Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Karnataka High Court

Sri Shivakumar vs The State Of Karnataka on 2 May, 2025

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                      -1-
                                                   NC: 2025:KHC-K:2600
                                                WP No. 201675 of 2021
                                            C/W WP No. 201775 of 2021
                                                WP No. 202315 of 2021
                                                        AND 5 OTHERS


                       IN THE HIGH COURT OF KARNATAKA,

                              KALABURAGI BENCH

                     DATED THIS THE 2ND DAY OF MAY, 2025

                                     BEFORE
                 THE HON'BLE MR. JUSTICE N.S.SANJAY GOWDA


                   WRIT PETITION NO. 201675 OF 2021 (S-REG)
                                      C/W
                   WRIT PETITION NO. 201775 OF 2021 (S-RES)
                   WRIT PETITION NO. 202315 OF 2021 (S-RES)
                   WRIT PETITION NO. 200213 OF 2022 (S-RES)
                   WRIT PETITION NO. 200548 OF 2022 (S-REG)
                   WRIT PETITION NO. 200558 OF 2022 (S-REG)
                   WRIT PETITION NO. 200592 OF 2022 (S-REG)
                   WRIT PETITION NO. 200737 OF 2022 (S-RES)



Digitally
            IN W.P.No. 201675 OF 2021:
signed by
KIRAN
KUMAR R
Location:
            BETWEEN:
HIGH
COURT OF
KARNATAKA
            1.   VISHAL S/O DILEEP SHINDE
                 AGE 25 YEARS, OCC.UNEMPLOYED,
                 BHIMNAGAR, TQ.BASAVAKALYAN,
                 DIST.BIDAR - 585401
                                                         ...PETITIONER
            (BY SMT. GEETA SAJJANSHETTY., ADVOCATE)

            AND:

            1 . STATE OF KARNATAKA
                             -2-
                                         NC: 2025:KHC-K:2600
                                      WP No. 201675 of 2021
                                  C/W WP No. 201775 of 2021
                                      WP No. 202315 of 2021
                                              AND 5 OTHERS


   REPRESENTED BY CHIEF SECRETARY
   VIDHAN SOUDHA, AMBEDKAR VEEDHI,
   BENGALURU-560001.

2 . THE STATE OF KARNATAKA
    BY ITS PRINCIPAL SECRETARY,
    URBAN DEVELOPMENT DEPARTMENT,
    NO 305, 4TH FLOOR, VIKAS SOUDHA,
    DR.AMBEDKAR VEEDHI, BANGALORE-560001.

3 . DIRECTOR OF MUNICIPAL ADMINISTRATION
    9TH FLOOR, V.V.TOWERS
    DR.AMBEDKAR VEEDHI,
    BANGALORE-560001.

4 . DEPUTY COMMISSIONER
    BIDAR DISTRICT, BIDAR 585401.

5 . PROJECT DIRECTOR
    BIDAR DISTRICT URBAN
    DEVELOPMENT CELL (DUDC)
    BIDAR 585401.

6 . MUNICIPAL COMMISSIONER
    CITY MUNICIPAL COUNCIL,
    BASAVAKALYAN 585327
    DISTRICT BIDAR.
                                             ...RESPONDENTS

(BY SMT. ARATI PATIL., AGA FOR R-1 TO R-5; SRI.GOURISH.S.KHASHAMPUR., ADVOCATE FOR R-6) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, ISSUE A WRIT OF CERTIORARI QUASHING THE IMPUGNED ENDORSEMENT DATED 02.06.2021, AT ANNEXURE-F, PASSED BY 6TH RESPONDENT, BEARING SUM.NASABA/SIBBANDI/CR-15/2017- 18/245, ETC.

-3-

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS IN W.P.No.201775 OF 2021:

BETWEEN:
1 . MALLAYYA, S/O SOMASHAKRAYYA AGE 37 YEARS, OCC.AGRICULTURIST, SONABAI AREA, NEAR MPHS SCHOOL, WARD NO.5, TQ.WADI, DIST: KALABURAGI- 5852251 ...PETITIONER (BY SMT. GEETHA SAJJANSHETTY., ADVOCATE) AND:
1 . STATE OF KARNATAKA REPRESENTED BY CHIEF SECRETARY VIDHAN SOUDHA, AMBEDKAR VEEDHI, BENGALURU-560001.
2 . THE STATE OF KARNATAKA BY ITS PRINCIPAL SECRETARY, URBAN DEVELOPMENT DEPARTMENT, #305, 4TH FLOOR, VIKAS SOUDHA, DR.AMBEDKAR VEEDHI, BANGALORE-560001.
3 . DIRECTOR OF MUNICIPAL ADMINISTRATION 9TH FLOOR, V.V.TOWERS, DR.AMBEDKAR VEEDHI, BANGALORE-560001.
4 . DEPUTY COMMISSIONER KALABURAGI DISTRICT, KALABURAGI-585101.
5 . PROJECT DIRECTOR KALABURAGI DISTRICT URBAN DEVELOPMENT CELL (DUDC) KALABURAGI 585101.
-4-

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS 6 . CHIEF OFFICER TOWN MUNICIPAL COUNCIL, CHITTAPUR TALAKUA, DIST KALABURAGI 585211.

...RESPONDENTS (BY SMT. ARATI PATIL., AGA FOR R-1 TO R-5; SRI. P.S.MALIPATIL., ADVOVATE FOR R-6) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT OF CERTIORARI QUASHING THE IMPUGNED PROCEEDINGS DATED 30.12.2017 STATE COMMITTEE RD PROCEEDINGS AS ANNEXURE-W PASSED BY 3 RESPONDENT, WITH REGARD TO PETITIONER No. 1 AND 2, ETC. IN W.P.No. 202315 OF 2021:

BETWEEN:
1 . MAREPPA, S/O LATE SHIVAYOGI AGED ABOUT 35 YEARS R/A DR. AMBEDKAR CHOWK, OLD SHAHABAD, CHITTAPUR TALUK, GULBARGA-585228.

...PETITIONER (BY SMT. GEETA SAJJANSHETTY., ADVOCATE) AND:

1 . THE STATE OF KARNATAKA URBAN DEVELOPMENT DEPARTMENT VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI, BENGALURU 560 001 REPRESENTED BY ITS SECRETARY 2 . THE DIRECTOR OF MUNICIPAL ADMINISTRATION VISHWESWARAIAH TOWERS, AMBEDKAR VEEDHI, BENGALURU 560 001 -5- NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS 3 . DEPUTY COMMISSIONER GULBARGA DISTRICT, KALABURAGI 585102 4 . THE PROJECT DIRECTOR DIST. URBAN DEVELOPMENT CELL (ZILLA NAGARBHIVRUDHI KOSH) KALABURAGI 585102 5 . CHIEF OFFICER TOWN MUNICIPALITY COUNCIL, SHAHBAD, KALABURAGI 585401 ...RESPONDENTS (BY SMT. ARATI PATIL., AGA FOR R-1 TO R-4;

