: nature at” work of
Judgment Writers and Senior Judgment
have been rcfarrod at paragaph 1.4 in
W.P.§§_£as. @155» 135/seem and it is rightly mm: in the
paragraph that awmgraphy is a skill or talent
?aequired,iznpmvisedarxciperfectedbya}nyman,aided
and assistcd by basic knowledge of grammar and
control over mcabtflary, ability tn cuzmmxct sentences
107
i.c, syntax, command over Language, uxzmlatacij
eduxzational qu.a3.1f’ mations. The art,
paascsacd by tht: Stemgraphera_,haa_ no ‘A V’
all}? 5¢1’W’~’fi” jlxrisI1I*udera’;ue and:
will maka a gcrson a goe?i_’S;mmgra§2i:er Aeju-:£,gmént
Writer or Senior V W:7.J.”l’.i¢_E»3’z’, the
educational
‘?’O. It it has been
the the authtar of
atar¢’VSt<;nographcra, Judgment
W" _ wrimm Paasessing any
3.91.41: ;":»1§t they are: turning out
taking dictation flawlessly and
__thn xnatxerial into draft or fair eopy, to
~. such, the averments made in paragraph
ilfi offiformentioned Writ Pctiticns carry substance
AA they have not been mntroverted by
2 r2a§po:x:1enm 1 and 2 in their -zrbjectiom. Therefore,
r'aqEun~.-gxzxsent of Degree qualification Easing obtained by
Group 'E', SBA, FDA, Senior Asaistant, Stenographers
and Judpent Writers and Dgee of Law being insisted
/3"./r
1123
on the Senior Juclfit Writers has no bearing
whatauever in rmpects of the work to be turmd
the reapeotiw. cawgories f employees.
71. The: Apex Court, in the cage Uf-T,R
V9. Twnilwadtx Water Supp!y
in (1994):: sec: 232, hask’ia.¢xa%%%r1:a£%wru1ekk¢V1§sa;ifis:a2a¢n
based on higher eauqa.:sana;%qL5;fa1i5;cgu<or; .pen~;ajasib1¢
but total rmtriotixm go as to block
the chances sf held that
hiator:ca' 1
eauaatsbn_V%and%'s¢éia1 have be be kept in rnmd'
he in consonanxze with Article: 14,
» 2.5 a;A:vxi.§£!.:bf__L§1c Constitution oflndia. mm Apex Court
, of the afiuresaid decision ml dawn the
legal propositions with regard to thc
x m;;uc3:;t§;na1 quahr xtation being a basis of cIassif"u':aticr2
' to promotion in pubic sarvice:
'{1} Higher aducational qualification is a
permissible basis of ciasmfinzation,
I09
aeoeptabiliq-,r of which win dcpezzd an
facts andcircsumstamm ofcach caac; "
(2) Higher educational '
the basis mt only for '
aha far rentrx:t1ng' ' the
{3} Restriction placer}:
the extent of the
chanccs of prqrxaotiot;—« Ta. tiagide this,
extent of rastrLcé:s_n%L_a1:g1; 'i2ami"a1ac to he
lacked into –"'whs3th.ei' it is
.iRea§s-min-_fi’_:_»._;1f§ia§Vj’ are being
72. rewards placed for my
are assigned as tn why the
Gmup ‘D’, SBA, FDA,
A Writcra and LL.B. Degree
Y Seninr Judgment ‘Wribars. Acctordingly,
consideration is answered he-lding that
of higher qualifications under the amended
explanation has no nexus with the abject
to be achieved.
13.9
Pbint 130.3:
’23. The next point to be answered in _
crit¢nc’ n fixed by the provbo tog; .i’~L. ” ‘V
53009 is mnniibstly aerrornaous,
discriminatory and thus vi-$j_t.e:?.ijre ¢:%mm.=.%4 mi? A
74. It. is the cont»-mtiggn
appearing for the as Well
as lcarnadjwjzérhjei the right to
be mmnadeéga afiecned by the
jrherefore, the question
he as to whether the right
to be is fundamental right. and
is asacmd.
V V’ dispute that in Case of all the Gmup ‘D’
sum, FDAs, Senior Assistants,
Judgzznnt Writers and Seminar Judgment
* , no lug’ her or additional quahfica’ tion is insisted
;un:ier19’73 Rulesfiarproznotionto thenezscthigher
post. Now, by virtue of the provisican and the:
explanation substituted to 1973 Rifles by way of
I11
amcndmcznts in 2009, the pctiticancm [an the
he) should possess dagrael Law degree 1
them: who do not posse;-as aama:;~cannc'{t; V’
501* pmxnotion. The very fact
also challenged the crdci’£’§ ‘k:1.£.’ prérnfifian of * L’
rmpondentn ‘3 indigzativa 1’s53t_AA’3§3;I.5id.ered
for promotion.
