High Court Karnataka High Court

Sri H M Ramachandra vs The Principal Secretary Dept Of … on 8 March, 2010

Karnataka High Court
Sri H M Ramachandra vs The Principal Secretary Dept Of … on 8 March, 2010
Author: H N Das
IN THE HIGH" COURT OF KA'RfNATAKA AT 'BATE\ICTgA'--i',jOR.E

DATED THIS THE 08"" DAY 0;? _M_AfiRC}E:i';"2'0,V'i~:£3_j:    _

.BEFORE..... 

THE HO.N'BLE MR. IUSTICE  

W.P.No.16E;5GQZ29{)7(§--REG):   
BEFITW HEN:

1. H.M.RAMACHANDRA_ H

AGED ABOUTV4-§Y.[¢;AR:}' _ _  
WORKING AS      

ADMIN'I'sT--R?A1'IvE;:¥§B~1aAr«1::H
CRAWFORD.PiA_1;1,  = _ "  -- .
UN1V¥:Rs3TY'01~' MY«SO'¥%}?i  ' 
MYSORE':.~  - "  ,.  '

2, 4_;f13 NA_G:EN1j;%JAV: V ,
A<;E:1)2..,Ats©I}'1" 40 Y'iEA'.1is

» jv--J()£R OF sf:'Um:Nr WELFARE
* OFF1CE.¥gV.'i§EANASAGANGO'£'R.1

MYSORE. _ 
I>RI:SENT1'LY ON DEPUTATION AS WARDEN MANAGER

.. V' n v%1sL1T\;1;SHvARA1AI{ P.G.1-1os*1T'EI..,
[3 _UN*IVERSI"E'Y OFMYSORE,'i'UB1NAKERE
 ,_ .£\riAN']i)Y'A.

"3. 1:-i.v'.NA<;ARA}'A

ACEED ABOUT 44 'YEARS

@\,~n



'I

WORKING AS CLERK IN UNIV'£€RS1".I'Y
'1£NGINEER_I'NG DI.'v1s:1Q:N'
sA:R.AswA'm1pURAM

O E?POS1TE TO FIRE BRIGADE

UNEVERSETY OF MYSORE

MYSORE.

4. T.S.DW.ARAKINA'I'H 
AGED ABOUT 42 Y'l3lA,RS  T x 
WORKING AS SECOND DiI'V1SIQN C1i..ER__K :_
ADMINISTRATWE BRANCH ' 
CRAWFORD HALL

UNIVERSITY OF MYSORE

MYSORE. V  ._

5. DANE. KUMAR A
AG_EDABOU"E'v38:YEAREjg' V _   
WORKING AS C1L;22Rg 1;\:'='1'1--£§a"'    

EXAM1NATEO35'E'..BI{,}S.N(IH1., _'
CRAWFO'?RD EIALL;-».,_' . " 
'UNIVEI{S_I'I'Y_OFVMYSGRE-.___V 
MYSORE. «.  4 " V. 

6;:  Z   ..... V' »

'V " «_A' 'f;x1s1'1K:.N'G.V'As_'<;:1,£m ABOUT 44 YEARS
}WOR1<1NG AS SWEEPER
_ .. {ZOOLOGY DEPARTMENT

UNIVERSITY OF MYSORE
MANASAGANGO'.I"H'R{', MYSCJRE.

i:;~\i/'v'x.§



1...:

8. A_RAVIKUMA.R

AGED ABOUT 37 YEARS
VVORKINC} AS WA'1'Ci~1MA.N'
SERlCUI...TURE Ef)I+IPAR'.1"M'EN'1'
UNIVERSI"_{'Y OF MYSORE
MANASAGANGOTHR1
MYSORE.

