High Court Karnataka High Court

The Management Punacha … vs The State Of Karnataka on 15 January, 2009

Karnataka High Court
The Management Punacha … vs The State Of Karnataka on 15 January, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 1535 DAY OF JANUARY 2_Q(%:f§T% ~ u

BEFORE

THE HON'BLE MR. JUSTICE:'AJfP  V
WRIT PETITION No.15374/2:)o7 ¢,Iw; : % 

WRIT PETITION No,117a/2003    

BETWEEN :

The Management,  
Punacha Pariyalthadka, -.    
Aided Higher Primaly  " 

D.K. Dist1'ict_-::3745;fV281~,  _   1;:
Rcpmscnwdibyiizsh    "
CorI'espo11(1cI"1't_  "  ,  "  '
Smt.Ushalaksh131i Mg 

...PE'I'I'FIONER
% (Common in both)

(By Szi.I{}i2am lI;:3I"-v1_:.1i:~. 8';' Assouates, Advs.)

hi wxgxa. 

  '  ,

« Rep:ve"ae11a!;c:d'by its Sectary to

_ .  1 ' 4. _ __ Veovexxztazgutf Appellate Authority
'  & Secondary Edumtion),

ducaiion Department,

-ffM.':3.Bui1ding, Bangal0m-560 001.

V.TI;he Commissioner,

" ~ " Department of Public Insm.1cti.ons,

Nrupathunga Road,
Bangalore --- 560 00 1.



 _ Bangalore.

I  '    * xcation Omccr,

-3-

3. The Director (Priznaxy Education),
Dcparmcnt of Public Instructions,
Nrupathunga Road,

Bangalore ~--- 560 001.

4. B.Ramakrishn.a Bhat,

S/o.Sri.Mahabala Bhat,

Asst. Teacher, Punacha _
Pariyalthadka Aided  
Punacha, Bantwal Taluk,   A f: '
D.K.I)istrict - 5'74 281.

(By Sri.B.Ma.n.ohar, AGA' td'.R-4. A    
Sri.0.Shdvarama. Bhat, Adv. for R4,, _ 
Sri.M.R.Shaficndra,     

InW.P.No.1178l2008  

1. The state
RepI'e'$_en£edVbjritS" ""  ' -
Under  
Ed11catio1*14_I)cp~a1*1J:t.ic1::t;,"*--....
 Eduqafioil, k¢I.S'.Buil(fing,

X . Eamvak. Emma Taluk,
 ...RESPONDEN'l'S

(By Sfi.0.S 3 Blm, Adv.
-  " for inttpkzadjzlg applicant
. in I.A.i/O8 8; i.A.iI/2008,
Sri.M.R.8hai1cndra, Adv. for

Impleading applicant in i.A.I/2()i)8)

W.P. No.15874/2007 is filed under Atticlce 226 of
the Constitution of Imiia with a prayer to quash the
order impugned dated 30.08.2007 passed by the

 



-3-

Appellate Authority cum Under Secretary to
Government (Primary 8: Secondary Education, in Apiteal
No.40/06 Ed 280 PMC 2006), as per Annexure 'Afancl

consequently to set-aside the order dated "~ V.
passed by the Director, Public Instructions,  ' .

of Karnataka in Proceedings No.O'7(6)/PriM,__ 'Eg1n,iMisc4 Q  

59/2002-O3 as per Annexure 'D'.   

W.P. No.1173/2003 is fi1ed *--.un;iier: Amaze"

22V6'*--~of1vo.jA

the Constitution of India with a prayer. to   '

order dated 5.12.2007 issuedfltyy the Rzm "

cancellation of the approval of "Knead -3Moeter
per Annexure 'A'. .     

as
as

These Writ petitioiisfl   for  , this

day, the Court made ttxe_fo:l.'1£:s\ri'r_1.g'; *  V _
 f9P;o'ER If  AA 

   of by mis

common order. " _

   "question required to be decided in

 'is, whether the appointment of the 4th
   Master of the petitioner-Institutiora
_    interfered and also as to who should be

     the post of Head Master.

V[    The dispute arose Way back in the year 1991 as

  who should be appointed as the Head Master of the



been set at naught and the claim of the 431 respondent

was directed to be considered. Inciderntally, it is

noticed that this Court, while confirming the ~ 2

the Tribunal has obscured thus:

‘In the matter 3-;o3.qne L.

can claim as a matte?’ .°-f «.

promotion to a    _
candidature of alt    

has to be   
respondent   than

the 2.} %;.® .fea;Qo§:..§ come

on hifiivhy he was
negzewtea; % by the

an a proper and

. and not an arbitrary
M of it. A person more
r§icfey …be deprived of his right to

* gr there is anything found

.V Nothinghasoomeonrecord
AA : it could be oonsidened that
No.2 here was not eligibte or
was not liable to be
Thepresuntption thatafcwourwas done to
respondent No.2 because he is the sun of

legal remedy against the decision of the

273/

.5.

the Correspondent on the face of it appears
tobejusttjfied’. ifiwdaimofrespondent

No.2 war be considered from the date the
post of Head Master became vacant
proper order would be passed ‘_ V
month from the date of _V in

ofthis order.’