?6. Prabhzz Patil
“fined DD “vestfxl right of
promntion cannot be.
gig promotion. It is argued
by the fer R-1 and R-2 that mare
of does not give a vested right Ami,
_V »’ the amendod Rules provide for degree
law :1? in ramp-act cf Judgment
same’ 1- Judgment Writers, the petitiomara
‘A campiain that, by virtue of the changes mw
‘ ‘brizught abaut, the changers of the p¢tition¢rs’ promotion
are rendered T’ aaibke.
I
112
177. The laarned senior comm-.-.1 for Rd and R-3:
argued that, as there can be In vated
of the pramotion. mere cI’1a:’1G¢._to
therefore, cazuznt be magnified
right. Under the said A’v«:§Lmer.:.§ed
Rules cannot be tn of 14
or Arficle 16 of _ When tha
” fof education
and, as such.
the to tha contrary
any force in it.
78. 14¢-dfaw for the afcresaid submissions,
__uEausa1;§ Patzil placed reliance on the
» in AIR 1971 so 1350,5119 1997 so
u – m 2:312, AIR 1974 sc: 1, AER 2995 SC
2609 sc 2497. (200134 sec 433 and AIR 1999
V’ ” 2912. Hence, it is argued by the learned senior
Sh:-i Banava Prabhu Patil that the question at’
hniding the pmvieo and explanafion tn the amixied
Ruins 2009 as uncomfitutflonal ear violative of Articica
14 and 16 of the Cgzmtitutjnn deans mt
1′
113
‘?9. as regards the griavalacxe pf the
rcspect sf whom the learned acnfioxfi.
Plaxljunda Raddy made
promoted aficr the
auhzniaaion made is that tigeisaad coiitéiitii-n
met in the objectéfmg in the
babcha Emm the
rulings senier mumci
drew ms decisions, which
(199332 sec 340,
(19§7)3 232,913 1990 so 357,
am sc 1255 and Am 2006 so
In the said contentions put forward,
»’ on the point, thcreforc, wfll have to be
1″ ._ V V
Coxmtitutisn Baruch of the Supreme Court in the
. ” cf Mohammad Shujat Ah’ Vs. Union af India,
repartad mm 1974 SC 1531, has heid thus:
“Article 16 is only an instance of incident of
the: guarantee of equality cnahrizlcd in Article
}’
114
H: it gives efiect to thc doctrine: of equaiitjr
in the aphcrc of public amploymc-nt.§V._
cznncept of aqual opportunity In _
article 16 pexrwtaes ‘
an individual’s
appnmunent 3
tarmmation to thc cf ‘gxfamity
pcnsum and gives expr§§s1o’:1_.to -id’-aaliof
aquahtyyof one of the
great socio-eoofibnfic (‘mt in the
Preambifi ¢-I” A
Apart {mam-; B.<:'nch also hald thus:
"Ta " tion based on
'£:;;_'nii.", ati::x::;§1{:@rta:_"'J'.rn1i-3__ "ms nnt obligated by the
_ mum. a£Vthc£'*;i1iti}es afthae higher post, is m
V stifle tI]"I§"313"("._'-_l'__fl.§. thrust of the equality clause."
V , Caurt, , on the facts of the
" . to hold that the mic of promotion which,
that non–g1-aduate Supervisors are aha
" 'Tfiz._to"'b¢ promoted as Assistant Engineers, maervm a
quota of vaca.z& £01' pmmotian for graduate
' Supervimra as again: x:aon~gradt1at:e Supervisors,
}/
~)
115
would clearly be.-. calculated to cimtroy the
oppomufity.
82. In the case of
D.B.Balli0}7P<I. reported in am 419579 30 T_§:z.<3.f mxiagg
with ArticIe16(1), the Apex held
'18 …. ./me pmgczmn gar ufii-féi-§1t;a_ 14 and
16(1) will be Ranch 2:
md’§kmmt and
in prefei
It is
true autimrity had the
i2.t1nifi.i”*–. conditions cf service
_ “employee concerned to
httefs eniployment without
hpijée, But, such (Excretion has to be
‘ in accordance with reason and fair
§:;af,;~i__ mt capricimasly. Be:-aft of
gafigsmagty am! faxrness’ , discretion
z into arbitrax-ixwsas which in the
very antithest of the rule of law on which
our democratic polity h founded. Arbitrary
uztvmtdon or enforcement of a servxnc
condition tezrmjnatrmg the aezvicc 91′ a
temporary emphyee may its:-.3! constitute
F.