SRI. GOURISH S.KHASHAMPUR., ADVOCATE FOR-R-5 THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, PRAYER TO ISSUE A WRIT OF CERTIORARI QUASH THE ENDORSEMENT No.NASARA/SIBBANDI/2020-21, DATED 09.06.2020 (ANNEXURE-F) ISSUED BY THE RESPONDENT No.5 CHIEF OFFICER, TOWN MUNICIPALITY, SHAHBAD, KALABURAGI, THE ENDORSEMENT No.f£ÀPÉÆÃ/¹§âA¢-2/193/2019-20/2077 DATED 21.03.2020 (ANNEXURE-E) ISSUED BY THE RESPONDENT No.4 PLANNING DIRECTOR, DUDC, KALABURAGI AND COMMUNICATION BY THE PRINCIPAL SECRETARY, URBAN DEPARTMENT 1ST RESPONDENT ADDRESSSED TO 2ND RESPONDENT DATED 15.03.2019 (ANNEXURE-G) BEARING No.£ÀCE 65 nJAJ¸ï2017 DATED:15.03.2019 AS THE SAME IS UNCONSTITUTIONAL, IRRATIONAL ILLEGAL AND VIOLATIVE OF ARTICLE 14 AND 16 OF THE CONSTITUTION OF INDIA., ETC. IN W.P.No. 200213 OF 2022:

BETWEEN:
1 . MALLIKARJUN S/O LATE JAGANATH -6- NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS AGED ABOUT 24 YEARS, R/A HANUMAN NAGAR, BHALKI TALUK, BHALKI,BIDAR 585328 ...PETITIONER (BY SMT. GEETA SAJJAN SHETTY., ADVOCATE) AND:
1 . THE STATE OF KARNATAKA URBAN DEVELOPMENT DEPARTMENT VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI, BENGALURU 560001 REPRESENTED BY ITS SECRETARY 2 . THE DIRECTOR OF MUNICIPAL ADMINISTRATION VISHWESWARAIAH TOWERS, AMBEDKAR VEEDHI, BENGALURU 560001 3 . DEPUTY COMMISSIONER BIDAR DISTRICT, BIDAR 585401 4 . PROJECT DIRECTOR BIDAR URBAN DEVELOPMENT CELL, BIDAR 585401 5 . CHIEF OFFICER TOWN MUNICIPALITY COUNCIL, BHALKI 585401 ...RESPONDENTS (BY SRI. ARATI PATIL., AGA FOR R-1 TO R-4;

SRI. P.S.MALIPATIL., ADVOCATE FOR R-5) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT OF CERTIORARI QUASH THE ENDORSEMENT No.MUANB/SIBANDI/CR-09/2018-19/990 TO 991 DATED 13.02.2020 (ANNEXURE J) ISSUED BY THE RESPONDENT No.5 -7- NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS CHIEFF OFFICER., TOWN MUNICIPALITY BHALKI, BIDAR AND THE ENDORSEMENT No.MUAN/AIBANDI/CR-16/2018-19 DATED 21.01.2020 (ANNEXURE H ISSUED BY THE RESPONDENT No.4 PLANNING DIRECTOR, TOWN MUNICIPALITY BIDAR AS THE SAME IS UNCONSTITUTIONAL, IRRATIONAL, ILLEGAL AND VIOLATIVE OF ARTICLE 14 AND 16 OF THE CONSTITUTION OF INDIA., ETC.

IN W.P.No. 200548 OF 2022:

BETWEEN:
1. SRI. BABU, S/O LATE MAHADEV, AGED ABOUT 35 YEARS, R/AT CHUNNA BHATTI, SHAHABAD, CHITTARPUR TALUK, GULBARGARA-585228.

...PETITIONER (BY SMT. GEETA SAJJANSHETTY., ADVOCATE) AND:

1 . THE STATE OF KARNATAKA URBAN DEVELOPMENT DEPARTMENT VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI, BENGALURU 560001 REPRESENTED BY ITS SECRETARY 2 . THE DIRECTOR OF MUNICIPAL ADMINISTRATION VISHWESWARAIAH TOWERS, AMBEDKAR VEEDHI, BENGALURU 560001 3 . DEPUTY COMMISSIONER GULBARGA DISTRICT, KALBURGI 585401 -8- NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS 4 . PROJECT DIRECTOR DIST. URBAN DEVELOPMENT CELL, (ZILLA NAGARABHIRUDHI KOSH) KALABURAGI-585102 5 . CHIEF OFFICER TOWN MUNICIPALITY COUNCIL, SHAHBAD, KALBURGI-585401 ...RESPONDENTS (BY SMT ARATI PATIL., AGA FOR R-1 TO R-4;

SRI.GOURISH.S.KHASHAMPUR., ADVOCATE FOR R-5) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT OF CERTIORARI QUASHT EH ENDORSEMENT No.NASASA/SIBBANDI/2020-21 DATED 09.06.2020 (ANNEXURE-F) ISSUED BY THE RESPONDENT No.5 CHIEF OFFICER, TOWN MUNICIPALITY, SHAHABAD, KALABURAGI, THE ENDORSEMENT No. ¸ÀASÉå 230435/mˤà EJ¸ïn/«Ä¸À¯ÉÃ/2020 DATED:16.03.2020 (ANNEXURE-E) ISSUED BY THE RESPONDENT No2 DIRECTOR BANGALORE AND COMMUNICATION BY THE PRINCIPAL SECRETARY URGAN DEPARTMENT 1ST RESPONDENT ADDRESSED TO 2ND RESPONDENT DATED 15.03.2019 (ANNEXURE-G), BEARING No.¸ÀASÉå £ÀCE 65 nJAJ¸ï 2017 AS THE SAME IS UNCONSTITUTIONAL, IRRATIONAL ILLEGAL AND VIOLATIVE OF ARTICLE 14 AND 16 OF THE CONSTITUTION OF INDIA, ETC. IN W.P.No. 200558 OF 2022:

BETWEEN:
1. SRI.SHIVAKUMAR., S/O LATE SHANKAR HALHALLE AGED ABOUT 33 YEARS, R/AT BHALKI TALUK, BHALKI. BIDAR-585401.

...PETITIONER (BY SMT. GEETA SAJJANSHETTY., ADVOCATE) -9- NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS AND:

1 . THE STATE OF KARNATAKA URBAN DEVELOPMENT DEPARTMENT VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI, BENGALURU 560001 REPRESENTED BY ITS SECRETARY 2 . THE DIRECTOR OF MUNICIPAL ADMINISTRATION VISHWESWARAIAH TOWERS, AMBEDKAR VEEDHI, BENGALURU 560001 3 . DEPUTY COMMISSIONER BIDAR DISTRICT, BIDAR 585401 4 . PROJECT DIRECTOR BIDAR URBAN DEVELOPMENT CELL (BUDC), BIDAR 585401 5 . CHIEF OFFICER TOWN MUNICIPALITY COUNCIL, BHALKI 585401 ...RESPONDENTS (BY SMT. ARATI PATIL., AGA FOR R-1 TO R-4;

SRI. GOURISH.S.KHASHAMPUR., ADVOCATE FOR R-5) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, ISSUE A WRIT OF CERTIORARI QUASH THE ENDORSEMENT No.MUANB/SIBBANDI/CR-06/2018-19/992 TO 993 DATED 13.02.2020 (ANNEXURE-F) ISSUED BY THE RESPONDENT No.5 CHIEF OFFICER, TOWN MUNICIPALITY, BHALKI, BIDAR, THE ENDORSEMENT No.MUAN/SIBBANDI/CR-17/2018-19/610 DATED 21.01.2020 (ANNEXURE-E) ISSUED BY THE RESPONDENT No.4 PLANNING DIRECTOR, TOWN MUNICIPALITY, BIDAR AND COMMUNICATION BY THE PRINCIPAL SECRETARY, URBAN DEPARTMENT 1ST RESPONDENT

- 10 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS ADDRESS TO 2ND RESPONDENT DATED 15.03.2019 BEARING No. ¸ÀASÉå:£ÀCE 65 nJAJ¸ï 2017 (ANNEXURE-G) AS THE SAME IS UNCONSTITUTIONAL, IRRATIONAL, ILLEGAL AND VIOLATIVE OF ARTICLE 14 AND 16 OF THE CONSTITUTION OF INDIA., IN W.P.No. 200592 OF 2022:

BETWEEN:
1. AZURODDIN, S/O LATE FAIMODDIN, AGED ABOUT 33 YEARS, R/AT 2-1-353, SAYED GALLI, OLD TOWN, BHALKI TOWN, BIDAR-585 328.

