Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raziyabegaum vs K P Mohan Raj
2023 Latest Caselaw 11245 Kant

Citation : 2023 Latest Caselaw 11245 Kant
Judgement Date : 20 December, 2023

Karnataka High Court

Raziyabegaum vs K P Mohan Raj on 20 December, 2023

Author: S.Sunil Dutt Yadav

Bench: S.Sunil Dutt Yadav

                                                    -1-


                                   IN THE HIGH COURT OF KARNATAKA,

                                            DHARWAD BENCH

                              DATED THIS THE 20th DAY OF DECEMBER, 2023

                                                PRESENT
                              THE HON'BLE MR JUSTICE S.SUNIL DUTT YADAV
                                                   AND
                              THE HON'BLE MR JUSTICE VIJAYKUMAR A.PATIL


                                      WRIT APPEAL NO.100203/2023
                                                 C/W
                                          CCC NO.100270/2023
                                                 C/W
                                          CCC NO.100312/2023

                      IN WA NO.100203/2023

                      BETWEEN:

                              SMT. DEEPA R.NADIGAR,
                              AGE: 40 YEARS, WORKING AS
                              ASSISTANT EXECUTIVE ENGINEER (CIVIL),
                              UNIVERSITY OF HORTICULTURAL SECIENCES
                              UDYANGIRI, NAVANAGAR,
                              BAGALKOT-587 104, DISTRICT: BAGALKOT

                                                                        .....APPELLANT
SHIVAKUMAR            (BY SRI.RAMACHANDRA MALI FOR SRI. D.V.PATTAR, ADVOCATE)
HIREMATH

Digitally signed by
SHIVAKUMAR
HIREMATH
                         AND:
Date: 2023.12.20
15:10:48 +0530

                         1.    SMT. RAZIYABEGAUM D/O MAHAMMADSAB RON
                               AGE: 40 YEARS, WORKING AS ASSISTANT
                               EXECUTIVE ENGINEER (Electrical)
                               UNIVERSITY OF HORTICULTURAL SCIENCES
                               UDYANGIRI, NAVANAGAR,
                               BAGALKOT-587 104 DIST: BAGALKOT.

                         2.    THE PRINCIPAL SECRETARY,
                               DEPARTMENT OF HORTICULTURAL SCIENCES,
                               3RD DOOR, 4TH FLOOR, M.S. BUILDING,
                             -2-


       AMBEDKAR VEEDHI, BENGALURU-560 001

  3.   THE VICE CHANCELLOR,
       UNIVERSITY OF HORTICULTURAL SCIENCES
       UDYANGIRI, NAVANAGAR,
       BAGALKOT-587 104, DIST: BAGALKOT

  4.   THE REGISTRAR,
       UNIVERSITY OF HORTICULTURAL SCIENCES
       UDYANGIRI, NAVANAGAR,
       BAGALKOT-587 104, DIST: BAGALKOT

  5.   THE CHAIRMAN,
       BOARD OF DIRECTORS,
       UNIVERSITY OFHORTICULTURAL SCIENCES
       UDYANGIRI, NAVANAGAR,
       BAGALKOT-587 104, DIST: BAGALKOT
                                              ....RESPONDENTS

  (BY SRI. S.B.MUKKANNAPPA, ADVOCATE FOR C/R-1,
  SRI. G.K. HIREGOUDAR GA FOR R2,
  SRI.RAVI.S.BALIKAI, ADVOCATE FOR R3 AND R5)

      THIS WRIT APPEAL IS FILED U/S. 4 OF KARNATAKA HIGH
  COURT ACT, 1961. PRAYING THIS HON'BLE COURT TO SETTING
  ASIDE THE JUDGMENT PASSED BY THE LEARNED SINGLE JUDGE
  MADE IN W.P.NO.147624/2020 DATED 02.02.2023 ONLY IN SO FAR
  AS APPELLANT IS CONCERNED IN THE INTEREST OF JUSTICE AND
  EQUITY.