1115
denial of aqua! protection and offend
equality clause in 3:19.14 and m m. C
16(1) guarantees “equality of
all cmmns irxmathers
er appointment, to :’u_1§n:i_£ér
State”. Moreen.-er, .?;;§”‘the
undnrlying 8.16 of fliev,Gumera1’€3fiu§és S
the expressing}, ‘apgeéfiatmemt’ fined
Art.16(1} will ihcluédc ;_ of er
remcvai from aarvicvg. 3’_u%ief§ ” ”
19. cxprwsion
‘n*;£Ltt:1r1*a_ used in
‘$3 = initial mattzzra
‘eff employment, but
‘xpfl in relation to
“aprixar, and subsequent, to
” the eréplaymept which are mmldental to the
. form part of the henna and
_ of such employment, such as,
as to salary, incrcmcnta, mare,
.. ,.__~g1*a ti1ity, pension, age of aupcranazmatimx,
” _p’r:omotion and even termirmtian of
empbymmt. It is further wall mtablished
thatArtn.1-4, 15(1) and 16(1) farm partofthe
5.31123 constitutional code of guarantees and
supplexnent each ottuar. If any authority is
needed for the ah-ave arzuntfiatinn, nefierence
:.
117′
may in made to the observation made. A’
Gajendragadkax J., as he then .
General Manager, Southern wig; T’ T
Ra.rgac1mri[AIR 1962SC:36}i:;1;pr:g}”_:.” ‘:
as. In thn Gas: of
reported in (199917 sec 2o9, fm.= c§xm:1mt§:;n”’23¢§;;h of V’
mg: Ape.-.x Court, cmazmg witii 1*${a;é”héid thus:
“The word there
is m§:m.«§;ga.~ne gm fold, the
.. above the
stag; §:f: refinmmmnt. Article
lfli) empisyee otlxez-wise
“;,»:»H81h1e– or who exzrxma Within
t’.fic__zom .9f’ cr;a1xjs1dcra11on, -«E fixndarmntal
‘ ” fight tc..3§¢”oomidcred” for promotion. Equal
for pronxrtitm. If a person
eligibility and acne criteria but
is”: considered for promotion, than t’.I.r1ere
” . be 3 ciear infracfion ofhis finmlamenml
fight to be ‘considered’ for promotion, which
is his personal right.’
” 84-. A Damion Bench of this court, in the calm sf
Charms Gorwda Vs. Hg}: Court 0fK(21″nc:tczica, reported
I18
in 11,1? 2004 Kamamim 44533. has also held
prim’ ts. ng’ ht to in conaidertxi» .f_:)1′ M
Ct-nstitutfian of India.
35. In the light of’:’L’t1_g; am by thc
Constitution Bench Ag: a Division
Bench of right tar be:
” a fimdamental
‘izs :’:;t:;::-‘I. for promation. The
firorldng between 10 to 30
years, the Writ petition avermgznta,
are aimiiarly placed film the
»A mt been promoted only because they
2 qualification or Law Degree, and thus
fifia’ the petitioners for bcing considered far
‘A to the next hcigha past, has bun severely
The petitioners cannot be deprived sf their
® right to be cormidered fir pmmnfinn by
way of proviso and explanation substituted by way of
2009 amendment Rules to 1973 Rules.
vi
119
Pug ts Na.-4 &6:
86. The next point to be considered ~
criterirm fimad by the proviso
um-eaaonablc, terry, isfatikiraal and’ 1 V’
offirticles 14- and 3,6 oftI1e'(3s):i’in:titutj:5r!,.V_
37. The expLennatiVor;1:.V:”caA_r¢:s12cct of The
method of category
of it ciear that even
to riagree or a law
{m granted and it is not
sautov’fi:s.+;t§::.*V prescribed to obtain
‘thus it is clear that grant of
% V’ é ‘pegimissim is naiégfimmatia and it is else subject 13:» the
Chiefdustioe and, as such, there is no
{if every parson acciung’ perms’ aion, being
giv!§n _A’3~permission automatically because, the vary
‘ . _¢$§;_a1anafion says the permission is net automatic.
88. ‘The second aspect is, the Circular at Annexum ‘M”
dated 24.8.2610, groduced by the petitionem in
W.P.Nc:a. 22155~84/2010, pmvidtn the faflnwing
u #
120
guidelines formulated with regard to grant c>f
an pumua further studies by the cafiicemf
Hg’ in COLl.t”E.: ‘V . ‘4 ‘V
“1. The
Court who are 205′
megzeea/LL.B;LL.M;3£aaier’g
by attending
acquifing
should e;::*” Hozfble
the c:h1egf %Jwic¢. foliowing
i}_ _A K A’ ‘€319; will not adversely
. L %¢;+1’¢c:£’%%j:;:;ge;=xij:w:§r;: am in part1cu]a’ 1- the
13oiir:3V'<3f'ws;i;*;1dy will permit than to
tixttnenormal omcial hours;
that " """ have passed the
igieparumanmx mcamixzations prescribed
4% post heid by them.