...PETITIONER (BY SMT. GEETA SAJJANSHETTY., ADVOCATE) AND:

1 . THE STATE OF KARNATAKA URBAN DEVELOPMENT DEPARTMENT VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI, BENGALURU 560001 REPRESENTED BY ITS SECRETARY 2 . THE DIRECTOR OF MUNICIPAL ADMINISTRATION VISHWESWARAIAH TOWERS, AMBEDKAR VEEDHI, BENGALURU 560001 3 . DEPUTY COMMISSIONER BIDAR DISTRICT, BIDAR 585401 4 . PROJECT DIRECTOR BIDAR URBAN DEVELOPMENT CELL (BUDC), BIDAR 585401
- 11 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS 5 . CHIEF OFFICER TOWN MUNICIPALITY COUNCIL, BHALKI 585401 ...RESPONDENTS (BY SMT. ARATI PATIL., AGA FOR R-1 TO R-4; SRI. GOURISH.S.KHASHAMPUR., ADVOCATE FOR R-5) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, ISSUE A WRIT OF CERTIORARI QUASH THE ENDORSEMENT No.MUANB/SIBANDI/CR-08/2018-19, DATED 13.02.2020 (ANNEXURE-F) ISSUED BY THE RESPONDENT No.5 CHIEF OFFICER, TOWN MUNICIPALITY, BHALKI, BIDAR, THE EDNROSEMENT No.MUAN/SIBANDI/CR-18/2018-19 DATED 21.01.2020 (ANNEXURE-E) ISSUED BY THE RESPONDENT No.4 PROJECT DIRECTOR, BUDC, BIDAR AND COMMUNICATION BY THE PRINCIPAL SECRETARY, URBAN DEPARTMENT 1ST RESPONDENT ADDRESSED TO 2ND RESPONDENT DATED 15.03.2019 (ANNEXURE-G) AS THE ASME ARE UNCONSTITUTIONAL, IRRATIONAL, ILLEGAL AND VIOLATIVE OF ARTICLE 14 AND 16 OF THE CONSTITUTION OF INDIA., ETC.

IN W.P.No. 200737 OF 2022:

BETWEEN:
1. UMABAI, W/O AMBAJI, AGE:46 YEARS, OCC:UNEMPLOYED H.No.5-24, SARDAR CHOWK POST, CHITGUPPA TALUKA, DISTRICT BIDAR 585 412.

...PETITIONER (BY SMT. GEETA SAJJAN SHETTY., ADVOCATE) AND:

1 . THE STATE OF KARNATAKA
- 12 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS URBAN DEVELOPMENT DEPARTMENT VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI, BENGALURU 560001 REPRESENTED BY ITS SECRETARY 2 . THE DIRECTOR OF MUNICIPAL ADMINISTRATION VISHWESWARAIAH TOWERS, AMBEDKAR VEEDHI, BENGALURU 560001 3 . DEPUTY COMMISSIONER BIDAR DISTRICT, BIDAR 585401 4 . PROJECT DIRECTOR BIDAR URBAN DEVELOPMENT CELL (BUDC), BIDAR 585401 5 . CHIEF OFFICER TOWN MUNICIPAL COUNCIL, CHITGUPPA, BIDAR-585412.

...RESPONDENTS (BY SMT. ARATI PATIL., AGA FOR R-1 TO R-4; SRI. GOURISH.S.KHASHAMPUR., ADVOCATE FOR R-5) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT IN THE NATURE OF CERTIORARI TO QUASH AND SET ASIDE THE ENDORSEMENT DATED 07.01.2020 AT ANNEXURE J BEARING No.PUSACHI/SIBBANDI/04/2017- 18/566 DATED 7.1.2020 ISSUED BY THE RESPONDENT No.5, ETC.

THESE PETITIONS HAVING BEEN HEARD AND RESERVED FOR ORDERS ON 17.01.2025, COMING ON FOR PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:

- 13 -
NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS CORAM: THE HON'BLE MR JUSTICE N S SANJAY GOWDA CAV ORDER IN W.P.NO.201675/2021:
1. The petitioner is the son of Dileep Shindhe (@Dileep kumar), who was appointed as a helper in the year 1995 and, while in service he expired on 17.03.2020.
2. The claim of the petitioner's father for regularization has been rejected on the ground that an order of regularization cannot be passed after the death of the daily wage employee.
3. It is to be stated here that in W.P.No.202315/2021, W.P.No.200213/2022, W.P.No.200548/2022, W.P.No.200558/2022, W.P.No.200592/2022, W.P.No.200737/2022, the State Government in respect of similarly placed employees had in fact regularized the services of daily wage employees after they had passed away and, in those cases, this Court has concluded that by virtue of their
- 14 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS regularization, albeit even after the death, it would render them as regular employee as on the date of the death of the employee and, as a consequence, their children would be entitled for being appointed on a compassionate grounds.

4. Since the State Government has in those cases taken the decision to regularize similarly placed employees, who had also passed away as on the date of their regularization, it is clear that regularisation is permissible even after the death of the employee. It is to be stated here that the benefit of regularisation is granted for services rendered and these benefits can be granted retrospectively and has in fact been granted to similarly placed deceased employees. In this view of the matter the rejection of the petitioner's father's claim for regularization is untenable and the claim for regularisation cannot be denied.

- 15 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

5. In the instant case, it is not in dispute that the father of the petitioner was appointed in the year 1995 and worked continuously for more than 25 years till he died on 17.03.2020.

6. This Court in W.P.No.86327/2012 has taken the view that the decision rendered in Umadevi's case1 would be inapplicable in the light of the subsequent judgments of the Apex Court in which Umadevi's case has been explained and distinguished. Furthermore, in the light of Clause 13C of the governor's order issued under Art 371J, persons who have completed 10 years of service will have to be protected.

7. In that view of the matter, the impugned endorsement is quashed and a direction shall be issued to the respondents to regularize the services of the petitioner's father i.e., Late Dileep Shinde with 1 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 16 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS effect from 05.01.2005. As a consequence, all consequential benefits shall also be paid to the legal heirs of Dileep Shinde.

8. The consequential benefits would also include the entitlement of the legal heirs of the deceased Dileep Shinde to be considered for compassionate appointment as has been held in W.P.No. W.P.No.202315/2021, W.P.No.200213/2022, W.P.No.200548/2022, W.P.No.200558/2022, W.P.No.200592/2022, W.P.No.200737/2022

9. This writ petition is accordingly allowed. IN W.P.NO.201775/2021:

1. The petitioner who is the son of Somashekarayya has presented this writ petition challenging an order by which the Authorities have rejected the claim of his father for being regularized.

- 17 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

2. The Directorate of Municipal Administration has taken the view that the appointment of Somashekarayya cannot be regularized since he had not been appointed against the sanctioned posts and, in the light of the fact that the parameters laid out Umadevi's case 2 has not been complied with.