IN CCC NO.100270/2023
BETWEEN:

RAZIYABEGAUM,
AGED ABOUT 40 YEARS,
D/O MAHAMMADSAB RON,
ASSISTANT EXECUTIVE ENGINEER (ELEC)
UNIVERSITY OF HORTICULTURE SCIENCES,
UDYANGIRI, NAVANAGAR,
BAGALKOT-577 104

                                      ......COMPLAINANT

(BY SRI. S.B.MUKKANNAPPA, ADVOCATE)
                              -3-




AND:

K.P. MOHAN RAJ
PRINCIPAL SECRETARY
DEPARTMENT OF HORTICULTURAL SCIENCES
3RD DOOR, 4TH FLOOR,
M.S. BULDING,
AMBEDKAR VEEDI,
BANGALORE-560 001

                                                ....ACCUSED

(BY SRI. G.K.HIREGOUDAR, GOVERNMENT ADVOCATE)

      THIS CCC IS FILED UNDER SECTION 11 AND 12 OF THE
CONTEMPT OF COURTS ACT, 1971, R/W. ARTICLE 215 OF
CONSTITUTION OF INDIA, 1950, PLEASED TO EXERCISE IT
JURISDICTION UNDER SECTION 12 OF THE CONTEMPT OF COURTS ACT
TO INITIATE CONTEMPT PROCEEDINGS AGAINST THE ACCUSED FOR
HAVING NOT COMPLIED THE ORDER DATED 02.02.2023 PASSED BY
THIS HON'BLE COURT IN WRIT PETITION NO.147624/2020 C/W
147787/2020 AND CONSEQUENTLY PUNISH THE ACCUSED FOR
HAVING DISOBEYED THE ORDER PASSED BY THIS HON'BLE COURT IN
WRIT PETITION 147624/2020 C/W 147787/2020. IN THE INTERESTS
OF JUSTICE AND EQUITY.


IN CCC NO.100312/2023

BETWEEN:

       SMT. DEEPA R.NADIGAR,
       AGE: 40 YEARS, WORKING AS
       ASSISTANT EXECUTIVE ENGINEER (CIVIL)
       UNIVERSITY OF HORTICULTURAL SCIENCES
       UDAYANGIRI, NAVANAGAR,
       BAGALKOT-587 104, DIST: BAGALKOT


AND:

       1.   SHRI. K.P. MOHAN RAJ, IAS,
            PRINCIPAL SECRETARY,
            DEPARTMENT OF HORTICULTURE,
            GOVERNMENT OF KARNATAKA,
                                       -4-


           3RD DOOR, 4TH FLOOR,
           M.S. BUILDING, AMBEDKAR VEEDHI,
           BANGALORE-560 001

     2.    GOVERNMENT OF KARNATAKA
           REPRESENTED BY AAG,
           HIGH COURT OF KARNATAKA,
           DHARWAD


     THIS CCC IS FILED UNDER SECTION 11 AND 12 OF THE
CONTEMPT     OF   COURTS       ACT,     1971,       R/W.    ARTICLE     215    OF
CONSTITUTION OF INDIA, 1950, PLEASED TO INITIATE CONTEMPT
PROCEEDINGS AGAINST THE ACCUSED AND APPROPRIATE ACTION
FOR THE DELIBERATE AND INTENTIONAL DISOBEDIENCE BY THE
ACCUSED BY NOT IMPLEMENTING THE DIRECTION PASSED BY THIS
HON'BLE COURT ON ORDER DATED 02.02.2023 AS PER ANNEXURE-A
AND HAVING COMMITTED GROSS DISOBEDIENCE. THE ACCUSED BE
DEALT SERIOUSLY AND BE PUNISHED FOR HAVING DISOBEYED THE
JUDGMENT PASSED BY THE LEANED SINGLE JUDGE OF THIS HON'BLE
COURT UNDER THE PROVISIONS FO THE CONTEMPT OF COURT ACT.


     THESE    APPEAL     AND    CONTEMPT            PETITIONS    HAVING      BEEN
HEARD, RESERVED ON 14.12.2023 AND TODAY COMING ON FOR
PRONOUNCEMENT      OF    JUDGMENT,           VIJAYKUMAR          A.   PATIL,   J.,
PRONOUNCED THE FOLLOWING:


                               JUDGMENT

This Intra-Court appeal is filed assailing the order

dated 02.02.2023 passed in W.P.No.147624/2020 connected

with W.P.No.147787/2020 by the learned Single Judge,

wherein, the writ petition filed by the appellant in

W.P.No.147787/2020 has been dismissed and in

W.P.No.147624/2020 filed by the respondent No.1 herein

was allowed by directing the respondent-State Government

to consider the proposal of the third respondent University

for approval of the common statutes of Farm Universities of

the Karnataka 2019.

2. The respondent No.1 has filed writ petition

seeking prayer to quash the impugned seniority list dated

09.08.2019 issued by the third respondent University insofar

as it relates to promotion to the post of Executive Engineer

(Civil/Electrical) from the post of Assistant Executive

Engineer and further prayer to quash the meeting

proceedings of the respondent No.4 dated 28.08.2020 as per

Agenda No.9 of the 57th Meeting of the Board of

Management, University of Horticulture Science, Bagalkote

and further prayer to quash endorsement dated 17.09.2019.

