High Court Karnataka High Court

Vishwaradhya vs The Managing Director on 18 February, 2009

Karnataka High Court
Vishwaradhya vs The Managing Director on 18 February, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA 

cmcun BENCH AT DHARWAD  j

DATED THIS THE 13?" my of FEBRUA£§Y_..2dE« _ T V %  

BEFORE   = i «

HONBLE MRJUSTICE MO}§;§§?x}V1S#;lA$}fiTAi¥;3.5€§G*UD§AR

wan P§[_rrIN  ;*s--R§ss)

Between :

Vishwa;*adh3%a.j5» _ ' .4  .
S/0 Shiviayya  ' '
Age 19 years, VOCQ   

R] 0 'Vij ayalakshmi .Na2ganjm*math
Near ixukshmfiingana '1-'ample

 ~ . Hir¢_bi~ma --'- Lakshmgfshwar
   Téalgk, Gaciag District. ..i~"'et:itio:c1er

nin¢shk%LM; Kuikarni, Adv.,)

  ' ' ---  ..'IThe  Director
  State Wear Housing

"'._(30i'poration, Head Office
79/3, Prime ROSE Read

   "Barlgalore-»56{) 025.

9' '4 x 2. The Aéministrator

Karnataka State Wear Housing



-2-

Corporation, Head Office
9/3, Prime Rose Road  
Bangalorefiéi) O25. ..Resp0nd.¢n_tsf,.._ 

(By Sn' K. Hariyanna, Adv., absent)

'o"'¢""' _;  

This Writ Petition is filed undef-Ariiéiés 
Constimtion of India praying  ciuaély th é'    *

Annt:xurc~P datxzd 224-2006 pa$'Saf:'i"by the 2c(ii:};"id fiéspondent.

This Writ Pctitiau'   f{)1'»_j(.'5i¥i. CrS this day, the
Court made the following 2       'V

  13...

.V  behalf of respondent No.1 is

.-“‘.z;;¥:;se1j:e:t;7:. S1’i-….F.).i11es}:1 M. Kulkami, iearncd counsel

of the petitioner Elfld perused the material

onfftcoidg A ” .

j f2…v.V_5A§”;11c: father of the peétioner was an employee; of

ji’c;s13onf;fEcnt–Kax11ataka Stats Wear Housing Coxporation. He

. holding the post of Wear House Manager Grade-

., iI/Technicai Assistant, He sawed the :respondent–Corporation

from 18. 10. 1984 ti}! his death i..e., on 7.5.1998. The mother of

..3.

the petitioner i.e., the Wife of the deceased subntitted a

representation to the 1″ respondent on 12.8.I99?$~i,’e.;__:eiitjjin

one year fiwom the date of death of the deceaset__i»”iE’f’?g€}1ti53f.’b”g’lu¥1’§

respo:t1dent~Corporatio1:1 to appciifit ‘ the okra

compassionate grounds after he the figgeiity n~

petitioner was only 1 1 years old RespoudoeIatV«Viflo;ViV

an endorsement dated E”v>,%”7..v.-1()«&.?;’*2J”:”éc§_:’:~’;1t’aVV1″1’tiv.z.1’g thaé1t’the”v’1equest of
the petitioner would gppoizatment on
compassionate groends “attaining the age
ofmajority. t

3. V’T1;e”pefifiofie:=.e’tté§11efi majority on 16.7.2005. Thus,

he made aifipljeatixén : appoinment on compassionate

V’ on By then, he had completed H year PUC

..o_:I{.owever, respondent No.2 has rejected the

apflieetiotl . by the petitioner vide Am1ext1re~’P’ dated

the grotmd that amended Rule 5 of the

Civil Services (Appointment: on Compassionate

__’_”‘:iE’rre;u::ds) Rules, 1996 (hereinafter referred to as ‘the Rules’ for

V V u”.s1’j1oz’t;), prohibits the appointment of the petitioner.

x»*’

– 4 _

4. The impugned endorsement vidc A3:u}.exuro–‘P cannot
be sustained, inasmuch as, the Division Bench of this in

Writ: Petition No. 19′?S8 10’? (S) has mied that the

5 of the Ruics is prospective in nature and éioos not

retrospective operation. it is not in ciiiépiits ftigat iii:

petitioner is squarely governed by of “.>’V0V§.d-‘V

Rules that is 19952; Rules. flu. pz.’o:r.§.cj1:£§sVV«i.1fi’é§if’Viii ca…”

if a minor seeking app-oi;1tmc_J’t’ ‘oompaosionaié grounds
should submit the applicofiofi from the date of

attaining n1ajoriVty_. ‘ As Vt’11e application by

the p€ti:;i’Ij.O]].;S1J’.SVv”Of 1996 were not amcndeei.

Rule 5 of :2u1es_ is%o’a..«:§§e_;i;i§d with effect from 23.11.2000.

Si31o§_§tfie uamon£5io:1V:I?uIe: 5 is prospective nature, the same

applicable to the petitioner. In View of the

ASamcT:é,__ endorsement is liable to be quashed.

V VV _ Accoieiing1y,~t§’3c foilowing order is made :

AA impugned endorsement vidc ArmexuIe–“P’ dated

passed by rospondcnt No.2 -~ Corporation, stands

VT quétsheci. Respondent No.2 is directed to consirier the

\/’