High Court Karnataka High Court

Sri K M Ananda vs The State Of Karnataka on 10 December, 2009

Karnataka High Court
Sri K M Ananda vs The State Of Karnataka on 10 December, 2009
Author: Ram Mohan Reddy
 

IN THE HIGH COURT OF I%ARNATAKA AT BANGALORE

DATED THIS THE 1013 DAY OF DECEMBER. 2099

BEFORE:

THE HON'BLE MR. JUSTICE RAM  R.

Writ Petition Nos.3610-3616gr20o9'rs-A£§ES)'~{  E'

BETWEEN:

I

SR1 KMANANDA  
S/O MAHESHWARAPPA K  "

AGED ABOUT 45 YEARS  

WORKING AS ASSISTANT E_N.GIN_EER
OFFICE OF THE GENERM; MANAGER_.V
M/S KARNATAKA STATE   g  _ 'A 
CONSTRUCTION CORPORAEON.   . j '
DR RAJKUMAR ROAE, _  ' Aw  '
BANGALORE .-. _560:_01G   . V  
RRESENELY §)I\IVDE1?U'TA'i1ON  " " 

TO BWSSE,  _ . 

S/O "}\IAF'JXSII'e'IH}',.CI»-- V 
AGED 'ABOUT 52 '';:'EA~RS

; WORKING As JUNIOR PROGRAMMER
 °¥OI5'__FICVE OF  MANAGER
. V  M'/S KARNATAKA STATE
' ~ _ V CQNS'I'RUC_TION CORPORATION.

DR"  ROAD,

 --._BANG_AL'ORE -- 560 010

 C§"IIT)A1'§fANDAGOW'D

O; LATE P MALLANAGOVVI)
AGED ABOUT 56 YEARS

A I  'WWORKING AS FIRST DIVISION ASSISTANT
JOFFICE OF THE MANAGING DIRECTOR

M/ S KARNATAKA STATE
CONSTRUCTION CORPORATION,
DR RAJKUMAR ROAD.
BANGALORE - 560 010

.7"



g "¥:R 
 S /"O RANGAPPA

 

M MAHADEVAIAH

S/O BEGURAIAH

AGED ABOUT 47 YEARS

WORKING AS PEON

OFFICE OF THE GENERAL MANAGER
M/S KARNATAKA STATE
CONSTRUCTION CORPORATION,
DR RAJKUMAR ROAD.
BANGALORE -- 560 010 
S K RAIVIAKRISHNAIAH

S /O KUMBAIAR V

AGED ABOUT 47 YEARS  

WORKING AS PEON *    --
OFFICE OF THE GENERAL  AGER '-
M/S KARNATAKA STATE VA _ " _ "_
CONSTRUCTION CQRE'OR_A'i'IQN,--,_ , 
DR RAJKUMAR ROAD,  I I 1, ;   _ I 
BANGALORE-- 560 010- V  '

HUSENAI?R-'mu    

S/O BASAPPA" _. _   , 
AGED;AB(;IJT"~i}4_YEARS'~.V  ' '
WORKINGi.AS_ DR'1vE.R~.'_- ._ 

OFFICE'  GENERAL MANAGER
M/S .I.iARNA'I"AKA S'I'AfI'E3--. ' -
CONSTRUCTION CORPORATION,

DR RAJKUMAR 1??.C)A.D';~ 

BANGALORE _--',56o_ 010

A " ~ ., AGED 'ABOUT 47 YEARS

w.OR_KING.AS DRIVER

 '-..IOFF'IC'R. THE MANAGING DIRECTOR

M/S.KARNATAKA STATE

 CONSTRUCTION CORPORATION,

 A  BANGALORE _ 560 010

DR PAJKUMAR ROAD,
PETITIONERS

[By Sri. G R Prakash 8: S Thejaswini, AdV.,]

THE STATE OF KARNATAKA
REP BY ITS CHIEF SECRETARY
VIDHANA SOUDTTA
BANGALORE -- 560 001 

U



 

THE SECRETARY TO

PUBLIC WORKS DEPARTMENT,
GOVERNMENT OF KARNATAKA
VIKASA SOUDI-IA
BANGALORE--O1

THE SECRETARY TO

FINANCE DEPARTMENT 
GOVERNMENT OF KARNATAKA I
VIKASA SOUDI-IA  -.
BANGALORE -- 560 001

THE SECRETARY TO 
IRRIGATION DI+:I>ARfI'I¢I_I3NT ,
GOVERNMENT OF KAI:<NA'rAI«;iA'.
M S BUILDINGS I  " 
BANGALORE» 560 V031'. . 