The appellant has filed a writ petition seeking to implement

the list of promotion dated 09.08.2019 by accepting the

recommendation of the third respondent.

3. The appellant was appointed as a Assistant

Executive Engineer (Civil Engineering) at the third

respondent University on 14.02.2013. Similarly, the

respondent No.1 was also appointed and working in the third

respondent University as a Assistant Executive Engineer

(Electrical Engineering). The appellant, respondent No.1 and

the other employees of the University are governed by the

Cadre and Recruitment Regulation of the University at

Annnexure-F as amended from time to time. Pursuant to the

said C and R Regulations of the University, the University

issued impugned Seniority List on 09.08.2019 notifying the

eligibility for promotion. The respondent No.1 has challenged

the said seniority list as the appellants' name was found in

the said list, on the ground that the respondent No.1 has

been denied seniority for the promotion for the post of

Executive Engineer. Under these factual circumstances, the

above referred writ petitions have been filed, the learned

Single Judge on considering pleading and rival contentions

has dismissed the writ petition filed by the appellant by

allowing the writ petition filed by the respondent No.1.

4. This appeal is heard along with CCC

No.100312/2023 filed by the appellant and CCC

No.100270/2023 filed by the respondent No.1 alleging the

willful disobedience of the order of the learned Single Judge

impugned in the present petition. The respondent-accused

have filed counter affidavit in both the contempt petitions.

5. Sri. Ramachandra Mali, learned counsel appearing

for the appellant submits that, the appellant is admittedly

senior to the respondent No.1 from the date of inception to

the service as per the prevailing Cadre and Recruitment

Regulations at Annexure-F, the appellant is eligible for

promotion and without considering the existing regulations

the learned Single Judge has proceeded to allow the writ

petition filed by the respondent No.1 on the ground that, the

University has sent draft proposal to the State Government

for approval of the common statutes of Farm Universities of

Karnataka. It is submitted that as on the date of passing of

the order of the learned Single Judge, no proposal was sent

by the University to the State Government.

6. It is further submitted that, the respondent No.1

has not challenged the seniority list which was published by

the University at the inception stage, wherein, in the inter-se

seniority between the appellant and respondent No.1,

admittedly the appellant is senior than the respondent No.1.

This aspect has not been properly appreciated by the

learned Single Judge and in anticipation of the approval of

draft common statutes of the Farm Universities of

Karnataka, the promotion eligibility list published by the

University dated 09.08.2019 and the relevant agenda of the

57th meeting of the Board of Management was quashed. It is

also submitted that, the appellant is working as Assistant

Executive Engineer (Civil) and the respondent No.1 is

working as Assistant Executive Engineer (Electrical) and as

per the existing C and R Regulations of the University

promotion to the post of Executive Engineer (Civil and

Electrical) is by promotion from amongst Executive Engineer

(Civil) and the candidate must have passed Bachelor Degree

in Civil Engineering, must have five years of experience as a

Assistant Executive Engineer in the University, must have

passed Accounts Higher and General Law Part-I & II.

Admittedly, the Assistant Executive Engineer (Electrical)

cannot claim promotion as a Executive Engineer as per the

Cadre and Recruitment Regulations. Hence, the learned

Single Judge has committed grave error in quashing the

promotion process of the University in anticipation of the

approval of the draft common statutes of the Universities of

Karnataka. It is contended that, the learned Single Judge

has failed to appreciate the fact that, the right to get

promotion has accrued in favour of the appellant and no

such right is in favour of the respondent No.1.

7. Sri. Ravi Balikai, learned counsel appearing for

the respondent-University supports the impugned Judgment

of the learned Single Judge and submits that, the proposal of

the draft statutes of the University is pending consideration

before the State Government for approval and once such

approval is accorded the University would take steps to

consider the promotions of its employees. It is submitted

that, the learned Single Judge while allowing the petition has

taken note that, the respondent No.1 has no promotional

avenues, hence, directed to await the approval of the State

Government.

8. Sri. Girish Hiregoudar, learned Government

Advocate, appearing for the State submits that, as on the

date of passing of the order of the learned Single Judge,

there was proposal of the University pending with the State

Government. The University has sent the draft statutes (C &

R of the HUS) Bagalkote for the approval to the State

Government on 07.11.2023 and the State Government

would consider the same in accordance with law. It is

submitted that, as on this day, the service conditions of the

employees of the University are regulated by the existing C

& R Regulations at Annexure-F, hence, there is no

impediment for the University to effect the promotion as per

the existing regulations.

