Karnataka High Court
State Of Karnataka vs Mr.J.Venkatesha on 19 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 197'" DAY OF OCTOBER. 2010
PRESENT
THE HONBLE MR. JUSTICE V.G.SABHAI~II'I'_...L
AND
THE HONBLE MRS. JUSTICE B.V.NAO.«x*RIzxfIfIaI$IE - _
WRIT PETITION No.3 1069,/26-IQ V A » I T
BETWEEN:
ISTATE OF' KARNATAKA,
RERBY ITS SECRETARIK, _
DEPT. OF PUBLIC INSTRUCTIONS, T.
PRIMARY EDUCATION, " I '-- A; .. *
M.S.BLDG., I3ANOALORE--1.'- I
2.THE I)EPUTT;pIRECTOR..' _
OF PUBLIC--. INSTRU-C1'IQN.S;I"' 1- ' '
B.P.WADEAROAD,'*__"._ "
BASAVANA'G4_U'DvI, " . .
BANGALORE? 5£-30_0O4;_
* .3.T'IiE*D;IRECTOR"OE--PUBLIC
IN'sI'I'R:ICTI*ONS_,
NEW "I>U'EI;IC"IOF'I:jICES,
I-3A1'\I(_L_'xAI;OR}F;~ V I '
4.TH'E DEPUTY DIRECTOR OF
4 REPUBLIC INSTRUCTIONS.
» i ~ --. V IEANSOALORE RURAL DIST..
I aI««:.O.ROAD, OPP. TO CAUVERY
" _ BIfIAVAN, BANGALORB2. PETITIONERS
{BY SMT.SI*IEELA KRISHNA, A.G.A.)
AND:
SR1 JVENKATESHA.
S/OJANGAPPA. 37 YRS.
NO.496, A".f'I'IBELE.
ANEKAL TALU K.
BANGALORE. ...RESPONDENT
*°I=**°i=
THIS WRIT PETITION IS FILED PRAYING To CALL
FOR THE RECORDS FROM THE KARNATETTQT
ADMINISTRATIVE TRIBUNAL IN APPLICATION N'o§__57'/:iojo2 .
THIS PETITION COMING Oi\_I_...FQR
DAY, SABHAHIT J., MADE THE FoLLo\VII\fo:¢ "
This writ petition is fi1ed"I»by the_V_reo.ponvderIt in
Application No.57/ZQOI2./.A'0n thewfiiavrnataka
Administrative Tribunalf; (hereinafter,
referred:._Ato--. as .V'VIV"{'A:1-'..')p4'being""aggrieVed by the order dated
18/12 /2009' ' application filed by the
_....Aresp.o;if,idvei'ItV herein_____nas been partly allowed and the
peititionersi herein have been directed to Verify whether
against 2'17§-fafiancies for which reoruitrnent was taken
Cnp oat. main select iist both. S1.No.5 Veerabhadra
BR. and Si.No.1-4» Sampangappa have been
'V"=____""."isa;ued with appointment order or not. If upon
ulverifioatiora it is found that there are two unfilled posts
and not one as stated in the reply siiaternent then, after
confirming the same in the manner stated herein, the
applicant should be appointed against the second
unfilled post on the basis of his name being includ-e_'cl_la--t"
Sl.No.2 in the additional select list and
granted three months time from the date-'ulof ally'
certified copy of the said order for of
aforesaid direction.
2. The respondent'l_l_ 'tiled Application
No.57/2002 contendingavthlat at Sl.No.2 in
the additional; jrlelsplecitive recruitment
made post, a person at
Sl.No. -- was given appointment.
However, '*--though was another vacancy, the
appljC}antr.was appointed though he was at Sl.No.2
select list and posts were available for
The application was resisted by
«the contending that there was only one vacancy
llleyiandlt-wherefore, the person at Sl.No.l A.V.Somashekar
appointed and there is no other vacancy to which
applicant could be appointed. Since the Tribunal,
after hearing the contention of the learned counsel for
the parties, in the absence of any specific material to
nigh
show that there was only one vacancy amongst 21 posts
filled up in the year 1995 in which. person at S1.N'o.1 of
additional select list has been appointed and-"the
applicant before the Tribunal could u
accommodated as he was at S1.No.2 and fo.if w_a.n't of V'
vacancy, held that an enquiry bee
whether two vacancies had, occu1*red». as contended. in V'
the application and two perslonfisliiat S1.E\Tos';SV-land of
the main select list arel'V_ee;':ab,h'a.dra Shastri BR.
and Sampangappa and been issued
appoinytinleiit aiid'-whefefore, if it is clear that
there shall be given to the
applicant at S1.No.2 in the additional
zBeing§""aggrieved by the said order of the
"i.8/ 12/2009. this writ petition is filed by
the..pet1tvianie::stat.e.
have heard the learned A.G.A. appealing for
_ '' thepetitioner -- State.
4. Learned A.G.A. for the petitioner W State
V submitted that there was only one vacancy which
\;Q:§,./E .
occurred amongst 21 recruitment made and the person
at S1.No.l in the additional select list i.e., Sofnaéhifliealiiflp
has been appointed and the applicantafrwasilwl V'
appointed as there was no vacancy' and
list has become inoperative.
5. Learned Govt. Advocate'v«also_wants:to rely upon
the original register to show no vacancies
for appointing the. applicanhtjasl directevdl the Tribunal.
6. We .clar.ei";1il'~;:Consideration to the
contentiionns 'urged and scrutinized
the material «on ' ''-~ " «
.. 'V The material on record would clearly show that
at Sl.No.2 in the additional list which
iiildispute a.nd the fact that the applicant
gat Sl§i\lo";V.1a the additional list has already been
tappoii-nted is also not in dispute. However, dispute is as
._.li'r'toAA"é.gvhether the persons at Si. Nos.5 and 14 of the main
llfiselect. list had not been issued appointment order and
according to the petitioner herein they were also
appointed and in View of the said disputed question of
.--
fig
E, F
W6,
fact and in the absence of any conclusive rnateriai
produced by the petitioners herein, the Tribunal has
given a direction to the appeilant to hold an enquiryend
accordingly passed the following order:~ V f
" (i. } The application is partiaiig aiiotU:ed,f:". i"
(ii) the respondents are direCted'_~v *
verify whether against 21 vacancies 'V, o
recruitment was taken up o'ttt:"of thefrrtairi '
select' list both Sl.No.5
BR and Sl.No.1 Sampang.appa
issued with _ ff upon
verification it is found are two
ufijiiied stated in the
reply" after confirming the
sarruecl in theft' stated herein, the
4;appiicant=. be appointed against the
' V-':,._fserfor1d,. iirifiiiedmpvost on the basis of his name
V 'V at Sl.No.2 in the additional
Time for compliance is three
ntahthvsifroni the date of receipt of a certified
T copy' of this order."
V * ._ It is clear from the above said order that liberty
it .i,s..§iVen to the petitioners herein to hoid an enquiry and
"thereafter, give effect to the order of the Tribunal and
give an order of appointtment: to the respondent herein
a,<2X/E.
only if found that two vacancies occurred anti
wherefore, it is open to the petitioners to
enquiry and take action in accordance with 1 "
not find any error or illegality as vt0"'cail for
in this writ petition.
9. Accordingly, the '=p:ctif;iori disposed of
with the above said obseri"ations_.' "
.....