,. V At one point oftinne not more than 10%
‘or the amma;amcsa1a vwrldng in a
particuiarcadmshallbepertnzitbed to pursue
Degree’aILL.B}’LL.MlMaster’s Deenmxhma
as atawd at SI.No.1.
9}./~
I21
3. Perrniaaian shall be granted on
basins of seraiority at” the oficers/offici_af1wi”‘d£’_’v:…:
their mapectiw: cadres and the
beentit1edtcprefe1’eImev” ‘””‘ ‘ ”
39. What is clear from
prescribed in the circular g: 313%
not more than of in a
pa:-m’:ula’ 1′ cadre to pursue
Degree] LLf_3afi315,M/ mg and
of seniority. If
véjéonjunction with the
puts a maximum of 5
ycara as rightéy submzlttad by
,~.:=rJunael Shri S.P.Shar1kar, many of
» V”–‘f11Ve.,V:e:1.~2.p§<:V:'j;=za__<',s will not be able to obtain degree
._ ali, as 10% of the exnployam per cadre
'i§é'o;ii4'5I V.r&:q :.1ire me:-rt than 5 yesm ff) obtain deg-cc or
" as the case ntmjr be.
90. As far as the smfiwha are in grzrup C?-‘~’ tategory or
emsn 8D&a and F’IJAs are cnmmmed, as airaady
mexztjgneci, many of the employees fwd moved an to the
‘X
$22
next post by way of promotinn in tha
mixzixnum quaiificatian required far a Gmzgfi ‘
mm :31′ appointmcnt is 7′??..Sfa_ 1} ar{i”éiix-:3′;Vné$’t K V’
SSLC. F&, if an emplojfie
passed “N1 standard wants pursue a w L’
he would require for
PUC and another and thus mam
than 3 yesaIt’5._WiI1 W the goal in
obtaining V’ Lhx: expifimation
and subject ta 1%
Words, the prascxiption of S
‘ qualification sfwuld be
azfiqtéired’ arbitrary, ur1z’eason.ab1c and
lacks rafianal rzmzus.
.. apart, ths pariod sf 5 years starts from the
‘A permission is granted. “I’hat means, 3 person
‘ “min obtain: permission alwuid join the milge on the
: my next day and camplene the ccunse in five years.
Joining the coilcge an the very ncxt day of ebtajning
permission is impoasibln because, admissions are mad:
I”
.l’
..
£23
fmm thc dates notifiad and within stipu§ated_.’p¢fi}_:$d:
kme may tale: more afiempts to
Fer time masons also, the pr¢ap:fiptio;’1″€3f’–3,£;»;sz::s.V ”
obtain the required degrees 73
without appiication cf Such. v
the explanation under <2 z.=. the
ecxnatitution. .. _ ' _ A H
92. me Apcx cf TN. Vs.
P.Kn’sImq Sec 517, ms
taken note of whiha
ut1i§:;=-5 the validity af suberdinate
Inga’ ‘V t observatiorxa are noted at
1?’, 18 and 19 and they are as
the rule is valid in its enm»e~:y* ?
~~_ 15. There is a. pmumpuon in favour ef
cormtimtionality ctr validity of a subordinate
laglblatian and fin burdezz is upon him who
attachittnslmwtkxat itis Itisaiso
well recognised that :9. subordinate begklation
124
can be chalkmgcd under: any cf tha fo11owijrg: “f._ 4
grounds: V
(61) Lack of legislative mmpemmg
thesubordinate 1zg.as1a:sm.ur ‘ A: é
fb} Violation of 7
guaranteed 11zn31ax’tI:-;ee.(:’,ormtV:if;;’tia’:n 3
gay violmm cf gr
Constitution of.India,.–~– _ .. .. ‘2
{d} Faihzre ‘t«:.~…é;:1_:1A:fr;«:o_rr11 smmm under
which it is ma»§g’T’og of
auuuprity .the’¢x:,ab1′;§ng Act.
re) fl3*”A3l’ v1aV’§t?ts.”VVof the ma,
.’
Z ” ” « .V ‘ ‘ » uizxreasarzable-
x:;a§saV(fi’c:V . the court 1mg’ ht well
newt intcndcd ts
. .. such mks).
