High Court Karnataka High Court

The Divisional Personnel Officer vs T.Muniswamy on 23 November, 2009

Karnataka High Court
The Divisional Personnel Officer vs T.Muniswamy on 23 November, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 

IN THE HIGH COURT OF KARNATAKA AT BANGALo':EEj.VT: ._

DATED THIS THE 231-d DAY OF NOvEMBEI2..A":%oOé:"    "

PRESENT   ._

THE HON'BLE MR. 9.1). DINAKARAII, EHIEFI

AN}?  _
THE HON'BLE MR.JUSTIQ_E'-Y_.G,_SA]§HAHIT 
WRIT PETITION NIj.S2'37T/.7§2O4j9 }SgCAT)

BETWEEN    1  

1. THE DIVISIONAL,P'ERS=ONNE~L OFF'I«C~ER__,_i
PERSONNEL :3RA;NcH~.SEc; _ _ :1'. I
SOUTH wESTE'RN"'RIAILwjgay;'--..__--  
BANGALOREV4»-SEQ o23.'--V  ~-- 

2. THE UNION Or?:1l\IDIA,   .
REP. BY ITS GENERAL" .M'A.NA_GER,
SOUTH WESTERN I-zAII._w'AY;'
HUBLI - 589 020. , A .   PETITIONERS

(BY SR1. DEVADAS, SR; ADV.' A/w SMT. KS. ANASUYA DEVI FOR

M /  NYAYAMOITRA' ADVOCATES).

ANE; 

' V SHRI T. ' MIJNISIWATMIY

S /O. THEERT-.AN; "

.. ;jAr;Ep ABOUT 45 YEARS,
I _ EXLCASUAL LABOUR, SALEM DIVN,

, 'sOUTH,wESTERE RAILWAY,

  0» CHIKKAMPATT1 COLONY,
  ' 7TM_U"1'HA:MPATTI POST,
  _ TDEIA-RMAPURI DISTRICT -- 635 301.  RESPONDENT

THIS WRIT PETITION IS FILED UNDER ARTICLES 82;
227′ OF CONSTITUTION OF INDIA PRAYING TO CALL FOR,_ ‘TI-‘IE

RECORDS IN OA.NO.476/07, ON THE FILE OF ..TH’E.._’CAT;
BANGALORE BENCH AND ON CONSIDERATION. ~
MATTER. QUASH THE ORDER OF CAT, BANGALO.RE.jBENC’H.. _
DT. 6.5.09, IN OA.NO.476/O7, VIDEO,’ANN~A’;””‘ae’_’v.D’I~sMISSV ”

OA.NO.476/07, FILED BY THE RESPONI5ENT’ANl3_ . _

THIS WRIT PETITION COMING UP._ FOR ORDERS, I

DAY, THE COURT DELIVERED THE’ FQLLOV’J._ING;~
ORDERF ”

(Delivered byRI_D.D;eI-I’eIRe_§ee’;’IOJ.) D’
This writ petition is by;the’.’:DtiVi.Sio_nal Personnel

Officer, South We.s*;’errI. respondent in

Original App1i_catiOn on the file of the Central
Administratiife (hereinafter referred to as ‘CAT’)

Bangalo;-is ‘Bench,’-»_B_la:igalore, being aggrieved by the order

‘Tde£eeI.I’ljQe.oS’I2oo9 wherein, the CAT has allowed the

applioatipon eil.granted the prayer of the applicant by

di_reeting–« the ‘respondent No.1-the first appellant herein to

the exercise of absorption of EX.CL’s against the

a§{1ai1’a_ble”Dl79 Group ‘D’ posts in the manner explained in

he has been already asked to attend for screening’j”»o.
on 30/ 12/2004 and 31/12/2004 at

Institute, Bangalore. Further contents’ of_’

Annexure ‘A-5′ would clearly sho_wHthat

of Casual Labourers eligible,’

entered in the live register _ and vltvhel’-namelcf the

applicant has also been Furth__er”,,_the

that applicant had been call_od»v.for__scree*ning
absorption of casual .an’d__’that_his name
has been found in the
by the applica:r1tl_ pp eaniier letters

Annexures.–~’Fa5l5:_to. vzerfi’ cancelled since the

educational:iltgualifilicatiopn hadllbeen prescribed for
absorption, for the purpose of
absorption a_nd”Vvrouid only in case of initial
appcintmentiiip * it

V Thelllbmaterial on record would clearly

‘ show »t_ha.te.there is no merit in the contention of

the applicants were called for

screen_ing_Vi’only for the purpose of preparing fresh

live re_gi”ster as the intimation would fairly show

VA iasikreferred to above that the name of the

‘applicant had already been entered in the live

= …–register and he had been called for absorption of

casual labourers. The only ground upon which

3,»: \
. A K

the petitioners seems to have rejected the claim of

the applicant for absorption is age limit. -1-

clear from the Railway Board Master .4

No.38 envisaged at Para. 17.9 as iioll’ow_s’:,–

“At the time of scree’ri*tirtg’.A_Aoficasual.’_ _

labour relaxation in’ page should
automatic if it is €St(1′.bti:8’h€d “t1′;at_V
individual was within the prescribed age
limit and had been more’ oifless reguiarlyvvi
working. In oldlfcas-‘es,, .wh_er_e”«the age
limit was not observed,.felaxat.ion of age
should be considered’._syn’tpathe,t–ically.
The by cpos, DR1s the Chief
Engineers }i{L’_on..stru1:_tiion)’_ are” competent to
grarittiitlievreiagftationy Va’ge””.,: ‘

12. .The..faet that. Cefos, ‘Detox/is and the Chief
Engineers competent to grant
relaxation ‘made is:’i1.ot”—diisiputed by the petitioner.

Further, haviyngeeregardiwto the fact that the case of

thei”ap_p:licant before-“the Tribunal is for absorption

‘ Land’ 1i.ot’~for_lini_tia1 appointment. What is required

is as to whether the appointment

of”-..cas_ual;Alabour was within the prescribed age

limit” when initially recruited as a casual labour

Aiandgthe fact that when the petitioner was initially

i’7eng”agec1 as a casual labour, he was within the age

at …~iimit was not disputed as the date of birth of the

applicant is 25/ 12/ 1955 and initial engagement is

l Irititexzléfes/No

to the above said material on record, we are’:”‘–.T
satisfied that the finding of the Tribunal
justified and does not suffer from any :”
illegality as to call for interferenee in
the writ jurisdiction of this Court ah;-ie,¢hpraihlgi3;,s
We hold that the writ petition V
and pass the fo1loWing:– it _ A”

…\W° R

The writ petition–_ is ajcii slfriijs sxed’. ”

4. Hence, £911.-hm-.hg §.t_A_}1e{fl”1tliridi1’1A¥§”ili1ft31T1_C._1__t§f’:t’elci by us in Writ
Petition No.29′;’74(l’)l7:fi.2>:(5′(‘)ll9l–. ,{Clisp’6stetZ– -gm 18–11–2009), as
referred supra, .vtfrit_:””pe’tition is also liable to be

dismissed. Ac:lCQ4rdi.ngly, it:_i”s.§liismissed. N0 order as to costs.

0’)
£2»

/.

Wei:-…£-East: Yes/No
Sf5b/