3. The material on record indicates that the father of the petitioner Somashekarayya was appointed on 31.12.1987 in the Rawoor Mandal Panchayath and, he was thereafter transferred to Kamarwadi Gram Panchayath and to Wadi Gram Panchayath in the year 1994.

4. In the year 2002, the Wadi Gram Panchayat was upgraded to a Town Municipal Council and, in this Town Municipal Council, the services of the petitioner was continued till he was transferred to Chittapur. However, when the Officers of Municipality were 2 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 18 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS directed to implement the provisions of the Karnataka Daily Wages Employees Welfare Act, 2012 and had prepared the list of eligible employees, the father of the petitioner passed away on 23.08.2015.

5. The Director of Municipal Administration has thereafter rejected the claim for regularization though the Chief Officer of the Town Municipal Council had verified the service tenure of the petitioner's father and had recommended his regularization. As a consequence, the petitioner is before this Court challenging the said endorsement and also for grant of all consequential benefits.

6. As stated above, the father of the petitioner was appointed in the year 1987 and continued in service till he passed away in the year 2015.In other words, the father of the petitioner had rendered 28 years of service, initially to the Gram Panchayath and, thereafter, to the Wadi Town Municipal Council.

- 19 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

7. This Court in W.P.No.86327/2012, after considering similar contentions advanced regarding the applicability of Umadevi's case has relied upon the judgment of the Supreme Court in the Jaggo's case3 and Sripal's case4 and also considering Clause 13C of the Karnataka Public Employment (Reservation in Appointment for Hyderabad Karnataka Region) Order, 2013 (hereinafter referred to as the "Order") has concluded that the decision rendered in Umadevi's case cannot be used to reject the claim of a person, who has rendered more than 10 years of service.

8. In the light of the said judgment and on the reasoning of the same judgment, the impugned order cannot be sustained and the same is accordingly quashed.

3 Jaggo v. Union of India, 2024 SCC Online SC 3826. 4 Shripal & Anr. v. Nagar Nigam, Ghaziabad, Civil Appeal No.8157 of 2024 dd.31.01.2025

- 20 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

9. A direction is issued to the respondents to regularize the services of the petitioner's father with effect from the date on which the petitioner's father completed 10 years of service and, as a consequence, also pay to deceased Somashekarayya's family all the consequential benefits that arise out of his regularization.

10. Accordingly, this writ petition is allowed. IN W.P.NO.202315/2022:

1. On 30.03.1996, the father of the petitioner Sri Shivayogi was appointed as a PauraKarmika in Shahbad Town Municipal Council.
2. On 24.06.2006, Shivayogi passed away while in service. As on the date of his death, he had rendered about 10 years of service as a PauraKarmika.

- 21 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

3. On 01.01.2020, the petitioner herein i.e., Shivayogi's son made an application seeking for appointment on compassionate grounds.

4. On 29.12.2017, the Deputy Commissioner passed an order regularizing the services of Shivayogi with effect from 30.03.2006. This order of regularization was based on the order passed in Umadevi's case5. It is therefore clear that as on 30.03.2006, Shivayogi was a regular employee of the Government.

5. However, unfortunately, Shivayogi was not able to enjoy the benefits of being a regular employee during his life time since his services were regularized eleven years after his death.

6. As already stated above, the petitioner being the son of Shivayogi had filed an application seeking for appointment on compassionate grounds immediately on the death of Shivayogi.

5 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 22 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

7. This request of the petitioner was considered by the Municipality and they sought for approval of appointment in favour of the petitioner. The said request was forwarded to the Director of Municipal Administration on 28.01.2020. However, the Director of Municipal Administration addressed a communication dated 06.03.2020 calling upon the Deputy Commissioner to take action in accordance the letter of the Government dated 15.03.2019.

8. The contents of this letter dated 15.03.2019 are reproduced as under for the sake of clarity:

"ªÀiÁ£ÀågÉÃ, «µÀAiÀÄ: gÁdåzÀ £ÀUÀgÀ ¸ÀܽÃAiÀÄ ¸ÀA¸ÉÜUÀ¼À°è ¢£ÀUÆ À °/¸ÀªÀiÁ£À PÉ®¸ÀPÉÌ ¸ÀªÀiÁ£À ªÉÃvÀ£ÀzÀrAiÀİè PÉ®¸À ¤ªÀWÀ»¸ÀÄvÀÛzÀÄÝ, ¸ÉÃªÉ ¸ÀPÀæªÀÄUÉÆ¼ÀÄîªÀ ªÉÆzÀ®qsÀ ªÀÄÈvÀgÁzÀ £ËPÀgÀgÀCªÀÄ®A©vÀjUÉC£ÀÄPÀA¥ÀzÀDzsÁgÀzÀ ªÉÄÃ¯É £ÉêÀÄPÁw ªÀiÁrPÉÆ¼ÀÄîªÀ §UÉÎ.
G¯ÉèÃR: 1. vÀªÀÄä ¥ÀvÀæ ¸ÀASÉå:¥Ë¤/¹§âA¢/¢é¸ÉøÀ/¹Dgï 01/2016-17 ¢£ÁAPÀ 16.02.2017.
2. DyðPÀ E¯ÁPÉ (ªÉZÀÑ-3&9)AiÀÄn¥Ààt ¢£ÁAPÀ
- 23 -
NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS 28.01.2019.
ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, G¯ÉèÃTvÀvÀªÀÄä ¥ÀvÀæzÀ°è£À ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß ¥ÀgÀUÀt¸À®Ä CªÀPÁ±À«®èªÉAzÀÄDyðPÀE¯ÁSÉAiÀÄÄG¯ÉèÃR 2 gÀn¥ÀàtÂAiÀÄ°è ¤ÃrgÀĪÀC©ü¥ÁæAiÀÄzÀ£ÀéAiÀÄ ¸ÀzÀj ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß wgÀ¸ÀÌj¹zÉ JAzÀÄvÀªÀÄäUÉ w½¸À®Ä ¤zÉÃð²®ànÖzÉÝãÉ."

9. As could be seen from the said letter, the request of the Municipality to offer an appointment to the petitioner was rejected based on the communication dated 15.03.2019 which was in turn based on the communication of the Finance Department dated 28.01.2019. The petitioner, being aggrieved by this, is before this Court.

10. At the outset, it is to be stated here that the moment an order of regularization was passed by the Government pursuant to the order of the Apex Court with effect from 30.03.2006, Shivayogi would become, in law, a regular employee of the Government.

- 24 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

11. It cannot be in dispute that if an employee of the Government were to pass away while in service, Rules have been framed to consider the case of his eligible family members for appointment on compassionate grounds.

12. Thus, if Shivayogi's service was regularized during his life time i.e., on 30.03.2006 and if he had died subsequently on 24.06.2006, obviously, the petitioner being his son would be entitled to make an application and request that his case be considered for appointment on compassionate grounds.

13. In fact, a coordinate bench of this Court, in Sagar's case6 has held, in identical circumstances, that if the services of the deceased paura karmika was regularized after his death, a compassionate appointment granted to his legal representative was valid and was justified. It is therefore clear that in an 6 Sagar v. State of Karnataka and others (WP No. 200122/2021)

- 25 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS identical case, the child of a deceased employee whose services were regularized subsequently after his death, this Court has upheld the compassionate appointment. The State has in fact accepted the aid order and has not preferred any appeal. The petitioner being similarly placed would also be entitled to the same benefit.

