High Court Karnataka High Court

Sri Gurubasappa vs The State Of Karnataka By Its … on 24 October, 2008

Karnataka High Court
Sri Gurubasappa vs The State Of Karnataka By Its … on 24 October, 2008
Author: D.V.Shylendra Kumar
?l§P/,»/

m THE HIGH coum or  

Dated this the 24th dvéay  :7'

BEEQRE % '

THE HOWBLE   '$HYfiENDi2A KUMAR

BETWEEN:  

Writ Petiziofi Ht; 1'sé2_g [LB-RES]

     V
SON 'O.}?"'31%L_SHE_K.%_RAPPA HQLEGUND1

' AG}£;' MAJOR'; VCHAIRMAN 

 KOPPAL'-'UE2_B"AVN'DVEVELOPMENT AUTHORITY

"=2«;o?PA:.._ DES'? VKO_P?fiL._.

 PETITIONER

A'  k'%gVB3{sz& s N Hatti, Adv)

- 'v.TPiE~$;T{'¢XTE OF' KARNATAKA
' v..£s§r1*rsT~s:s;cRETARY

D13':-?r.'cf.~§* URBAN DEVELOPMENT
1»: SIILJILDINGS

<;§M3a'EDKAR VEEDHI

" _E;'&NGALORE--01

THE DEPUTY CC)M§éISS¥ONER
KOPPAL DISTRICT

KOFPAL ., RESPONDENTS

[By Sri K Vxdyavati, HCGP]

THIS WRIT PETYFION IS FILED UNDER ARTICLE 226 EFF’ THE

CONS’f’I’TUi’l’ION OF’ INDIA, P¥3AY1NG TO QUASH THE CIRCULAR

2

DATED 7-«K11-~2007 ISUED BY THE GOVERNMENT OFKARNATAKA
VIDE ANNEXUR’E–D AND ETC. M

ms PETITION comm om FOR ogoms icoum
MADETIEFOLLOWING: v_

Writ – petition by a Las
chairman of Koppal Urbafi in teffias
of the government .or(1_er [A o11exure–A to
the Writ petition] if member of the

Karnataka V’ Bank [KDCC],

claims to be a. director of
Autoliiobiles ‘Consumers’ Co-operative Soceity

Ltdg,-V Ha1i§a;., has q::_e§iioned the mazity of the order dated

. . ” to the writ petition}, is aggrieved that

I flee to tender resigantion in terms of the

eommmiiefifion dated 9–11–2007 [Armexure-C to the Writ

.. originated from the office of the deputy

‘ ‘._ <:'o:fimissioner of Koppal district, purporting to be on the

" * "oasis of the gevemment circular dated 7-11-2007

{Annexure-D to the writ petition]; that the mtitioner is

sought to be relieved of his office before three
years as has been mentioned ojrtieii-j V30;
that a request of the deputyf fort]
petitioners resigiation or
circular under any basis or
reason; that it is at application of mind,
an ' tftierefore liable to be
quasheti; is filed questioning the
legedjtye the request of the deputy
VV .4 — . an " i '

2. _v isued to the respondents and they

Ms K Vidyavati, learned government

‘ Statement of objections has also been filed on

i’ respondents. An application is moved seeking

for” agitating the interim order of stay, on the smzngth of

it * the petitioner has continued to be in ofiice of the

chairman, Koppel UDA so far.

3. Appearing for the petitioner, Sri S__
counsel, submits that the question to:
the interim order and dispose} of .1?-‘$3
petition itself can be heatfiegn p is

taken up for dispesal.

4. Sri Hatti, petitioner would very
I under the impugned
circmei’..pe.$.44_§;eii:’tee of the deputy commissioner
A’ of the pefitioner and like

pereo.1:ie,te is arbitrary action; that it is without

3 Ieese3:1_V”o’1r juetification and Without evaluating the

A =._”‘pet’i’o1*:t1e;1ce or merit of any of the incumbents in the ofiiee;

aefion of this nature seeking en masse resigantion

titer out threat to terszninate the services in the event

i ” * of Vofiiee bearers not obiigng to tender their resigantion, is

itiothing short of a gees arbitraiy action opoeed to the

requirement of the state action being fair and the power

being exercised in 3. bone fide manner and only for

ye

5. On the other hand, Ms K vidys:;«.;ié.ti,*i
government pleader, would sub_mit,__tha_i:”
nature questioning the legality ::’of
come in for examination __c<§
occasion and such "_i*1a've'beer1't1is1I;issed; that
such is the videw following
Which, a has dismissed a
similar writ case being in pari
materiga' by this court earlier in
WP NoV:'1.84o1' :14-to-2008 in the case of Sri M

Ravindra '£I(?,VIfS1A1&3-_b'SV"t2é':;ittt3 of Karnataka, this writ petition

V' «is to…be:,_Adismissed'"ar1d there is no justification to continue

of stay; that the interim order should be

vziieé-ited';r:onseque:1tIy the writ petition should also

1' ' V" . "d.ismis$e_d.

ii “Atte:1’o’on is also drawn to the provisions of Section 5

. V ii the Karnataka UI’be.’:%.!T} Development Authorities Act, 1987

and submits that the very appointment being at the

‘pleasure’ of the government, the

any gievance if such appointme1_1Li»s teririii1aied;”‘ihat

aspect had been indicated in tile Vex}; ;t.”‘€51fder.”= ”

and therefore the 2 iofvi
vioiation of principles ;ofnati1reifjiustioe…’ ” ii I V»

7. I have examinedxatiie’ vesiihmissions and also
the earlier decision judgment of the
Supreme Vzomntctir

8. _Whiie~4i’tie£at any arbitrary action is frowned

v*i.o1ati{?e’oi’«A1’tic1e 14 of the Constitution of India

the State is required to be fair and any

is. required to be exercised in a fair and bone:

fide mariner, in the present case, the ratio of the decision in

‘iii_1;r;ei f’.r case of SHIQILEKIIA VIDYARTIH [supra] is

.i _»V_<_§istjng11ishabie for the simple reason that the exercise of

power in the ease of SHRILEKHA VIBYA.Rfl'.Hif [supra] was

being examined in the context of en masse termination of

services of district government counsel by of
Uttarapradesh, who had been
three years after undergoing seine
akin to probation. The of
about the termination" and frowned
upon saying that it eras uncalled for
particularly of the service that
is being government counsei.

9. ‘”i’he–. ‘ _ ieittzation was one involving the

appoiritnieni _ oi’ _ to public bodies and the

AA agpoinfinente purely political. It is not as though

‘ either-.tf1e’siiit;=ibiIity or qualification or merit of the persons

. intoyinor are they examined for their performance

in The appointment itself is pnrely political and

‘ [7 pleasure of the governor, in the sense that it can be

‘ terminated at any time within three years.

10. While Sri Hatti, learned counsel for the petitioner

submits that the circular having been issued in the context

of change of government and the state being broughtteider

the Presiderifls rule and therefore submits that

is bad in law etc., even this being purely a K

and not involving any right of ‘V

need for this court to enter iipofiticsi

examining such action on the T 14 of
the Constitution of II1di.«’Ai~14_.. fl~ 14esse111:ial1y
mandates the state not,.to:’_ iffom person to

person “of’-the state,’ one dimension of the

Arficle 14’i’is” to the state to desist

from arbitraI”y’ac’tionV-. is how arbitrary actions are

else These are normally in the

T. benefit in favour of a citizen or in the

i sense of any existing right. The very

-. to the office being at the discretion and during

it of the govertunent, such matters carmot be

‘j”exe,Irii11ed on the same touchstone.

We

10

11. Be that as it may, in my opinion, the rfagiiio”

in the case 9:” smzrmxrm vmzggmz teapot” be

invoked for the examination of eIii®Ié”it’S’-{if

particularly in the wake faets
commissioner has e11_1y from
persons like pet:itionq§1*si7 T ._ is yet to come
and at this stage; the this court.

Even if acting as per the
directio:r2s.r.o f then, no thxeatenned
action ihas es against the petitioner and

therefore Iie..;r1eed’ 1r._of1i1*t1§er examine the merits of this writ

‘V the interim order of stay granted earlier

153115 wjitfgeiifion is vacated and the writ petifion itseif is

L V .§1ismsiseé;_

Sd/–A
Iudqe