. considering the validity of a
— Legislation, will have to oomider
Vtiig-ijj_ object and scheme: of that
Act, and aka the area over which
” agfsowczr has been dclagatead Imdcr the Act and
then decide whether the subordinate
l@¥Iation canfcxm to tm parent stamina.
Whereamieia dhactljrmwrmiswntwitha
mnndamry pcmvisinn of the statute, thazz, of
course, the tank aftkm court is simple and
2″‘
.»
123
easy. But wlmrc the eantcntion is that
irmonsistcney or nan-confcrnfity of V~ :
in not with reference to any specific M
of the enabling Act, but x:avifi1-the ‘;:’;;-ii «
scheme of the parent Act,
proceed with cauifign ‘beg.-.’n». ”
invalidity.
17'. In
{Bmnbay} [P] Cuurt
n-arm-e;:= tp gm¢¢% ” which a
as
fofibwgii V V
H ” Iognfiasiatinn does
rice; _. degree :21′ immumty
isx’ a statute passed by a
V’ Icgifiaturc. Subordinate
he quastianed an any of the
on which plenary legislation is
Z M addx£ian’ 1′: may atst: be
on the ground that it daes not
¢:or;fimntot}zestazuhsunden”whid1itismade.
“‘It may further be queatzloned on the grouncl
that it is ccnttrary ts some other statute.
That rs baoause subordmm Iagnslaflon must
yze£d to plenary Iagtslatzon. It may also be
queatéaned on the ground that it is
unreasonable, unzxeaaonnble not in the sense
126
of ant being reasonable, but in the
that it is manifestly arbiu-axy.”
(emphasis
18. In Supreme C-eurt
Aasn.v.Union of ‘.
the validity of n
npen to quesfmn if
Constitution V or
repugnant to of the
laws of the :§.:*rV-_” or
authority
furthnr hcid
.. to be declared
marzifestbr unjust or
% ..§;jr’k§;.1fi’ageaus or ch:-ec’ ted to be
uni¢ut1′;ozfia;_e:i~gnd¥*’]or vinlative ar the: general
‘ ‘V qf lngfw of the hand or so vague that
_ . be predicbed with certainty as ‘In
T. :1 ‘4s;fh5it~.[.it’_;prol1ibited or 39 urxreasonatzhe that
be: attributed tea the power
fiieiegated our oflmwiae disclose bad faith.
A19. In Shri Sifaram Sugar C01/ad vflninn
of India a Constitution Bench of this Court
reiterated :SCC pp.:251-52,para 47)
“4?.Pow-21′ dclaagatod by statute is Iimzited by
its terms and subordinate to its ohjccts. The
I27
dclcgatae must act in good faith, reasonably
intra virm the pawn” granted,
relevant oonsidaration «of material 5.11;
his daciaiorm, whether ;M’% aQ V
legnklative or at-Aq@5ia#i1j§1d3tifiI; A’
must be in harmony «.
and mixer laws crf
‘reasonably
enabling 1egis};g{inn’..’_VA “Mounfixg V.
Family mbzmtimg an:
manife§ti3.t__ xgnjslaa or
ts:
degree to the
” «jg;-5 ti~.?.é_”bbj:i§-zcts of delegation,
gay, 4f3az’ha.rnent° never
ir1ii5ndé:i~. t<':c "g,'n}a. , éiztt1crrity to make such
and ultra
p'.-_a-%%%:md Russel of Killowen, C.J in
% * 9:*s'.
(A; ,ua A%(f) gnaw that, in the mum case, the grounds at
T 94.
Vs. KTK Khmnalcarcm, reports-d in 1989 Supp. (2) SCC
_ iii”-u§e;Vv.JoI31maon’.
clear from the grounds mentioned at
A x ‘(-b), (#3:) and (1) are squarely am-acted for the rcaaom
The Apex Court,i11 the cane efN.AbduI Basheer
128
344, has hsaki that where no consistent po1ic§r:’f”-Ufa;
followed in treating the graduatzas and —
two separate claaacs, in the abgacnge of ” ”
in respect of conditions and izmaaenm .51′ f :” s¢%.$»-aénf
graduates and mn-gz’adL’*h_tc§, ”
arr} norrgraduahs ratio in is
violative of Articles ‘mfcorxstitution of
95. are both mm.
g1*a;mat$~ _ é;s:b’1*1a§r¢:]} working 11:1 various
Vim’ :iia:J1x:ho’ ‘ 11 was made in the
past Vvtlriig-2y.’4’»*V:-fci’§:_”_.;,’>:”om::t;e<3. to the higher cadre.