14. To reiterate, merely because Shivayogi passed away about eleven years prior to the order of regularization that would not take away the fact that Shivayogi was, in law, a regular employee of the Government when he passed away on 24.06.2006. Since the authorities have proceeded to reject the claim on the ground that Shivayogi had passed away before the order of regularization and hence, his son cannot be considered for appointment on compassionate ground, obviously, the reasoning would be untenable.

- 26 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

15. Consequently, the case of the petitioner would have to be considered for appointment on compassionate grounds in terms of the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 2021. The concerned authorities shall undertake the said exercise and complete the same within a period of three months from the date of receipt of a copy of this order.

16. The writ petition is accordingly allowed in part. IN W.P.NO.200213/2022:

1. On 24.11.1994, the father of the petitioner Sri Jaganath was appointed as a PauraKarmika in Bhalki Town Municipal Council.
2. On 18.06.2014, Jaganath passed away while in service.

As on the date of his death, he had rendered about 20 years of service as a PauraKarmika.

- 27 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

3. On 16.02.2015, the petitioner herein i.e., Jaganath's son made an application seeking for appointment on compassionate grounds.

4. On 04.09.2017, the Deputy Commissioner passed an order regularizing the services of Jaganath with effect from 07.11.2004. This order of regularization was based on the order passed in Umadevi's case7. It is therefore clear that as on 07.11.2004, Jaganath was a regular employee of the Government.

5. However, unfortunately, Jaganath was not able to enjoy the benefits of being a regular employee during his life time since his services were regularized three years after his death.

6. As already stated above, the petitioner being the son of Jaganath had filed an application seeking for appointment on compassionate grounds immediately on the death of Jaganath.

7 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 28 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

7. This request of the petitioner was considered by the Municipality and they sought for approval of appointment in favour of the petitioner. The said request was forwarded to the Director of Municipal Administration on 07.07.2018. However, the Director of Municipal Administration addressed a communication dated 30.10.2019 calling upon the Deputy Commissioner to take action in accordance the letter of the Government dated 15.03.2019.

8. The contents of this letter dated 15.03.2019 are reproduced as under for the sake of clarity:

"ªÀiÁ£ÀågÉÃ, «µÀAiÀÄ: gÁdåzÀ £ÀUÀgÀ ¸ÀܽÃAiÀÄ ¸ÀA¸ÉÜUÀ¼À°è ¢£ÀUÀư/¸ÀªÀiÁ£À PÉ®¸ÀPÉÌ ¸ÀªÀiÁ£À ªÉÃvÀ£ÀzÀrAiÀİè PÉ®¸À ¤ªÀWÀ»¸ÀÄvÀÛzÀÄÝ, ¸ÉÃªÉ ¸ÀPÀæªÀÄUÉÆ¼ÀÄîªÀ ªÉÆzÀ®qsÀ ªÀÄÈvÀgÁzÀ £ËPÀgÀgÀCªÀÄ®A©vÀjUÉC£ÀÄPÀA¥ÀzÀDzsÁgÀzÀ ªÉÄÃ¯É £ÉêÀÄPÁw ªÀiÁrPÉÆ¼ÀÄîªÀ §UÉÎ.
G¯ÉèÃR: 1. vÀªÀÄä ¥ÀvÀæ ¸ÀASÉå:¥Ë¤/¹§âA¢/¢é¸ÉøÀ/¹Dgï 01/2016-17 ¢£ÁAPÀ 16.02.2017.
- 29 -
NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS
2. DyðPÀ E¯ÁPÉ (ªÉZÀÑ-3&9) AiÀÄn¥Ààt ¢£ÁAPÀ 28.01.2019.
ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, G¯ÉèÃTvÀvÀªÀÄä ¥ÀvÀæzÀ°è£À ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß ¥ÀgÀUÀt¸À®Ä CªÀPÁ±À«®èªÉAzÀÄDyðPÀE¯ÁSÉAiÀÄÄG¯ÉèÃR 2 gÀn¥ÀàtÂAiÀÄ°è ¤ÃrgÀĪÀC©ü¥ÁæAiÀÄzÀ£ÀéAiÀÄ ¸ÀzÀj ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß wgÀ¸ÀÌj¹zÉ JAzÀÄvÀªÀÄäUÉ w½¸À®Ä ¤zÉÃð²®ànÖzÉÝãÉ."

9. As could be seen from the said letter, the request of the Municipality to offer an appointment to the petitioner was rejected based on the communication dated 15.03.2019 which was in turn based on the communication of the Finance Department dated 28.01.2019. The petitioner, being aggrieved by this, is before this Court.

10. At the outset, it is to be stated here that the moment an order of regularization was passed by the Government pursuant to the order of the Apex Court with effect from 24.11.2004, Jaganath would become, in law, a regular employee of the Government.

- 30 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

11. It cannot be in dispute that if an employee of the Government were to pass away while in service, Rules have been framed to consider the case of his eligible family members for appointment on compassionate grounds.

12. Thus, if Jaganath's service was regularized during his life time i.e., on 07.11.2004 and if he had died subsequently on 18.06.2014, obviously, the petitioner being his son would be entitled to make an application and request that his case be considered for appointment on compassionate grounds.

13. In fact, a co-ordinate bench of this Court, in Sagar's case8 has held, in identical circumstances, that if the services of the deceased paura karmika was regularized after his death, a compassionate appointment granted to his legal representative was valid and was justified. It is therefore clear that in an identical case, the child of a deceased employee 8 Sagar v. State of Karnataka and others (WP No. 200122/2021)

- 31 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS whose services were regularised subsequently after his death, this Court has upheld the compassionate appointment. The State has in fact accepted the aid order and has not preferred any appeal. The petitioner being similarly placed would also be entitled to the same benefit.

14. To reiterate, Merely because Jaganath passed away about three years prior to the order of regularization that would not take away the fact that Jaganath was, in law, a regular employee of the Government when he passed away on 18.06.2014. Since the authorities have proceeded to reject the claim on the ground that Jaganath had passed away before the order of regularization and hence, his son cannot be considered for appointment on compassionate ground, obviously, the reasoning would be untenable.

15. Consequently, the case of the petitioner would have to be considered for appointment on compassionate

- 32 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS grounds in terms of the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 2021. The concerned authorities shall undertake the said exercise and complete the same within a period of three months from the date of receipt of a copy of this order.

16. The writ petition is accordingly allowed in part. IN W.P.NO.200548/2022:

1. On 30.03.1996, the father of the petitioner Sri Mahadev was appointed as a PauraKarmika in Shahbad Town Municipal Council along with 39 others, in respect of 40 vacancies that were available, on NMR basis.
2. On 23.06.2011, Mahadev passed away while in service. As on the date of his death, he had rendered about 15 years of service as a PauraKarmika.

- 33 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

3. On 11.04.2012, the petitioner herein i.e., Mahadev's son made an application seeking for appointment on compassionate grounds.

4. On 29.12.2017, the Deputy Commissioner passed an order regularizing the services of Mahadev with effect from 30.03.2006. This order of regularization was based on the order passed in Umadevi's case9. It is therefore clear that as on 30.03.2006, Mahadev was a regular employee of the Government.

5. However, unfortunately, Mahadev was not able to enjoy the benefits of being a regular employee during his life time since his services were regularized five years after his death.

6. As already stated above, the petitioner being the son of Mahadev had filed an application seeking for appointment on compassionate grounds immediately on the death of Mahadev.

