High Court Karnataka High Court

The Assistant Executive Engineer vs Sri Munir Ahamad Mujawar on 9 April, 2008

Karnataka High Court
The Assistant Executive Engineer vs Sri Munir Ahamad Mujawar on 9 April, 2008
Author: Subhash B.Adi
[I

In w.1='. No. esvvxjaosm

       

 "  Road. nijagur.

111

IN run nae COURI or xannamaxa Am naNaaLom5= 
Damn» razs was oi" nu: or npnxn. 2oo§§f{= é

in-vnnuru -in

WX'firI&j'I

1 "'1~.e Asst. 2.1::--"' 'F971-'ye:-.".v_!.ri1i*V'-~=1.-;?':= A

-bl I-Illa-Q-V

E111; Pandhayath Rngina§king:" ' 

fiuh-fiiviniog;_3¢n'ikaman fioadg
Bijlpux. ; ',r * MW

2.. "'1'-..e =!.-:e.«ié4:t$;"; V':-i'-2~.:',;.!4.'..ee.=r.*,
3111!: Plnchflyqtt ,.f

%

V «-599 S4-:;:.g%p4I. !t.en:;.n.._i,-

. .vAq*ed"vqb:imt'32 years.
".fiaaidgfi$ aivcfa a.s.raei1,
Bertha]. 'agahi, Indi Road,

3i'j¢{3fiE 

""§ V1LnSri;'§§Iu 8/0 amugi Loni,

" Ag"-'a=.'. abaat 55 3-a...-*5.

é' '-_M3:l.dnnt at nlnapuna {Rahal},
:Cio 5.3. l?o.til, i-carnival Mani,
. . .1L'IS?ONDEN'.l'8

£3! 53:. Hansen 5* In»: vi

'*1



'this writ Potition is filed undiz

.....A 60"!

fiifiielaa 226 am out at the Ca:-.:.-9.1.!-.1:.*.:i:~.:*.w~.ie.*«£*~..
India, praying to quash the impugned  V.
dated 15.12.2603 puma by the __--'.E;aa:éi:nij& 
Presiding Officoz. B-ijapur: in Ref. 1~{9."5.9i2i!01 ' T

'lfidl annexure 'A' . _  

BETIBEN :
In 3.1'. R0. 85707006:

1. Thu ant. Eaocutiva Engingux;
iii in iancinyath V §x)gin.ai'ri._imj,"-» __
sub-Division, Bu1d_i??.amnn.V--aoag1,  _
Bijqpur.    "

2. The Exocut:1fi:r;§'--Bngfiii§§.§z*,  V
2111:      
31 japuz :'nm.,y1an, ii-r5..;£»ili"=1??=iti*..  i .. .PE'1'I'I'IONERB

{BY sum}. 3'!-i"""?-*._7"("_J'£'i-?'4VV"'fii.'_'a?.3fifiV'J'."1'.'ES, """'v'"""""'.i.'Efii

5:1 . lrzmir:   

_.,5f:'a I-Eigjirisah ifiizfiawaat,
 .V mad" *----ube"ut '39 yujéi.
':m"¢"Jnr:p.r.og:i,.__ Hour hchur Katti,

Sitlnfii 6:.-._ jvi-"--.9a:i_.. _ V Eij spur . . . . RESPONDIIHT

:3: am,  3. an-:.nz.n.99z~.u.=«. .9-

  A' 'i*-'mic «:1: Petition in filed under

Tfixeiclea 226 and 227 of the Constitution of

 --...'I:.~.1.1,ie.. gggying :9 quggh the zlmpugnod onward

"'»..¢in_tad 15.12.2005 panic!' by tho learned

 *.Pfiii:':'Li.W fiffifiafip Bi-jag-:11: in Ref. 2:.-=.a2.4'2ee2
 --« ~ Vida Annexuro 'A' .



