High Court Karnataka High Court

Sri D Manjunatha S/O. Late … vs The Deputy Commissioner … on 22 February, 2010

Karnataka High Court
Sri D Manjunatha S/O. Late … vs The Deputy Commissioner … on 22 February, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22"" DAY OF FEBRUARY. 20! 

BEFORE

THE HON'BLE MR. JUSTICE H.N. NAGA;s41oiiAer§iii)g.sVitttii L

Writ Petition No. 4153 pfi2oe9i«(s+R¢is1i_tij_
BETWEEN: i V   it it  

Sri D. Marijunatha,  ' _
S/0 late Doddanara--saiah,,-~---- , 
Age: 21 years, '     .    
R/o "Manjunatha Niiaya', '   
6"? Cross, Bap_ujinag.aI'.,._  '
Shiva1nogaa,.--57v7Z 2Cj|;1. V   ' 

3 3*' ' 7 V x ".';';" Petitioner

(By Sri.  1$aai:;;ju}:.at1{é;itr{é;¢iBiggijsie, Adv.)

AND:

1. The Deputy.Cioxxififiissioner,
Shivainogga 'District.
Shivgtriaogga '56()____201 .

.2, ' ,.V'The ~vMum.eipa.1 Commissioner.

-- .   Muriicipal Council,
KShivamoggé1 577 201.
   Respondents

.. ,{_By.S1’£it. M. C. Nagashree, HCGP, for R1
” _ Sri BB. Bajentri, Adv. for R 2)

This Writ Petition flied under Articles 226 & 227 of the

T ..’_Constitution of India praying to issue a writ in the nature of
i..__i;%1ancia1nus strike ciown the first provision to the Rule 5 of

{“,7*'” \;’\»”’*~

endorsement the respondents rejected the claim of the

petitioner on the ground of delay. Hence this writ petition.

2. The Supreme Court in the case of

Public Instructions and Othersv-:vs’—-K.R’_’. it

reported in AIR 2005 SC 3275

the Karnataka Civil Services [App:o’intme.nt .of..Ct;§rri]F-Spassionatett

Groundslmmendment) Rules 1998ehe1.d”that ‘compassionate
appointments are strictly’ to ‘per Rules and
Regulations and:..AdrninistratiSIe It is further

held that comipas,s’iohat.e, apfp.oi11t’i:1ent’w’is not another source

of appointment, xVVi’1?1.Vv.i_ev.r>po{ pith-e dictum of the Supreme Court

I find no “to with the impugned order.

Accordirigiyrethe Writpetiton is hereby rejected.

Sd/e
3UDQ§§