9 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 34 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

7. This request of the petitioner was considered by the Municipality and they sought for approval of appointment in favour of the petitioner. The said request was forwarded to the Director of Municipal Administration on 28.01.2020. However, the Director of Municipal Administration addressed a communication dated 06.03.2020 calling upon the Deputy Commissioner to take action in accordance the letter of the Government dated 15.03.2019.

8. The contents of this letter dated 15.03.2019 are reproduced as under for the sake of clarity:

"ªÀiÁ£ÀågÉÃ, «µÀAiÀÄ: gÁdåzÀ £ÀUÀgÀ ¸ÀܽÃAiÀÄ ¸ÀA¸ÉÜUÀ¼À°è ¢£ÀUÆ À °/¸ÀªÀiÁ£À PÉ®¸ÀPÉÌ ¸ÀªÀiÁ£À ªÉÃvÀ£ÀzÀrAiÀİè PÉ®¸À ¤ªÀWÀ»¸ÀÄvÀÛzÀÄÝ, ¸ÉÃªÉ ¸ÀPÀæªÀÄUÉÆ¼ÀÄîªÀ ªÉÆzÀ®qsÀ ªÀÄÈvÀgÁzÀ £ËPÀgÀgÀCªÀÄ®A©vÀjUÉC£ÀÄPÀA¥ÀzÀDzsÁgÀzÀ ªÉÄÃ¯É £ÉêÀÄPÁw ªÀiÁrPÉÆ¼ÀÄîªÀ §UÉÎ.
G¯ÉèÃR: 1. vÀªÀÄä ¥ÀvÀæ ¸ÀASÉå:¥Ë¤/¹§âA¢/¢é¸ÉøÀ/¹Dgï 01/2016-17 ¢£ÁAPÀ 16.02.2017.
2. DyðPÀ E¯ÁPÉ (ªÉZÀÑ-3&9)AiÀÄn¥Ààt ¢£ÁAPÀ
- 35 -
NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS 28.01.2019.
ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, G¯ÉèÃTvÀvÀªÀÄä ¥ÀvÀæzÀ°è£À ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß ¥ÀgÀUÀt¸À®Ä CªÀPÁ±À«®èªÉAzÀÄDyðPÀE¯ÁSÉAiÀÄÄG¯ÉèÃR 2 gÀn¥ÀàtÂAiÀÄ°è ¤ÃrgÀĪÀC©ü¥ÁæAiÀÄzÀ£ÀéAiÀÄ ¸ÀzÀj ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß wgÀ¸ÀÌj¹zÉ JAzÀÄvÀªÀÄäUÉ w½¸À®Ä ¤zÉÃð²®ànÖzÉÝãÉ."

9. As could be seen from the said letter, the request of the Municipality to offer an appointment to the petitioner was rejected based on the communication dated 15.03.2019 which was in turn based on the communication of the Finance Department dated 28.01.2019. The petitioner, being aggrieved by this, is before this Court.

10. At the outset, it is to be stated here that the moment an order of regularization was passed by the Government pursuant to the order of the Apex Court with effect from 30.03.2006, Mahadev would become, in law, a regular employee of the Government.

11. It cannot be in dispute that if an employee of the Government were to pass away while in service,

- 36 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS Rules have been framed to consider the case of his eligible family members for appointment on compassionate grounds.

12. Thus, if Mahadev's service was regularized during his life time i.e., on 30.03.2006 and if he had died subsequently on 20.03.2011, obviously, the petitioner being his son would be entitled to make an application and request that his case be considered for appointment on compassionate grounds.

13. In fact, a coordinate bench of this Court, in Sagar's case10 has held, in identical circumstances, that if the services of the deceased paura karmika was regularized after his death, a compassionate appointment granted to his legal representative was valid and was justified. It is therefore clear that in an identical case, the child of a deceased employee whose services were regularised subsequently after his death, this Court has upheld the compassionate 10 Sagar v. State of Karnataka and others (WP No. 200122/2021)

- 37 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS appointment. The State has in fact accepted the aid order and has not preferred any appeal. The petitioner being similarly placed would also be entitled to the same benefit.

14. To reiterate, Merely because Mahadev passed away about six years prior to the order of regularization that would not take away the fact that Mahadev was, in law, a regular employee of the Government when he passed away on 20.03.2011. Since the authorities have proceeded to reject the claim on the ground that Mahadev had passed away before the order of regularization and hence, his son cannot be considered for appointment on compassionate ground, obviously, the reasoning would be untenable.

15. Consequently, the case of the petitioner would have to be considered for appointment on compassionate grounds in terms of the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 2021. The concerned authorities shall undertake the

- 38 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS said exercise and complete the same within a period of three months from the date of receipt of a copy of this order.

16. The writ petition is accordingly allowed in part. IN W.P.NO.200558/2022:

1. On 07.11.1994, the father of the petitioner Sri Shankar was appointed as a PauraKarmika in Bhalki Town Municipal Council.
2. On 25.06.2005, Shankar passed away while in service. As on the date of his death, he had rendered about 11 years of service as a PauraKarmika.
3. On 13.06.2016, the petitioner herein i.e., Shankar's son made an application seeking for appointment on compassionate grounds.
4. On 04.09.2017, the Deputy Commissioner passed an order regularizing the services of Shankar with effect from 07.11.2004. This order of regularization was
- 39 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS based on the order passed in Umadevi's case11. It is therefore clear that as on 07.11.2004, Shankar was a regular employee of the Government.

5. However, unfortunately, Shankar was not able to enjoy the benefits of being a regular employee during his life time since his services were regularized twelve years after his death.

6. As already stated above, the petitioner being the son of Shankar had filed an application seeking for appointment on compassionate grounds immediately on the death of Shankar.

7. This request of the petitioner was considered by the Municipality and they sought for approval of appointment in favour of the petitioner. The said request was forwarded to the Director of Municipal Administration on 24.09.2018. However, the Director of Municipal Administration addressed a communication dated 30.10.2019 calling upon the 11 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 40 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS Deputy Commissioner to take action in accordance the letter of the Government dated 15.03.2019.

8. The contents of this letter dated 15.03.2019 are reproduced as under for the sake of clarity:

"ªÀiÁ£ÀågÉÃ, «µÀAiÀÄ: gÁdåzÀ £ÀUÀgÀ ¸ÀܽÃAiÀÄ ¸ÀA¸ÉÜUÀ¼À°è ¢£ÀUÀư/¸ÀªÀiÁ£À PÉ®¸ÀPÉÌ ¸ÀªÀiÁ£À ªÉÃvÀ£ÀzÀrAiÀİè PÉ®¸À ¤ªÀWÀ»¸ÀÄvÀÛzÀÄÝ, ¸ÉÃªÉ ¸ÀPÀæªÀÄUÉÆ¼ÀÄîªÀ ªÉÆzÀ®qsÀ ªÀÄÈvÀgÁzÀ £ËPÀgÀgÀCªÀÄ®A©vÀjUÉC£ÀÄPÀA¥ÀzÀDzsÁgÀzÀ ªÉÄÃ¯É £ÉêÀÄPÁw ªÀiÁrPÉÆ¼ÀÄîªÀ §UÉÎ.
G¯ÉèÃR: 1. vÀªÀÄä ¥ÀvÀæ ¸ÀASÉå:¥Ë¤/¹§âA¢/¢é¸ÉøÀ/¹Dgï 01/2016-17 ¢£ÁAPÀ 16.02.2017.
2. DyðPÀ E¯ÁPÉ (ªÉZÀÑ-3&9)AiÀÄn¥Ààt ¢£ÁAPÀ 28.01.2019.
ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, G¯ÉèÃTvÀvÀªÀÄä ¥ÀvÀæzÀ°è£À ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß ¥ÀgÀUÀt¸À®Ä CªÀPÁ±À«®èªÉAzÀÄDyðPÀE¯ÁSÉAiÀÄÄG¯ÉèÃR 2 gÀn¥ÀàtÂAiÀÄ°è ¤ÃrgÀĪÀC©ü¥ÁæAiÀÄzÀ£ÀéAiÀÄ ¸ÀzÀj ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß wgÀ¸ÀÌj¹zÉ JAzÀÄvÀªÀÄäUÉ w½¸À®Ä ¤zÉÃð²®ànÖzÉÝãÉ."

9. As could be seen from the said letter, the request of the Municipality to offer an appointment to the

- 41 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS petitioner was rejected based on the communication dated 15.03.2019 which was in turn based on the communication of the Finance Department dated 28.01.2019. The petitioner, being aggrieved by this, is before this Court.

10. At the outset, it is to be stated here that the moment an order of regularization was passed by the Government pursuant to the order of the Apex Court with effect from 07.11.2004, Shankar would become, in law, a regular employee of the Government.

11. It cannot be in dispute that if an employee of the Government were to pass away while in service, Rules have been framed to consider the case of his eligible family members for appointment on compassionate grounds.

12. In fact, a coordinate bench of this Court, in Sagar's case12 has held, in identical circumstances, that if the services of the deceased paura karmika was 12 Sagar v. State of Karnataka and others (WP No. 200122/2021)

- 42 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS regularized after his death, a compassionate appointment granted to his legal representative was valid and was justified. It is therefore clear that in an identical case, the child of a deceased employee whose services were regularised subsequently after his death, this Court has upheld the compassionate appointment. The State has in fact accepted the aid order and has not preferred any appeal. The petitioner being similarly placed would also be entitled to the same benefit.

13. Thus, if Shankar's service was regularized during his life time i.e., on 07.11.2004 and if he had died subsequently on 25.06.2005, obviously, the petitioner being his son would be entitled to make an application and request that his case be considered for appointment on compassionate grounds.

14. To reiterate, Merely because Shankar passed away about twelve years prior to the order of regularization that would not take away the fact that

- 43 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS Shankar was, in law, a regular employee of the Government when he passed away on 25.06.2005. Since the authorities have proceeded to reject the claim on the ground that Shankar had passed away before the order of regularization and hence, his son cannot be considered for appointment on compassionate ground, obviously, the reasoning would be untenable.

15. Consequently, the case of the petitioner would have to be considered for appointment on compassionate grounds in terms of the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 2021. The concerned authorities shall undertake the said exercise and complete the same within a period of three months from the date of receipt of a copy of this order.

16. The writ petition is accordingly allowed in part.

- 44 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS IN W.P.NO.200592/2022:

1. On 24.11.1994, the father of the petitioner Sri Fayemodden was appointed as a Water Men in Bhalki Town Municipal Council.
2. On 17.10.2005, Fayemodden passed away while in service. As on the date of his death, he had rendered about 11 years of service as a PauraKarmika.
3. On 31.06.2016, the petitioner herein i.e.,Fayemodden's son made an application seeking for appointment on compassionate grounds.
4. On 04.09.2017, the Deputy Commissioner passed an order regularizing the services of Fayemodden with effect from 07.11.2004. This order of regularization was based on the order passed in Umadevi's13 case.

It is therefore clear that as on 07.11.2004, Fayemodden was a regular employee of the Government.

13 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 45 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

5. However, unfortunately, Fayemodden was not able to enjoy the benefits of being a regular employee during his life time since his services were regularized twelve years after his death.

6. As already stated above, the petitioner being the son of Fayemodden had filed an application seeking for appointment on compassionate grounds immediately on the death of Fayemodden.

7. This request of the petitioner was considered by the Municipality and they sought for approval of appointment in favour of the petitioner. The said request was forwarded to the Director of Municipal Administration on 24.09.2018. However, the Director of Municipal Administration addressed a communication dated 30.10.2019 calling upon the Deputy Commissioner to take action in accordance the letter of the Government dated 15.03.2019.

8. The contents of this letter dated 15.03.2019 are reproduced as under for the sake of clarity:

- 46 -
NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS "ªÀiÁ£ÀågÉÃ, «µÀAiÀÄ: gÁdåzÀ £ÀUÀgÀ ¸ÀܽÃAiÀÄ ¸ÀA¸ÉÜUÀ¼À°è ¢£ÀUÀư/¸ÀªÀiÁ£À PÉ®¸ÀPÉÌ ¸ÀªÀiÁ£À ªÉÃvÀ£ÀzÀrAiÀİè PÉ®¸À ¤ªÀWÀ»¸ÀÄvÀÛzÀÄÝ, ¸ÉÃªÉ ¸ÀPÀæªÀÄUÉÆ¼ÀÄîªÀ ªÉÆzÀ®qsÀ ªÀÄÈvÀgÁzÀ £ËPÀgÀgÀCªÀÄ®A©vÀjUÉC£ÀÄPÀA¥ÀzÀDzsÁgÀzÀ ªÉÄÃ¯É £ÉêÀÄPÁw ªÀiÁrPÉÆ¼ÀÄîªÀ §UÉÎ.
G¯ÉèÃR: 1. vÀªÀÄä ¥ÀvÀæ ¸ÀASÉå:¥Ë¤/¹§âA¢/¢é¸ÉøÀ/¹Dgï 01/2016-17 ¢£ÁAPÀ 16.02.2017.
2. DyðPÀ E¯ÁPÉ (ªÉZÀÑ-3&9)AiÀÄn¥Ààt ¢£ÁAPÀ 28.01.2019.

ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, G¯ÉèÃTvÀvÀªÀÄä ¥ÀvÀæzÀ°è£À ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß ¥ÀgÀUÀt¸À®Ä CªÀPÁ±À«®èªÉAzÀÄDyðPÀE¯ÁSÉAiÀÄÄG¯ÉèÃR 2 gÀn¥ÀàtÂAiÀÄ°è ¤ÃrgÀĪÀC©ü¥ÁæAiÀÄzÀ£ÀéAiÀÄ ¸ÀzÀj ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß wgÀ¸ÀÌj¹zÉ JAzÀÄvÀªÀÄäUÉ w½¸À®Ä ¤zÉÃð²®ànÖzÉÝãÉ."

9. As could be seen from the said letter, the request of the Municipality to offer an appointment to the petitioner was rejected based on the communication dated 15.03.2019 which was in turn based on the communication of the Finance Department dated

- 47 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS 28.01.2019. The petitioner, being aggrieved by this, is before this Court.

10. At the outset, it is to be stated here that the moment an order of regularization was passed by the Government pursuant to the order of the Apex Court with effect from 24.11.2004, Fayemoddenwould become, in law, a regular employee of the Government.

11. It cannot be in dispute that if an employee of the Government were to pass away while in service, Rules have been framed to consider the case of his eligible family members for appointment on compassionate grounds.

12. Thus, if Fayemodden's service was regularized during his life time i.e., on 07.11.2004 and if he had died subsequently on 17.10.2005, obviously, the petitioner being his son would be entitled to make an application and request that his case be considered for appointment on compassionate grounds.

- 48 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

13. In fact, a coordinate bench of this Court, in Sagar's case14 has held, in identical circumstances, that if the services of the deceased paura karmika was regularized after his death, a compassionate appointment granted to his legal representative was valid and was justified. It is therefore clear that in an identical case, the child of a deceased employee whose services were regularized subsequently after his death, this Court has upheld the compassionate appointment. The State has in fact accepted the aid order and has not preferred any appeal. The petitioner being similarly placed would also be entitled to the same benefit.

14. To reiterate, merely because Fayemodden passed away about twelve years prior to the order of regularization that would not take away the fact that Fayemodden was, in law, a regular employee of the Government when he passed away on 17.10.2005. 14 Sagar v. State of Karnataka and others (WP No. 200122/2021)

- 49 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS Since the authorities have proceeded to reject the claim on the ground thatFayemodden had passed away before the order of regularization and hence, his son cannot be considered for appointment on compassionate ground, obviously, the reasoning would be untenable.

15. Consequently, the case of the petitioner would have to be considered for appointment on compassionate grounds in terms of the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 2021. The concerned authorities shall undertake the said exercise and complete the same within a period of three months from the date of receipt of a copy of this order.

16. The writ petition is accordingly allowed in part. IN W.P.NO.200737/2022:

- 50 -
NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS
1. On 01.06.1992, the husband of the petitioner Sri Ambaji was appointed as a PauraKarmika in Chitguppa Town Municipal Council.
2. On 14.06.2006, Ambaji passed away while in service.

As on the date of his death, he had rendered about 14 years of service as a PauraKarmika.

3. On 19.10.2006, the petitioner herein i.e., Ambaji's wife made an application seeking for appointment on compassionate grounds.

4. On 22.06.2016, the Deputy Commissioner passed an order regularizing the services of Ambaji with effect from 11.05.2002. This order of regularization was based on the order passed in Umadevi's15 case. It is therefore clear that as on 11.05.2002, Ambaji was a regular employee of the Government.

5. However, unfortunately, Ambaji was not able to enjoy the benefits of being a regular employee during 15 State of Karnataka v. Umadevi, (2006) 4 SCC 1

- 51 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS his life time since his services were regularized ten years after his death.

6. As already stated above, the petitioner being the wife of Ambaji had filed an application seeking for appointment on compassionate grounds immediately on the death of Ambaji.

7. This request of the petitioner was considered by the Municipality and they sought for approval of appointment in favour of the petitioner. The said request was forwarded to the Director of Municipal Administration on 19.08.2019. However, the Director of Municipal Administration addressed a communication dated 30.10.2019 calling upon the Deputy Commissioner to take action in accordance the letter of the Government dated 15.03.2019.

8. The contents of this letter dated 15.03.2019 are reproduced as under for the sake of clarity:

"ªÀiÁ£ÀågÉÃ,
- 52 -
NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS «µÀAiÀÄ: gÁdåzÀ £ÀUÀgÀ ¸ÀܽÃAiÀÄ ¸ÀA¸ÉÜUÀ¼À°è ¢£ÀUÀư/¸ÀªÀiÁ£À PÉ®¸ÀPÉÌ ¸ÀªÀiÁ£À ªÉÃvÀ£ÀzÀrAiÀİè PÉ®¸À ¤ªÀWÀ»¸ÀÄvÀÛzÀÄÝ, ¸ÉÃªÉ ¸ÀPÀæªÀÄUÉÆ¼ÀÄîªÀ ªÉÆzÀ®qsÀ ªÀÄÈvÀgÁzÀ £ËPÀgÀgÀCªÀÄ®A©vÀjUÉC£ÀÄPÀA¥ÀzÀDzsÁgÀzÀ ªÉÄÃ¯É £ÉêÀÄPÁw ªÀiÁrPÉÆ¼ÀÄîªÀ §UÉÎ.
G¯ÉèÃR: 1. vÀªÀÄä ¥ÀvÀæ ¸ÀASÉå:¥Ë¤/¹§âA¢/¢é¸ÉøÀ/¹Dgï 01/2016-17 ¢£ÁAPÀ 16.02.2017.
2. DyðPÀ E¯ÁPÉ (ªÉZÀÑ-3&9)AiÀÄn¥Ààt ¢£ÁAPÀ 28.01.2019.
ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, G¯ÉèÃTvÀvÀªÀÄä ¥ÀvÀæzÀ°è£À ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß ¥ÀgÀUÀt¸À®Ä CªÀPÁ±À«®èªÉAzÀÄDyðPÀE¯ÁSÉAiÀÄÄG¯ÉèÃR 2 gÀn¥ÀàtÂAiÀÄ°è ¤ÃrgÀĪÀC©ü¥ÁæAiÀÄzÀ£ÀéAiÀÄ ¸ÀzÀj ¥Àæ¸ÁÛªÀ£ÉAiÀÄ£ÀÄß wgÀ¸ÀÌj¹zÉ JAzÀÄvÀªÀÄäUÉ w½¸À®Ä ¤zÉÃð²®ànÖzÉÝãÉ."

9. As could be seen from the said letter, the request of the Municipality to offer an appointment to the petitioner was rejected based on the communication dated 15.03.2019 which was in turn based on the communication of the Finance Department dated 28.01.2019. The petitioner, being aggrieved by this, is before this Court.

- 53 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

10. At the outset, it is to be stated here that the moment an order of regularization was passed by the Government pursuant to the order of the Apex Court with effect from 11.05.2002, Ambaji would become, in law, a regular employee of the Government.

11. It cannot be in dispute that if an employee of the Government were to pass away while in service, Rules have been framed to consider the case of his eligible family members for appointment on compassionate grounds.

12. Thus, if Ambaji 's service was regularized during his life time i.e., on 11.05.2002 and if he had died subsequently on 14.06.2006, obviously, the petitioner being his wife would be entitled to make an application and request that his case be considered for appointment on compassionate grounds.

- 54 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS

13. In fact, a coordinate bench of this Court, in Sagar's case16 has held, in identical circumstances, that if the services of the deceased paura karmika was regularized after his death, a compassionate appointment granted to his legal representative was valid and was justified. It is therefore clear that in an identical case, the child of a deceased employee whose services were regularised subsequently after his death, this Court has upheld the compassionate appointment. The State has in fact accepted the aid order and has not preferred any appeal. The petitioner being similarly placed would also be entitled to the same benefit.

14. To reiterate, Merely because Ambaji passed away about ten years prior to the order of regularization that would not take away the fact that Ambaji was, in law, a regular employee of the Government when he passed away on14.06.2006. Since the authorities 16 Sagar v. State of Karnataka and others (WP No. 200122/2021)

- 55 -

NC: 2025:KHC-K:2600 WP No. 201675 of 2021 C/W WP No. 201775 of 2021 WP No. 202315 of 2021 AND 5 OTHERS have proceeded to reject the claim on the ground that Ambaji had passed away before the order of regularization and hence, his wife cannot be considered for appointment on compassionate ground, obviously, the reasoning would be untenable.

15. Consequently, the case of the petitioner would have to be considered for appointment on compassionate grounds in terms of the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 2021. The concerned authorities shall undertake the said exercise and complete the same within a period of three months from the date of receipt of a copy of this order.

16. The writ petition is accordingly allowed in part.

Sd/-

(N.S.SANJAY GOWDA) JUDGE GSR/VR/PKS List No.: 19 Sl No.: 4