' BE'1'I'I£N :

In VLF. ND. BGBGIZOOE:

1. The hunt. Exucutivo Engineer,

2111.: .'%a:~....*-*-.a3-at}. Br.-,-ir.ee.~:.i.-...,~,

Bub--D.i.1riaion. nnndikaman B;::'a;d.F.,  V
nijapur.   1 '

2. 'mo Exoc.-utivo Engimwz-,-.___

9.1 1 1 I Dun:-215.:-|r.n1':I1 . -

Bijapuz Diviuion;  

3. 'me cage: Executive7"e:s.'i;;:;;-;'*--Tj~ 
21114: Panchnyath, _ V '  
fiij spur fiiIi:_::ig=i:. ,fii'j--a'pur..._j.__ .; 
um am-.  -.§asm:Afs§%; AINDGATR3)
mm:  %%%%      -

31:1. Appa:ana.Ew..I§-,_A fippanm . . '_'
Shctty B'.oI{.=_, AgIid_fah*a31t:. 35' years}-
I'I;li!;l_!;l!Li.   »*In;1uatricu,
Darya' Road. Rea: :1-I:L'11;

'A Ann. 413'

In-.lJ......;...§ ;u.....I..'. .....a. ..
 . .Il.I.JI_§Mg.Lp mnxLJuEa5saf.§uugnap
 C.!q"ari;"L».V;G. !tu1h;k.u:n1;  ,   '_
".§sd1fe¢;Vatg;«.% B13 npuzr. . . 

 Jz1§é.!.'sI1i";*&»& 3. mman-pmuvAn,_;_ Arman-rm

"I"ri.i.$* imi: retition is i:'i1ic'1Hi1"nn.II"':'rE

 ,fi:ti<:1ea 226 and 227 of the Constitution of
 7IEi_II_.,$' praying ta quash the iupuqnadj mud
 -.f.c.!.;;e¢ ;t.§=f_lz=2t;It_3:'.s pgsgag by the learned
"'*V..E:_:e:siding ottican. Bijapur in Rat. Na.23.f20o1
"Vii-id: afiniiiizra 'ii' .

'muse writ D-atitians earning on to:
Enauminary Homing in 'B' .Gx:ou1_'.: this day, the
court made the £o11cm:i.ng:-



Kai

0 R D E 5
Those three writ potitions are  V.
against Ref. Na. 23. 32 and 59 of 2koo'v.1.: a....  *

15.12.2005.

2. It dispute was raiai-§&--~.... by ~.1':iha, _  v%
inter-«lie alleging ;__tha1:_.   as

flail? '---= wlwees  *.é7.*'~.::'si".~'-.5] gs-;_g,'-u;|.L'£I;5 Lye

boen tanninatggi.  illisiari
that they   ~   é1io days at
continupup   25-3 of the
1.1).   -'to rotrenclmant and

g;._n_.1m-ad issg_1ngt's-.t&Vijua::Lit..»..  9w1t:h but wages and

  Claimant in Rat. No..'.'u9f2OD1 also

.  that, ho had conwletud 240 day: or

 faontinuoua service and claimant in Rat.

No.32!2001 also worked 240 days cf continuous

51!.'



'[

auzvice. In support of their cum. they

roliad on Vouchers i::¢.I«I1 to M9, N10 to 

Ex..n1 to H21 in Ref. No.32.

4. The Labour court has-viva}.   

doaumunta round that, '1E_1_ja.po  c21V:n1,raar;:£éi._*~...11g:§3o %

waged :9; 240 ginnytj of c9n£ivfiuaysiQ" (your

"ad th-'3; are 1*...-s'.:"'-- 5§ais'.'-  i.'-:.'l.""££{" . '+~J-.'~..et:e:'-....*'-"'.-13::-.*.:

courmnnntion.  anti' 'TT§:-.i:'e._'j.__' .V:ar§i:"ii;1e for

rains tatarag-3:.    

putitiofiefis %V izhnt. in so far as

claimant fi<$'.;.1._'1:;-né':;""izo.59r2oo1 is conaonnad.

5 haé  :.not': ._ceufi§1i'e§d 240 days of continuum

'icLr;:Et'.."' -  to H9 t:1w_.r do not prove

this nmn;-an .sm_: 1 :11  Sill;

u A provisions, all the employment: are roquir.-ad

to he made in accordance with than Rules or



 ~ :Lu

1:o<:1:u:I.tment. He further aubzrnittod that. thciisg

worhuon were engaged temporarily

  '  " ..

particular purpose and for short    M

H

9- 21;;

it th-
right created. in the  
alas suhm:l.t1:a-:1 than':  d§§:i.V:VL"y"3Iv-iragos
for 1:£emp orury porigé     :    39 articular
purpose cann-;§t':§;a;; é* ccé:§:1a?§L§ééiotf.A':§»:fiLé§"~Va;.___jé§i'§'ht created

n-urngg;

----

1D

1|’!
Ir!

I1′!
49
I1
“I5
(I
I3

: :3
31′
1:!’
1%
I?-‘
1
I

l
J.

E

It
3.1!
1′!’
H
H’

auhtuittfisf in which they are

working ark’ x; ot.V’;a§na{:’i Vow:nd post and the 3.1.11:

gunfi6fi””‘éontinua the petitioners in

It is turthu: auhrnittod that,

…1’: $33.35 x

but tho cmnpannation could be an-mrand
against the noinatutomont and whon the post
not in oxiatenco or post is tonuponary in

nutura or the past: is for I paxtziculax pugpoao,

1; gm

,9»;

I;-V”-

_ directing

-1

the reinstatement amounts

etaating a post 10.1: the purpoaa._’ ‘_;V.i’§§;:fiA~

reinstatement. ‘rho vouchers p»roduca__d ‘ T’ 1 ‘V

pe°.:it.’ic-.:-.2.-…-5 =.-n.3,’ shag t….-9…,-3′ th-‘tr 7-.9.-.i;v.’~L».__”

daily wages for paziicuiaa
point: of time the appoiniili-grit’ N4.
rogulax appoint::wont}_”~V-._ the
Laaznad Counaej, rolifisvia’ of the
Apax court the matter

Irla _

an . .7 .. ..

iii su:g.i:e.a-mt, the inifzial
burden af fiho workman had worked

2-GO dgayrau “is on the workman. Evan

rgonfiiifibaa working of 240 days. if

is izmvporaxvy, the workman will

” v,_;S5’ho further: zaiiati on a judgm” out M’:
x Icoum: in 11.: 200′: III. also in the matter

VaLk% :q£ na:n ulnnn nan:-an no ‘VII

.. In

circutuntutcu has held that, it than

appointments are short lived and

tmmpczary for a particular scheme,

gaze: gig g 4 in; 1:43;: -:a.1.’f’1::i. 33..

in ‘fihii aaia fi””w.’|.i”a” V
that. in one of totmdgfifiry cit
contractual employmagit to:
particular pus;-nu, _…;,,:,’v.:’;:f§.ji_.¥”__¢’-,4or1:EaJ: any

right in tho tr.» –:}é1ai:i’1*'{–]’ra’i§§§’ta1:amant.

7. shy. :’.§’a i;;::V?5:her decision of
the npéx cou§h£’Vizcsij:o:i:§ai1n (toot) 5 Ice 1:’! in

tho matta:’iM%a:V cm! unxctnr.

-‘—5-i””=’e=”: V.’ .V%.’.-.’.-= e..– I..-..-.-. an era.-.-.3 and

W_g11i:miVtt_§&_ in can an appointment made

basis and riot in town of

V .pno§i”aié§s”‘$£ any 1111.0: remand thor.-«under, had

tight to continue in urvice.

tho appoint:-aunts _having been made all

in
CI.

fll
I-

H
1
£
H
II
‘In

‘ sonic: cannot be construed to he roizuanczimont

under the provisions or the net. In this

daily wage

Q2’! t-“.1A.ec 21*-n:|.te th t
” nature and the uorimifi iiith

‘ had accepted the daily wage eraployment.

sequel.’ she relied can at para: 13 of the said
judgment.

She eleo relied on

judgment reported in (8006! I see T’ K

abolition of project or “”a.:V:”techeuie_V_
itself. workmen .’ “d;Lrected’VV to:

nine teteruent . V

6. Learned ..;I_.’or Pfititionere
relied _c:1r1..__e “?+Irar’_viI’:1§’:’e’«-,:J__. the Apex Court

as welig nan’ eubtuit that when e.

‘ 1}’-

ll

4-._.i.1}r _ 3.1.-:_:’I_r;I_.n:l__e;u.:..1_ to: I.

.1—

II-U

yuayunv 13

Flu
HI
fl’

employee cannot

of right: for reinstatement.

It .. tea: a particular scheme and for

‘2;gsarti..¢;uiex pun:-pane the appointments are made.

cIII¥1u –u–u uni I

also euhmitted that, no doubt in normal

” ” V . Vioapofzd” xiii .

circumstances, if the worhuan conducts

days continuous somrico, if ha is

tunninated from service, the

I:

3

[J
In.

I!’
ll
dz
:4
r
1:?