Lapart; qualifivzwatinn and law degree is
a mapcat of feeder posts and enly Gmup 'D'
,AV.:'v.':'SDAs, Fans, wan: Assistants,
< A Judmt Writers anci Senior Judgment
AA are now required to possess Degreeflaw Dqree
and, in this regard, refemncc can be made
tn the Apex Caurt dminhn in the case of State ofMyso:-e
Vs. Knsimaflrfurtfg, reported inAIR 1973 SC 1146.
3../«
.42″
~ I
139
96. The Apex Court, in the afoz-maid case
that division into twa classes of ” V-
wrvioe belonging to same oadrg .f¢;_pu:p6se’* ‘
‘ in promntional oppcvixftuzajitg-‘1
14 and 15 of the Canat’i¥;ut§on Va:
fixrthaer held that Pflwezr to.
can mt be gmoonstitutional
diam-iminatia;2_ in (}o1.ren-mxaxant
man”
pexbsorm-‘ mentioned above were
appo’uit4=;i”‘L:na§t:r recnsitmcnt Rulm. 1973 and
by insisting upon possession of
A qualifies’ titans, which is impossible
“ta bcs. eic;’2′:1¢1:ed”‘ by them within the pericsd prescribed in
.% exp} nation to mm’ and in the Light of z*eat:z’ic!3′:3r1
” by fire: circular at Annexure. ‘M’. ‘I’hemfore,
F mtw1tha’ tanding the sub:::ums’ inn made by Ieamaed senior
counsel Shri Basava Pmbhu Patil that, 801115 of the
empbgyees are pursuing degree} law degree courses, that
3/
, I
110
imalfwill not give mom to take. the vim? that the’
and mcplanatian to the amerxded Rules are .
vwea of they being asrmtrgzy, H K V’
disc.nrmna’ ‘ wry, irrational and thus if
98. Further, it has to
having a basic degmg. oné”c.§;ij:£§'”t.._9btaiii”‘1aiE degm
which will have the 5; The Apex
Scmjay (200911 sec 610,
T ma} ‘ through distance
edfiagtaqn §§§’r{§m:g»§:sity system of Annamelai
fa as equivaicnt ta Masts:-‘s
course. The same is the
M 1 Apex Court in Annwnazai University
._ A us. Secretary ta G-am’; Informaéion
Depwflnent & others, repoma in (200914
.. VT$cc”s§o.
99. If the afiaresaid pasitinrz in Jaw in appiied ta the
case on hand, Senior Judmnt Writars carmot obtain
I..awD%atte1xii:Lgrag’I11arcoumeandtheywi1Ih.ave
131
to £3111 back only on open univeraitias or correspo:idé;i3<;E':,,'4
course and the dag:-ae of Law obtained by '
mat the requirement cf '
ansended Rules in mm" of the Age;
prongunccnmnt in Guru Uniijemityfi. Eat
the aforesaid reason; the are in
the amnnaatisze.
man: No. 551.;
ICE}. 0f the efiect of the
aznmdca fiubmiaésion of Icarned scnior
Patil that the amensied
mks: ~L*:fi’:c$i’.*t from the date they have been
sutatimtirng them in the parent
‘ On the contraxy, the oonttmti-on of the
H is am the axzaanded rules cannot
the exiauxag bemfit that has accrued to the
” ‘ The position in haw reveals the following.
101. The Apex Ceurt, in the came of Kflfiangcfiah Vs.
J.Sree’m’1:asa Rem. reporwd in (198313 SCC 284, has
held that, where the amendment dispenses with tie
13.7..
original prowriaicn far oomidacring 1.13.03.
U.Z).Cs. for promotion and ‘
promotional chaencw cfthe.c1igi}:sl-3 :,.%m.:a’; K ‘
afiacted and they were supez’céc1ed;’_’_’¥:w}é;V
respect of the t1i¢*- .;)r5sta%
oc:cur1-ing prior tn will
have to be filled 1:55 unamended
102. In; .s§:gh Rathare Vs.
1 scat: 505, the Apex
cccurring print to the
prommfiagfian V<:$'f. Rules of 1998 will have to be
the old Rules of 1988.
3′ case in the case {sf mate of
L R.Dayal, repomcx z’n(1997)10 sec: 419, it
helci that the @119 which fell vacant prior to
V’ .amenc1znsen1: cf the Rube would be governed by the
original Rubs and not the axrmnded Rulaa.
104. In the mam on hand, it is not in controvtarsy
between the parties that most oftha pmmcfiam effmted
‘.1
133
were in respect of the vacancica that arose
t. Even a perusal of the records ~
the lcarned senior munml for R-.3. IE?’ K ‘
most of $115 vncancm-.5″ at-we prm’v:r ax’ :j
of 2009 beixrg brought izzwfghrgge. g
ms. In view of the xasg aéwxg Apex
Court, rm of being
somidered fc_-9 p1’O’Vi$¢ now
Enut, on the
oomr’a’rjy–, “me ‘ would have
by; under the original Rules,
have that pcrscm who are promotacl
mnended Rules of 2009. In ather
A ‘ V:V”*word;§;.A cfibct has bear: given to the
‘~ ‘ and that too in respect of the vaca:ncnsa’
eiféfise prior tn the mating into farce of the
V. ” Rules of20G9.
105. Atthfmjunctureitnzayalaoheuaefialtoz-eferto
the commcntary of the ieanxad author N.S.Bindra on
Lzlrm Interpretatic:x1 cf Statutes (311 Editzinn) and, at page
r’\
134
?’?’6, the lcaxned author has obaenreclw
rem-oapectixae operation is not to be fiver: to V’
as to impair an cxiat.i.ng r7gh§.;er ‘
than as Pefiflrds mattaer of
wlggg’ h takes away: or gpax.’ T’
min ‘ laws 0 AV or
af:’;ae§f1’g_=;3. uc_iisabi1ig must
be be rennaggtrve
esanawdu
ix:1p1ica’t:x.23;[fi:. the learned author
at aéfects subatambm right is
Vto’ unless mafia retrcnsp-eactive
eifi1z=3z’_ earpfmsly’ sir necessary intenclment.
‘ amended Rulcs have: {alien away not
of the petitioners xmzier the existing
1€u1§esjg$fi’973, but also deprive th.-;-zm of me benefits of
V’ ” up, time” bound incremexzts and senior scale of
as ad} of them would have bee;-xxx eligibie for
pronmtian but for the amendment and the axnemiment
by way of proviso and cxpianation is, thcrcforc,
arbitrary, ciiscrimixmmry} irratignal and wleiative nf ttw
9V
135
righm guaranteed umiezr Articies 14 and
Ccrmfitutzican and hence unmnstitutianal.
1303;” t No.7:
:08. Coming to the jugTs::ficati¢m[“~:;r gramign A
ordem, even an fhcts, it ix
beicmghilg to Gmup. d’iAs:iVii,e:t $3oa3wa
the degree and some
of the petitioners are
also % Tu? by mm the
;&’pmisa1 ef the records also
aficriai, the reqtzifinmnt of
degzmwgé’ Quad as one tima measure.
vIf§{.;§.:;z;:}1 be tn one employee as a
» I fail to understand as to why such a
H 2 not extended to the petitioners, who, for
fééaaom -» mermmical or otherwise, oculd not be
‘A enough no haw either df or law dqree
‘ “Mien they entered scrvicc several dccadaa ago.
209. Apart from that, as most of “thee pmmotiorss are
givezxagainstthexmcanxzieswhichamsepriartotlue
an/;__
136
coming into force: of the. amended Ruleua, the
who are entities! athexwise to the said ~
have men dcprived of their to’ _for=_ ‘
promotions. Far a1} that-.
to the persons, wimse ord’e;§_1fs.._gf pi-ozfifition in
of service 1.;pheId in Law as
the said. prromotio11I 9_-r!=2:._i:1 fundazzcmntal
rights at considered far
the prcrafiao and the
eupsgnagtiéizkg of 2009 being held
to unraassnnable, irraficnai
“of guarantee conferred
Arficlea 1+ and 15 of ms.-.
11o.. _§1 the light crf the tirgunrzents advamed by the
senior coumcl Shri S.P.Shankaa.r, it becomes
natszaasary axfl inevitable to wganaizm the procedure
followed in brmging out: the amended Rules of 2009 into
force. The drafi Rules at Anne.-.::ure–C, which have been
3,»
$4’
V n
137
publiahaad in thc. gazctv: dated 12.5.2009
the very first paragraph thus:
“In mrercfise cf the
mm: 229(1) and (2) m~ m¢;e,.m:m;¢n;%fa ”
and all atller
in supersession of all 113$’
the subject, V
.am:;a_1or so far
as ” aliowarnzea,
the method of
cf aerviea, the
Emma and pensions
A __H1’gh Court of Kamamka mm
1 to as ‘t1m3ervice”.”
£11, re, appears fibm the afoz-esa:d’ preamble
AA the gsractts mtificextion that the approval cf the
r af Karnatnka has been obtmm-rd” . But, the
Iearmxl seniaar mumal for Re}. and B-2 dist ccmoeda very
that, in the objectizsns fled R-1 and RE, it has
“r
I38
been stated that that drafi mics did not see the
the day as they were not approved by the _
Karmxtakn, At the same time, the gazt: ” 9
mt-.ntz’:ms that the appmvalflii of
Karnazalm has been obtaigmg.