9. Sri. S.B.Mukkannappa, learned counsel appearing

for the respondent No.1 submits that, the respondent No.1

was appointed as an Assistant Executive Engineer

(Electrical) on 14.02.2013 and from the date of appointment

she is discharging her duties ensuring that it was

unblemished. It is submitted that, the respondent-University

has published the provisional seniority list and the

department of Civil and Electrical are treated as a separate

department and separate seniority list is issued and in the

event, the joint seniority list is prepared, the respondent

No.1 would have been senior to the appellant. Surprisingly,

the respondent-University without considering any aspect

has notified eligibility list of employees for promotion on

09.08.2019 and the name of the appellant is included in the

promotion to the post of Executive Engineer. It is further

submitted that the respondent No.1 has filed objections to

the said list contending that appellant is not qualified to be

the senior though the date of joining is the same as the

respondent No.1 and has previously worked at DMA as she

was appointed in the year 2005 and as per the KCS Rules

the respondent No.1 is required to be treated as Senior than

the appellant and without considering these aspects a list of

eligible candidates for promotion to the Executive Engineer

has been prepared by the University, which is contrary to

law. It is also submitted that, in view of the existing C & R

Regulations the respondent No.1 has no promotional

avenues as only two sanctioned posts are there for the

Executive Engineer and already one Sri Vijay Bhaskar A.

Bhajanti has been promoted who was also the Assistant

Executive Engineer (Civil) and if the remaining post of the

Executive Engineer is given to the Assistant Executive

Engineer (Civil), no promotional avenues would be available

to the Assistant Executive Engineer (Electrical) and

considering this anomaly, the University sent proposal to the

State Government for approval of the Common Statutes of

the Farm Universities of Karnataka wherein the present

anomaly has been removed by creating Executing Engineer

(Civil) one post and Executive Engineer (Ele/Agri) another.

Keeping these aspects in mind, the learned Single Judge has

rightly directed the State Government to immediately

approve the draft common statutes and thereafter effect the

promotion. He seeks to dismiss the appeal.

10. Having heard the learned counsel for the

appellant, learned counsels for the respondents, learned

AGA, perused the material available on record. The

appellant and the respondent No.1 joined the University as

Assistant Executive Engineer (Civil) and (Electrical)

respectively on the same date. The University has filed a

memo dated 14.12.2023 along with the copies of the score

card for the post of Assistant Executive Engineer

(Civil/Electrical) i.e., the roster of inter se merit determined

at the initial stage at the time of interview dated

09.01.2013. On perusal of the inter se merit of the appellant

and the respondent No.1, it is evident that appellant's trade

is shown as civil, he has secured total marks out of 100

marks is 40.18. Similarly, the respondent No.1 trade is

shown as electrical and total marks secured out of 100

marks is 30.32. Admittedly, the appellant is senior than the

respondent No.1 from the date of inception into the service

and the said inter se seniority list prepared by University is

not challenged by the respondent No.1 nor there is any

dispute with regard to the same. It is to be noticed that the

combined seniority list referred to at Annexure-C has been

prepared in terms of Regulation 5 of Cadre and Recruitment

Regulations. For reference, the said regulation reads as

follows:

"5. PROCEDURE FOR DETERMINING SENIORITY:

There shall be a common seniority list of service personnel in each category of posts for the entire University.

The seniority shall be determined by the chronology of appointments/promotions order of merit as recommended by Selection Committee and approved by the Board for each category."

Accordingly, the promotion in question is made on the

basis of combined seniority list in terms of the existing

regulations which cannot be faulted.

11. It is also not in dispute that subject promotion is

governed by the Cadre and Recruitment Regulations of the

service personnel of the University of Horticulture Sciences,

Bagalkote, dated 28.05.2009. The relevant portion of the

aforesaid regulation is extracted herein below:

4. Executive Engineer By promotion among FOR PROMOTION (Civil & Electr) Asst. Exec. Engineer a) Must have passed Bachelor's degree Rs.36300-53850 (Civil ) in Civil Engineering

b) Must have 5 years of experience as Assistant Executive Engineer in the University.

c) Must have passed Accts. Higher and Gen. Law Part I & II.

12. On perusal of the aforesaid regulation, it is

evident that the Assistant Executive Engineer (Civil) is

eligible to be promoted to the post of Executive Engineer

(Civil & Ele) and he must have passed Bachelor's degree in

Civil Engineering, must have 5 years of experience as

Assistant Executive Engineer in University, must have

passed Accounts Higher and General Law Part-I and II.