-< nu

I.=~
I5'
1::

Fr
E-

as
it-*

-r
IP-

1:

against the ”

rninatatomcnt has to he itiiifiecfi Vizmé
at rodruitmfim; ho
continued for ions: pogt
dohoru to 14 and

1!’. of t..-.: £.::~.:-.+e-;~.:,-a.i.—;:*».;:1,.é.~sz~;i:«.ai£;::~.-:-11;;

9. ’12t;:’1.._AiIe’aifia’j:-.,§ubEfii.§’to’d-‘ that, in this can
1.211; sngn_g§z:,_gg1:.f; particular period and

cwn§’e:__to an end. I-linwavar.-, the izabnuaz

.. the ground that, ratzunctmont

: is not granted tn the

if ‘4″1.;:§i:rpa;-adiiinta, has allowed the uclaim petition

roiizatatamant oi! the roupondanta would amaunt

to creating a post without cadre strength and

01! than 1.1:. not.

-311a

also amounts to hoping the surplus orrploamfim;

in the 2111: Banal-myath, to: which

sanction. She also nuhmtted t:hjI§;’v:”_’ T’

The Labour Court without iefisrrinq’ fiat:

hlfi
wound that, the completed
240 days o£;””£E;pg§;tir}.11os1é.”‘: zuntnu

hum

.. 239:: paid

1.-nt:§:ia1jz’¢:!niIIr11Vj锑Véefiwéhfiatiun, the tupondenta
are ar_:1:_1t1§ d £6: ‘I~zd’:3.:iii:atomont.

__caun.-.Ia1 appearing tor: tho

.t’fi§§£#nd’i;fi’I$?iébL£kfll0n submit: that; tho

«gtocuaiiii-:.11:$ . faroducad boron the Labour court

Ehnt all those respondents have washed

once the workman oatahliahau

that he had wound 2430 days aontinuoualy in I.

uuama the c1.§1m tn’;

rafi:-ificmun*’f5fvnf1″§V:fiafi’tpiaiati’6n failure i:oA

you: his termination is illegal, and $5129

Norman in ontitlud tor rainutatonIi!fl:_”4:

consequential benefits. He fuzrtharh’ u

that. thl Labour: Court

” . 2 4%.’

firms °i:.’::ie..’i..I: on

daily mngoa 210 days
continuouly in I. being no
zotranclnnont section
25-! of fl’-i_1i;i_= ____

roinni:ai:’ea:fieni:.– ..–~cormaction, he relied

on a 2-VIV;’:a¢:uAAr’!’itie:?§nV in 200! 11!. our 306 in

:_’j’ “E:L).’ nun nmmnnrzou s
ta-n., VII. nnnr.

dfilifiéii in question and the Qupromo court ha

i. -«. §:aii£imnd thy name.

7′

11. 575 iii?) a11’zic1’uit”1:id ‘fi”‘f, ifi one aria ‘in

Norman has been rainstntnd in pursuance at

I I-135″ u

3131:

the award. However. the I-earned Counsel ‘fax

the petitioner submitted that,

xeinautement man in compliance T’ ‘V

interim order passed in the vhfiit’peL;i.1;i.,;;;–_._ “V” I

12. The only q11eation” _th..at

consideration in th:i.__a : ‘

“whether the reupefifiehfé a:éevAA.’jefitit1ed to:
xeinateteraentv up ‘_-..1_:Vr.iat;«, V they have
camnpleted 2 ~§£__1r:.pn1;–ig;zie1§I§e” ‘aerviee in 1
your in reepee_;i:;»’;V9f” ‘eIu§§’§;ej,fment under the

fll-Ab H’ ”

13. !mg16:;re1envt'”‘ state is; _ a ‘public

:5
if
I
E:

J
1:.

‘.4’
*2
5:-

[.-0
{ul-

(1
Q!

-ii
2;’
“i
ll
HI
,I
II
fl’

.i|’u:’ti¢:1-D 365 of the fionstitution

Rule or Prmriuiona made in

Lrtiéle are subject to Part III at the
‘V’.’e §’2eens:.;tfib1on particularly articles 14 and 16

constitution at India.

It. in not in dispute mat, the petitioner

is Z2111: Panchnyeth and state w:l.t;hJ.n- the

2%

\_.

c”-w

-1’…

meaning at Article 12 of the constitution.
in nine not in dispute that: the
were engaged on daily wages and ‘ 1 ‘V

Ann-I new emu ngnatinnnd n;-nut 2
iwxww W ———— –1vV–r ‘- v — ‘V:

recruitment firfifiiiiu nit V
dispute that, the efitg:’&gement_V_ Htlie
respondents in ‘ion the
qualification nor but it
was to: exigentfigg’ tinein’:.w~’:ee:1nfii1dae_fwene engaged-

.f.e: a gaxtitninn If es-..I.pJ.e:,-2′.-..-.2-.t is

given ‘viéfiei -:5: teiifgierary ‘pinion taut

employment not confer: any night

on the ‘tn dleiin for reinstatement. No

undue; s.¢mn 25*!’ of the LD. Act. if

‘is. nemgietea continuous service or one

:-(ta:-,i.e~.~ -. aw.