112. If the drafi g;; §:i::g piibiifilixgcltiin thc
gazette, are to be coma firm:
force in view cf the Ciausa Act,
the aecz_a:«§ of 1973 Ruse…
If qumticon cf bringing
Shri S.P.Sha1:1}car is fully
that the procadure followed bath
‘ reg;-:=r:t”«é$f Ruben an anal} as that: amended Rubs
– ;;£ in mmonarxze with the well established
:51′ “law and the preoepta and practice that are ta
” in respect of amending anfict.
113. In the light of the afiormaid discussion and
anawcra to the points rated for 0-onsicleration, all the
writ petitions are allowed on the foilawing terms:
139
The proviso as well as cxplanation to the amended
Rules of 2309 mquiring higher
quashed. as being violative of Articles 16 ~
theCana1:itutior1and u
The orders of prornotix>1r1;s:.Aan;’_”y;r
W.P.Nou. _ 4ssa.4?é2%;_V;ao1b,. in
W.P.Nos. 11797-zxazfifzoiq, H. J
as K in w.P.Hm}}”22:5.¥;s2’2’1.5:4[291o, Annexureg-
c, :3. 11%-5» F inkMvi.P.Ncg_.fksscefitsiswszz2009 and
Arme@ % 1337249/2009 given
” whoac promotiom
writ petitions stand
thc quashinfi of the orders of
1 it is aka netsessary in the inter-east of
of the High Court that no hardship is
” _ &;aused from the point of mew’ of emurmg’ the
smooth adnainiatratiozi of the work of the High
Court and hence, the pemcns, whose; promotions
are now quashed shall. howevsr, be pernlittcd to
continue in their rmpectivu posts as an incharge
~”\
140
arrangmncnt, til! the pmmotiom arc ma;i”e in
accordanrzae with the 1973 Rules, aftm K
the cases of the pdtitioncrs am for
iv) As regards the relief “E33: u
W.P.Noa. 22155-22134;
restriction fbr Writgfi; pk»: ” A
ofAssiata1:1t of the
mine
relixzf saught
is not it is left
V) The aeqané Qiisrected tn redo the
to all the: posts in
of 1973, and necessary
‘*a.tcpa vs’;-dg shafl be takcn mm’ cight
dab: of receipt of a cspy of this
Sd/’I
JUDGE
Qihxavrz csg:c1«=/-
141
OR_D_ER OH BEING SQKER TD
VQ :
13.1.2011
pctitisonars in W.P’.N<:zs. 22255-2;_a1a+[ Q1010 T
the memo filed for .
learned acmk;-r counacl for
R1 mjdfiai ._ <
2. CIaz’i:5x:atinns in respect of
i) sen” m’ r Judgmant Writers to
h§6ki_V%Aonl§Vf .f._’34 ;.*g:”s\t§’..’L’of Assistant Rcgistrars d’ hers
‘me rafib’=§?.:V1__;_;,.
A 4′)’ provkiad to direct recrntitmcnt.
” ccxmpetitive test at all atages of
only to stenographic cadre imtead cf
promotirma on seniority and service records.
3. During the course cf the subminsimrn made,
learned senior oounaei Shri S.P.Shank:ar submitted that
in rmpect of promotion to the post 131′ Assistant
n
J-/’
. I
242
Regstrars, the ratio of 2: 1:1, which was
1973 Rules has to be niaiiitaixied Zaiidj. esfeii’
amended Rules. same ratio is rnaiiittdfied. TVherefoIi:. ‘i:
see no need for any clariiicationiin 1’eg%1ifd”‘to3 reivijo is
concerned.
4. As regards Vconchict — Veoi’z11ieiLiti3}e’.v tests at all
stages of p;’od1ot§oi1-,’_ir1 feepect of ietelioigféiphers cadre is
concezfnedii iI~ deviétjori .f:¥¢:in 1973 Rules in the
prese11’tF2O-()9 .-As such. no clarification is
required exien i11.t_his
” 5′ . fa.i”~.a_s 40’3riv’:’m2iat.io provided for direct 1’CCT’i1it1I1CI1t
1 judgment writers and senior judgment
wa:ij;vers_.-ind’ amended Rules of ‘£009 is conoemed.
since” the direct recruits are not made parties and
f:.,;1fdf;er, as this court has directed the second
l§’€SI30I1€i€I1t ii» flfineezad to redo the entire pmcess of
promotions to all the posts in accordance with old Rules
of 1973. in my view, no further clarification is necessaajv
Q; 1’esp€:Ct of the same. fif
K. I
I33
5. In View of 1:331: aforcsaici ¢ba¢rvatirms,
taken eariiar, therefore, does run .
modifmation, _ =
Asa –
ckcf –
7