This observation the

Revision Petition has Since tiieuorder of

the Tribunal as well given effect

to, the 431 proceedings in

the Execution
Wes’ the claim of the 431
respondcm; The said order was
by petitioiier before this Court in ().R.P.

allowed the revision petition

sefaasicte’ tiieiiorder of the Executing Court on the
i direcfion issued by the Executing Court
given efiect to. But however, liberty was

V _ it to the 4* rwpondent to pursue his

– 7 _
petitioner~Management taken against him at its meeting

held on 27.01.2000. V _

4. Consequently, another round of
commenced inasmuch as the petitioner
appeal in Appeal No.38/2000 bgs:foze« . ”
Authority. The Appellate Authority
several proceedings, which
the appeal of the 4*’? the
Dmetor of Public Insuuefioe
the entire issue to promote
the 4th * A copy of the said order

is at to thereof, the D1I’ecto’ r

that meet in the school is

the post of Head Master and if

_ V No; 1- the post, it should go on to No.2

A and if the post it should go on to No.3 and

e The said order was questioned by the petitioner

N No.3/2004. The Appellate Authority once

V’ having regard to the conduct and also the relevant

rules relating to the appointment of Head Master as/fl

J

.. 9 –

is only an ofi’ shoot of the first petition. If the petitioner
succeeds or otherwise in the first petition, consequentfml
order would follow in the second petition.

6. Mr.I{.Ram Bhat, learned counsel ”
the petitioner would strenuously contend. 1 1 ‘V
promotion/appointment to the N
within the realm of the admhfisuofioo’ the
of the School, not\nrithstanding”V’i~};§’é,’ feet it
aided school. He mus? ‘that

proeeedi11gs 4’33 respondent for

misdemeaflor-I ‘yfisgs punished inasmuch

as he was days. He further submits

,f’ti”1at “is better qualified and more

of Head Master. Hence, submits

L fIze:’Vorde1;s::p$3;ssed by all the authorities are liable to

e e Villterfefegii

Mr.O.Shivarama Bhat, learned counsel

V for the 4% respondent would strmmously

contend that right from the year 1991, the 4*’-*1%

-19..

respondent has been running from pillar to post
inasmuch as right up the Apex Court and the claim» of
the 4th respflndent has been upheld by the A. V.
He further submits that the 4″! mspondeiifi
qualified both wucatiomwise aiitiii
head the Institution as a
submits that Sriharsha Shasti:*’,;V:VV:i:s*: cleselj ihe ‘V
Secretary of the Iflsfitlkiiifill. eubixiiis the
impugned Orders ‘are

8, ~ “fiiiditzional Government
Advocate.’ State, submits that the

Grant§ii1–aid”~~ to be mad with the

3 V’ Aet, the criterias for appointment of

are enumerated. He supports the

‘V and submits that what has been done

i:I1c”a_{1t}:1I’ii:ies is to mow the procedure oar the

of Head Master as laid either under the

’11’ Ediication Act or in the Grantwin—a.id Code.

/

X

E”; appmved by the Apex Court.

V’ as the 4m respondent are qualified. In
guys to% be noticed that the 4:2: respondent is slightly

% inasmuch as both the claimants have
V their Post Graduatiorx and have obtained a B.Ed.

education also. The additional qualification of the 4th %

-11-

9. It is not in dispute that both the petitioner as

wel} as the 4*” respondent are litigating sinee 19’9_1
regarding appointment to the post of Head ~
has been observed by this Court in
proceedings, which has been
would clearly indicate that A
the 4’33 respondent cannot e. to

be appointed or :« Itiaster,
nevertheless a in the

earliest of the 4*
respondtg-;V;’:’1tVTVi’f;v; ” the appointment of

3111′ 33131?’ hoe basis was not on

merits; but on.’ ether exmaneous circumstances.

to be noticed that both Sr1hars’ ha

/

..}3..

Secondary Educational institutions) Rules, 1999
Annexure – V1 with reference to Rule 3 would indicate

that the promotion to the post of Head Master ea’

Mistress shall be made on the basis of 4.

teacher and seniority is to be deterI3:u’L:1ed x

the number of years of continuous

of entry into the cadre of
Grade-I or Grade-II as V the his in

dispute that the 4*” h’ It rendered

continuous years. Even

0thCI’WiSt:_; I_II_~ is made abundantly

clear that tige’ win Act as a Head

Master’ of then On both counts, the

atelaéhv for appointment as the Head

12.~~jCo1V1sequently, I am of the Vi£’.”W that the

« orders passed by all the authorities mnnot be

Having’ regard to these facts, I am of the View

..t?;’1at there is no merit in this writ petition.

Petition stands rejected.

-14..

13. In so far as the Writ petition 1178/2008 is

concerned, What. is questioned is the ondorscniofig

issued by the Competent Authority _

petitioner — Institution to give efihct the u

earlier. Since the orders passod

Authorities are confirmed, o:lV””i:!1’é

impugled endorsementfalso
the following order is u V

Both the p¢:::i¢nsAsza§;:1 ”

A11 stand

CoIn’;5ii,4:’.§.11r;cVot_’ ‘£fi.e»* of the authorities withm

_a of from today.

14o m. B.Manohar, learned Additional

appearing for respondents 1 to 3

w.p.’m; 15374/2007 is permitted to file memo of

T Within four weeks.

Séfm

SP8