ZLEF-‘G -‘–~’- in – }’$..’…’.’; – is entitled.

benefit :51′: fiection 25:-F. hU’If”‘i.f; ir*v”i–”

iienfilejgment in the state has to be in

“‘«’.’:qe:ieenence with the Rules or regulation made

Hinder Article 309 or the constitution. It in

not the case of the respondents that. they ,

J

L 7

were appointed against a permanent poa1: b::
against: a clan: vacancy on to the V.

post. if for oxiqoncy, the 2111; * K

.25′

confer: any right in the
to: z-ogulaxisntion i:; 1′:ho'” poat
or * 0113″ toinatntmont ” Emchwnth
can continue; iinily wagon
y.r1n_i..t.=h its Evan in
“”” H N M past: Is: lame:
po:1od.vvv”w1f;ich ‘to filled by regular

:oaxu.iJ:mn£”” Rules, it amounts to

thy .v.”«Ha’1V:ViiL;’L’b..-; zucruitmont and amount:

Articles 14 and 16 oi.’ than

‘”~I’11 7ch.1a cure. it in not sham: by the

gaagta are sanctioned

O-‘In –

unw-

JILIII
VJ: –

H schema grill in oatiatanco nor the war’: in

available. Hanover. the avidonca is clean:

1_:_,g garrison at I

I” .

. ( V

‘that the engagement wee for 3 were week;

-several breeze. it was not aantinuoue, 2

shown” that. the reepondente were ‘ 1 H

their eenricee wax-9″ “”zV:e¢.ti”.rec5L«

–e– an’. -an nunfin

en’.IM1″l _ 1-: -p…._
l.’n:.J.J.n. relnwueuruus. 5

I
by the petitioners, cieerife. ehauie

respondents were sgxgeageeig n-§:;VV:’itj,nuei1ci13’f.v4 but

.t:he:e were eevezel exigency

the engegemnt”««T:.§;’a Vnot center

to claim

“1355, ceae. .wihe£e~ ;ifjV~.i:he”=.ermegemen’c are mean’ in

reepagtv oi}. _:pe§.t is not sanctioned and

is V”Vm””Vpu:poee or: work exists:

employee would amounts to

this case, from the records it appears
. temporezy puzpoee the eezvicee of the

» ufreepomdante were engaged. and 11′ the nature at

engagement in team-e::e.x:y end if that purpose is

4’6n1y’:e~–§ueati9n

~ Thais? that

rhe”:::.ofi;11ded. The said judgment

e Tnut,

-31?-

over._ no right would flow from the unis;

employment. The decision relied on

learned counsel for the zeupondente, 1

Q-I__rgg;

:41… -..——–…’ 1.4.:-n4.:nLfi

-=
case where the apex G0u::§J4::i1«a-.5 ‘HiV:i’1Ve
question ot aonti’§au_1ng”””‘”V. ‘rages
emleyee in respect the
State, has cfiéetion an to

A 1 AV £1
eruploymenfi %V circumstances are
entirely di’f!I_e:=ei1tA’ah£i’ is not epplieahlm The

w-ee considered by the Apex

“‘§S: fi:o whether the delay itself is

L.-

tn –. _xaai-:d ” 36 the

in case of delay the

has no hearing

the facts and circumstances of the case.

this court and the Apex court

¢.=r.=ae_i.’I_I1.= nt:_3_r

five taken 5 Vi!!! that, adherence

V

,Q,q»E’–

?W”v r

Q1’C

to the constitutional proviaidns in parmofint
consideration in the public

View of the facts and c1JlI€3l1ll|Bt3011C:Q’p’_M;fif ‘

direction of xeinatatouiizfiii» _1n8’1z§§i -ihfgi iého
Labour court in ‘rho
unapondontn hgvc day: of

continuous sg~t$*§éo; :1 :EiiSd”‘5;f’*:.’iva….;éoauanah1o to

«.:”~I;aataad of reinstatement, the

:§iia§’¢:1d§:{i:’§.. entitled for cuupunumzion ofi

–1ls.56″,t..)t*iv!:JV.a’?–“‘V’aa:ch.

sd/4

-, ‘judge

“= aw”