9. CNAGARA}
AGED ABOUT 36 YEARS

WORKING AS WATCHMAN INF-c)QD 

ANI) S.C.DEPAR'I'MENT,
UNIVERSITY OF MYSORE
MANASAGANGOHIRI.  
MYSORE.  
H). NINGEG()W_DA__ " .
AGED _AI30U'I* :35';y.I«:A'R%3--_ 3 'I'

WCJBVKINGAAS*WA'§iCIHMAN _
AD1\rI'INIsTIm;I"IvTI3:-»BRAN:'(;';:'j:3A:I'a=,:§_II">IJI<

V  Ac}v:I£.m3130'UiY 38 YEARS

 ._ VQ'.QRVKIN'G__fxS"'WATCHMAN

;r\_DMIINI.ST1_'3A'I'fVE OFFICE
UNEVE.RS1"i"Y 01? MYSORE
MANA_SAGAN(?O".i'}£.R1

" .. " I\k'I'..:fS()R.}33.

 I2:D.IAI<
 AG-'ED ABOUT 35 YIIARS

W0 RKING AS VVATCTIIIMAN
ADM INIS'1'TRA'I'IV.1'?. OFF I CE

L1



UN 1V E RSITY OF M. YSORIEI
M A N/\S.AC]AN(.}()'I' H R?
M YSOR ES.

1 3. IAGATH BAHADUR
AGED ABOUT 38 YEARS
WCDRKING AS 'WATCE':IMAN
ADM}NES']'RA"I"I'VE ()FFlC'l'iI
U'N'IVERSiTY OF MYSORE
MANASAGANGOTHRI
MYSORE.

14. GANESH BA1~iADUR

AGED ABOUT 34 YEARS .
WC)RKING AS 'wA'1'CH'M_AN _
A.DMlNiSTRA'I'fVE OFFICE  .
UNEVERSITY OF,M'YSORE .. _ _  '
MAN.AS.AG.AN.C}C)T1-IR]  "

M'Ysc3R£:." " * ~» 5

15_M.S.i,,Q'K1'jSi~£  "  -
AGED A.E§OU*}.'vI%Z3 Y.jr.«:A=3S  
wc§m<1'N'c; AS-.SW'Tfis1P'.'i-'If9i'5{
YWA 3jA}gys <:A_R"rM1aN*:"' 0:: 1_~11_<:; H 13:12 [!',DUCIA'f'EON
._ * {.}()V'I£'RNME1N'E' ()9 .KA.R.NA'!'A KA

.M.UE ,'.1'] S'I"OR}1{1') BUILDING
B ANGA LOR1Z~56O O01 .





5

2. uN'1_'vI;Rs:1':1'*y 01: MYSORI41
V131~:1'vAv_1DYAN1LAYA KARYAS()[.J'Ii)']--EA
CRAWFORD HALL

MYSORE--S7O 005

REP. BY" yrs REGI_STIRAR.  . K  __ .. _ 
.R15:3'1i'N.'I)§::':x§"rs;.___f 

(By Sri. T.P.RA}ENDRA KUMAR s1J'N§;;:Ay;----ADv_, .I%'Q}u{ 1'{Q_ V'
Sn. R.B.vENKA'1*ARA.MANA, Hcjqp tE'Q.R_;u  '  

CONSTITUTION OF INDIA Qtf:ASE~§ TE--IE
ORDER DATED 25.9.2Q()7 AN--NEiXEF'R.E1~I,) PASSi§;.E.') BY THE
FIRST .R'ESPONDEN"I"  jI_%1'j_7_'CZ.  .  ~  _

THIS WRI"'l" PE'fI'1'EC=N ~.._V14'1'Lt1;"'1:3.. V'E_/:'J'f4%a'   2:27 ACJ35'

This petition C0vII1'iI'.g.:L311V'fi1{')I7t> 1"1'E'.'EV1'}'."z}"1..g';."['§'1iS day, the court

made the fo1lQ'w'i':;g3*

 IIJER
Erfithis writ pétit§t}%i'.»tthe pet.itio1.1er.<s have prayed for a writ

in»»'¥~&Vl.1e hziture dfvceV_3__r___t_&i(;Iar.i to quash the order dated 25.9.2007,

V :.+\t1vn§eXv1,1fe?_I') xtté--2:116 writ petition.

'  S"e_:Ct5}iti respondent appointed the petitioners dming the

y’ear~.19;_93m94 on temporazfiv basis as Clerks, Sweepers and

;We§”tCl1me.:1. In the matter of [“6-?g?.11£i1’iZG{jL)I}. t:>’f’ p@{i[j.()11E’..?.”S and

___isimilar]y placed employees, .<;econ<§. respondent – '{fi11i\4-'c;*.r.rt on 16.EE.1996.
The Syndicate vide resolution dated 23.6.1997 accepted the
recommendation of the S1llf)’COE13§33l'[l.€€ to regnlarize theservices

of petitioners. Accordingly, the services of petitione.r.s_ c;n1’1e’tta” be

regularized between 19982000. ‘.[‘l1ereafter__,M_the–…(}o_§iernrrientV’9′

issued notice to the second respondent M [Lini3¢ersit’yjlto sl3.~:§’w’ cause

as to why the regt1larizat.ion_”of the. pet.itionersWcgnniot be,”

cancelled. Since the second resp(3nrlAen_tl*«..E.f7n%velr’s–ity {hiled to react

to thewshowcéitisellllncsticeisstiedl’hywthe Government, they passed
the irn_:)ugned– Anne:-;ure~D dated 25.9.2007
cancelling the 1=es’olLiltion of the Syndicate dated 23.6.1997

V ‘ «regtJiari§’.ing”t.he petitioners. Hence this writ petition.

a Heard arguments on both the side and perused the entire

” papers.

7

4. The Supreme Court in Secretary, Stare of’ Kgrrrlatakaa and
otehrs VS. Umadevi and others (2006) 4 S(}’ICI 1 held in pare»-f33 as

under:

H/’E’ afso c/a21’1’1f_’V that 1’egz1]a1’r’2azr1’r)11, ;’1′}9n__*;”a;’re;2~d },?”z12as«.<;I'e?, ..

not sub 'ud1'ce_, need not be rec) 3er1e=c?.bz1.s;e5a'A. -5217 i!.71L¢~ 'Lr'd:'»i72.e:.2£j"' 753111"

rhere sboufd be no fi_1rzil2er -__Z74;1'2;;?_a:»".s*1'Jjg '_o1" ride "ct_c_§"1'1;s°£;1f11'1'rJ12a'1' V'

requrremenr and regrz/a?;';}s"j12g,0)' r13g§'.£'1bg; perrrrérrerirf, those not
daffy appointed as per the c011,9r1'ffrrriej12g_;J._$:;'i§3me.

Therefrjere, irr:-p»L:g_n.e<i'"Order passed by the C}overr1ment

is liabiezo be qr/Iasiaecflh

:1. *1: is breu ht to Inv notice that in iéentical

rCir.g:umsti1'nces;_,"' the Government has withdrawn its order

cancelin {he resolution of Syndicate in res ect of Kuvem u
' P

iiziiversity. Therefore, there is no }ustéfé<:ation for the

(3-overmrrem in continuing the imprzgnerfi order.

\x'm'/Ii»

6. Everi citherwise, as per the resoititioii of’ synr;1i{;:1te 03″

second respondent A Univ’ersit’y on 23.6.E997, peti_zi’t5iie«r$ :_theA

beneficiaries. After iapse 0;? one degade. re;’sp’o’1idei1t’s’V.without”

providing an opportunity to the §)eti’t«%’_rS”}3aSiéGdA’t.he ‘§§’§”;_’E)’tlgAI;IKQ’.(.}

order and as such the is’–Q1.ip.L)sed ta. pV1″i,I1(C’%;p}C-.SV'(V_V)f\ riaturalii

justice. Accordingly, tléié*fQ§1owirig§’ V

dd .._j\\x’ri:t._ peititirirris A hé.reby..éiHowed.

I .in-«-

\._~/

‘,:i’r”.r’1Vj1\_:>1:gr1_’ed order dated. 25.9.2007;
is §i quashted.

Sd/~
EUDGE

Diire. i