THE SECRETARY TOWRDO DI2PAR'fMENT
GOVERNIIIENTI-L';VF KARNz:I_TAKA._' H '
ANANDA RAO_cIRCL,E"~~.I'O- I  '  '
B2?sl\IG.ALORE  ;;;55o --.o(;9__ '

'I'I~'§E CHIEF' ENGINEER'  .. '

PUBLIC WORKS IIDERARTMENT
COMMUNICA?TIO1\IS..A3%\TD BUILDINGS
K R CIRCLE, ' * ~*

;BANGALO'R,S '--' 560 "001

I 1. I V"  SILCRETARTTO
' ~ _ VIIIEADRPARTMENT OF

PE_RSONNEL=. AND ADMINISTRATIVE

 "

GOVERNMENT OF KARNATAKA

 VIDHANA SOUDHA

B.ANCvALORE -- 560 001

I I  PRINCIPAL SECRETARY
.. »DEPARTMENT OF' DISINVESTMENT AND

STATE PUBLIC SECTOR ENTERPRISES
REFORMS (DDPERJ

VISWESWAIQAIAH TOWER
BANGALORE --- 560 001

R}



5

further direction to the responclent Nc.)s. 2 to 6 to c'.ontim.1e
the pet'itioz1ers in employment.
2. In addition. the petmoners seek a d,ire~(jt.ir_)r2 to

respondent. Nos. 1 to 6 to formulate a 

absorb those of them on deput.at.io’n'”in, Vtvh’e_ 8.2110113

department. and the rernai11ing–_ pet.1t£ori0e.rs’~ in an}; Vlletiher 0

State Government Departrne’I’11;. 1ike’PWI) /WRDQV,/.Irrigation
Departments or Board,/.Corp’o_re1t.ioIi’/Publlc Sector
Enterprise and in a time bound

manner as held Pu’ol:Ie Sector Reforms

Cor1″1I_nit.t.e’ei ere. ,. 7f_ 0

3. To a qLi€;fS;l?.iAf)I.100 of

“’til1i-S court. to what, t.he legal

right of the pet”:’t.i.o11e.rs'”tc) absorption, learned Counsel

– ‘tor t.he’;)e’t,i.ti()1″1eré§mls unable to answer. Merely because the

VC’,hiei’v.l\/Iériist;er}~i11 the year 2000. made a statement on the

floor of House that on the closure of the ninth

0′ .uresp()’n-dhent — Corporation. its employees would be

‘._absorbed into the posts ir1 Vario’L1s other depart,ment.s of

“the State and the lo(‘:a1 bodie.s/ c:()rporat,i()r1s. cannot be a

leek

6
foundation for a legal right to tile pGl’ltlOl’1f:’.I’S to claim
absorption.

4. Appointments to public offices must of

Article 14 of tlie Constitution of lndia

statements made by Ministers on the .t’Eoo–ri:of”thoHotise7

promising absorption of ‘l’lor_s”iA::4r.’th.e.”

constitutional scheme for ‘absorption. canlnoi:{.imr§:s»’t in tho
petitioners a right to absorp_tion. ‘Even ‘(it.lionVi§so, there is
not a titre of evidénce. to1-.sj.ub’stant*iatc the fact that

absorption ofc:rn_ployééVs’ t,lie..:n.i.1it.li«réspondent. is one of

the 1finode’si’A»of_ reE:4rt1i.t’m§3nt. in the organisations such as
FWD / W / l.r1*igat.i()’n_ H ” 2 Department or

Board C()rporat.i()11 ‘Public Sector Enterprise.

– 5.” V’ ‘5l’he”ldc(:isionmt5f the State Government to wind up the

ni;1it.l’i…:respo’ndcr1t A corporation creates an obligation t.o

r€t«re11_ci*l .t.l?ie workmen in accordance with law. The ninth

” respor’:.d”ent:’s offer of voluntary retirement: to its employees

ail] alternative to rctrenchmemz, it is for the petitioners

to either accept the oi’fcr or await their retrcnchrnem as

bk

7

and when Elht’. ni1’1th 1’esp<mc10n'I'. is C1()sed. Till today, it
1116 subr11issi0n of the learneci cotmsel for the petitioners
that they are continued in service and that..thh4CI_Vr1int.h

resporldent: has not closed down its bL1siI?.é_sS "2§_'(':~'t.1i*E-'€.y_"in

entirety. If that is so, the p<;jtit.i0:1e;"s"'=a=:.fc,téhtiitledé

C0ntinuit.y in service until SL1C1'Vi;;4Iift'E€.."fh€y_' 'a1*(= f'cfr§:1:'1Iivt:_hed 2

in accordance with law. .

6. A writ of mandamus s04tivghf_Vf01~ by petitioners. in
the absence of eithel’-.__éi%’–co1jst§t1_it’i–Q’a2i1~right or right under

the Statute, is A1._1navaj1ab.1e..

7. In the itésttsltf; pLt.iti0ns are without merit and

are e1(:(t(Sfd.i_h
” 5d/”

J uoc-:.E