Admittedly, the appellant is working as Assistant Executive

Engineer (Civil) who is eligible to be promoted as the

Executive Engineer. However, the respondent No.1 who is

the Assistant Executive Engineer (Electrical) is not eligible to

be promoted as a Executive Engineer as per the aforesaid

regulations. This Court has also taken note of the employers

efforts to address the grievance of the alleged anomaly and

to remove this anomaly and to make avenue to the Assistant

Executive Engineer (Electrical). The University has prepared

the common eligibility list for promotion as is evident from

Annexure-A wherein in the cadre of Assistant Executive

Engineer (Civil) (Electrical) one Sri Vijay Bhaskar Bhajantri is

shown at Sl.No.1 and the appellant is at Sl.No.2 of the list.

In other words, the University has prepared common

eligibility list for promotion of both Assistant Executive

Engineer (Civil and Electrical) however, the respondent

No.1's name was not found in the list as she is admittedly

junior than the appellant herein as per their inter se

seniority. It is further evident that the University vide its

endorsement dated 17.09.2019 issued to the respondent

No.1 has made it amply clear that a common list of eligible

candidates for promotion was prepared and the respondent

No.1 is not eligible. Hence, her case was not considered

which clearly indicates that as per the Cadre Recruitment

Regulations prevailing on the date of promotion the

respondent No.1 was not eligible to consider for the

promotion.

13. Admittedly the respondent No.1 has not

challenged the existing C and R Regulations of the University

which provides promotion to the Assistant Executive

Engineer (Civil) to Executive Engineer. As per the prevailing

C and R Regulations, the appellant has vested right to claim

promotion. However, it is not so in the case of the

respondent No.1 as his right is contingent, depending on the

happening of an event i.e., the approval of the draft

University statutes without any modification by the State

Government. When things stand thus, this Court is of the

considered view that in the absence of any challenge to the

C and R Regulations of the University by respondent No.1,

she cannot be allowed to halt the process of promotion of

the candidate who is eligible and legally entitled to claim

promotion as per the prevailing regulations. Admittedly, the

appellant is senior than that of the respondent No.1 and it

would be relevant to make observation that now the

University has made an attempt to remove the said

anomaly, which the respondent No.1 is claiming by providing

Executive Engineer post to the Assistant Executive Engineer

(Electrical) by promotion in the draft University statutes. If

the State Government approves the draft statutes of the

University without any modification then the grievance of the

respondent No.1 would be eventually taken care of.

14. This Court is of the view that holding on the

promotion of the appellant till the draft of statutes of

University is approved by State Government would defeat

the legally accrued right in favour of the appellant. This

Court cannot compel the appellant to wait for promotion till

the draft statutes of the University are approved by the

State, keeping in mind the contingent right of the

respondent No.1. Hence, on this ground the appellant can

enforce his right to seek promotion as per the existing C and

R regulations of the University in the present proceedings.

15. This Court is of the considered view that the

learned Single Judge has committed an error in directing the

State Government to approve the draft statutes of the

University and thereafter consider the case of promotion of

the private parties on the ground that the entry level of both

the posts are one and the same but only difference is with

regard to the promotional avenues. The existing C and R

Regulations of the University provides avenue of promotion

of the Assistant Executive Engineer (Civil) to the Executive

Engineer, however similar avenue of promotion is not

available to the Assistant Executive Engineer (Electrical)

however there is no challenge to the present C and R

Regulations in the absence of any challenge the existing

regulations, the respondent cannot be allowed to contend

that there are no promotional avenue. Admittedly it is the

policy and the wisdom of the statutory authorities to make

promotional avenues to the respondent No.1 taking into

account various factors eventually. Admittedly an attempt is

already made by the University in the draft statute to cure

the said anomaly. However, that itself should not be a

ground to deny the promotion to the candidate who is senior

and eligible under the existing Cadre and Recruitment

Regulations of the University.

16. For the aforementioned reasons, the appeal is

allowed by setting aside the impugned order of the learned

Single Judge with a direction to the respondent No.3 to 5 to

complete the process of promotion in accordance with the

existing Cadre and Recruitment Regulations at Annexure-F.

17. In view of the disposal of the writ appeal, the

contempt petitions i.e. CCC No.100270/2023 and CCC

No.100312/2023 are closed.

No order as to costs.

Sd/-

JUDGE

Sd/-

JUDGE

Svh/Naa

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter