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

Sri K G Nagaraj vs The State Of Karnataka
2024 Latest Caselaw 859 Kant

Citation : 2024 Latest Caselaw 859 Kant
Judgement Date : 10 January, 2024

Karnataka High Court

Sri K G Nagaraj vs The State Of Karnataka on 10 January, 2024

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                                 -1-
                                                               NC: 2024:KHC:2508
                                                           WP No. 1130 of 2020
                                                         And Connected Matters



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 10TH DAY OF JANUARY, 2024

                                              BEFORE

                             THE HON'BLE MR JUSTICE N S SANJAY GOWDA

                              WRIT PETITION NO. 1130 OF 2020 (S-RES)
                           C/w. WRIT PETITION NO. 39961 OF 2016 (S-PRO),
                              WRIT PETITION NO. 4296 OF 2018 (S-PRO),
                              WRIT PETITION NO. 9775 OF 2018 (S-PRO),
                             WRIT PETITION NO. 56010 OF 2018 (S-PRO),
                              WRIT PETITION NO. 3915 OF 2020 (S-RES),
                             WRIT PETITION NO. 10739 OF 2020 (S-RES),
                              WRIT PETITION NO. 5188 OF 2021 (S-RES),
                             WRIT PETITION NO. 10879 OF 2021 (S-RES),
                             WRIT PETITION NO. 18471 OF 2022 (S-PRO)

                      IN W.P.No.1130/2020:

                      BETWEEN:

                      1.    SRI.G.S.SIDDALINGAPPA,
                            S/O LATE SIDDAPPA,
                            AGED ABOUT 56 YEARS,
                            OCCUPATION: ASSISTANT REVENUE
         Digitally
         signed by          OFFICER, MARATHAHALLI ZONE,
         MANJANNA
MANJANNA E
E        Date:
         2024.01.24
                            MAHADEVAPURA BBMP,
         10:29:25
         +0530              R/O.#227, OPP TO MARAMMA TEMPLE,
                            GUNJUR POST VIA VARTHUR,
                            BANGALORE EAST TALUK,
                            BENGALURU-560 087.
                                                                  ... PETITIONER
                      (BY SRI.P.MAHESHA., ADVOCATE)

                      AND:

                      1.    THE STATE OF KARNATAKA,
                            BY ITS SECRETARY,
                            DEPARTMENT OF URBAN DEVELOPMENT,
                            M.S.BUILDING, BENGALURU-1.
                             -2-
                                        NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters




2.   THE COMMISSIONER,
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

3.   ADDITIONAL COMMISSIONER (ADMIN)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

4.   DEPUTY COMMISSIONER (ADMIN)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

5.   R.KRISHNA,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     ASSESSOR, O/O BBMP,
     N.R.SQUARE,
     BENGALURU-560001.

6.   M.H.SWAMY,
     S/O LATE HOMBALE CHANNAIAH,
     AGED ABOUT 42 YEARS,
     ASSESSOR, O/O BBMP,
     RAJAJINAGAR SUB-DIVISION,
     WEST ZONE BBMP,
     BENGALURU-560 010.

7.   SHARNAMMA,
     W/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     ASSESSOR, O/O BBMP,
     N.R.SQUARE, BENGALURU-560 001.

8.   N.RAMESH,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     ASSESOR, O/O BBMP,
     N.R.SQUARE,BENGALURU-560 001.
                           -3-
                                       NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters




9.   V.VASANTH,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     ASSESSOR, O/O BBMP,
     N.R.SQUARE, BENGALURU-560 001.

10. P.NIRANJANA MURTHY,
    S/O RAMALINGAPPA,
    AGED ABOUT 43 YEARS,
    ASSESSOR, O/O ARO,
    CHIKKAPETE SUB-DIVISION,
    THULASITHOTA, WEST ZONE,
    BBMP, BENGALURU-560 053.

11. N.G.BASAVARAJU,
    S/O B.GOVINDAPPA,
    AGED ABOUT 42 YEARS,
    ASSESSOR, O/O ARO,
    HORAMAVU SUB-DIVISION,
    JAYANTHY CIRCLE, HORAMAVU,
    MAHADEVAPURA ZONE, BBMP,
    BENGALURU-560 113.

12. A.E.RAJANNA,
    S/O ESHRAIAH,
    AGED ABOUT 42 YEARS,
    ASSESSOR, O/O ARO,
    BATARAYANAPURA SUB-DIVISION,
    THANISANDRA, NEAR BUS STAND,
    YALAHANKA ZONE, BBMP,
    BENGALURU-560 077.

13. ADHINATH CHOWGALE,
    S/O NOT KNOWN TO PETITIONER
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUAR,
    BENGALURU-560 001.

14. SANTHOSH KUMAR EJJIRE,
    S/O NOT KNOWN TO THE PETITIONER,
                          -4-
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

15. CHANDRAPPA BERAJJANAVAR,
    S/O KARIYAPPA,
    AGED ABOUT 42 YEARS,
    ASSESSOR, O/O ARO,
    K.R.PURAM, SUB-DIVISION,
    MAHADEVAPURA ZONE,
    BBMP, BENGALURU-560 036.

16. N.CHANDRASHEKAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O/ ARO
    (INDEPENDENT CHARGE) ADVERTISEMENT
    R.R.NAGAR,OFFICE OF THE JOINT COMMISSIONER,
    R.R.NAGAR, ZONE, IDEAL HOME BBMP,
    BENGALURU-560 098.

17. RAJAKUMAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R. SUQARE,
    BENGALURU-560 001.

18. MHIB ULLA H.M.
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE,
    BENGALURU-560 001.

19. B.S.ANITHA,
    W/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE,
    BENGALURU-560 001.
                          -5-
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



20. INDRIJITH LAMBANI,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGLAURU-560 001.

21. JANARDHAN RAJUR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP, N.R.SQUARE,
    BENGALURU-560 001.

22. KADRAPPA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE,
    BENGALURU-560 001.

23. G.V.NAGARAJU,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

24. NETHRAVATHI,
    S/O NOT KNOWN TO THE PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE,
    BENGALURU-560 001.

25. MANJUNATH,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

26. A.NALLAPPA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
                          -6-
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



    N.R. SQUARE,
    BENGALURU-560 001.

27. N.ANJANEYA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

28. K.SHANKAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

29. SURESH BABU,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

30. RAMESH
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

31. B.VITTALAIAH,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    KODIGEHALLI, BENGALURU-560 001.

32. S.MAHESH
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    BENGALURU-560 001.

33. DODDASHAMACHARI,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
                          -7-
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



    ASSESSOR, O/O BBMP,
    ESTATE YALAHANKA, BENGALURU-560 001.

34. K.SHIVAKUMAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    SHETTIHALLI, BENGALURU-560 001.

35. H.N.BASAVARAJU,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    SHANTHINAGAR, BENGALURU-560 001.

36. S.M.SHANTHALA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    YESWANTHPURA, BENGALURU-560 001.

37. M.RAVIKUMAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    WELFARE, R.R.NAGAR, BENGALURU-560 001.

38. RAJAPPA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    CHIKKAPETE SUB-DIVISION,
    THULASITHOTA,
    WEST ZONE, BBMP,
    BENGALURU-560 053.

39. KRISHNA.R.THASILDAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    D E O NORTH, BENGALURU-560 001.
                           -8-
                                        NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters



40   S.K.MOHAN RAM,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     V R S ASSESSOR,
     O/O BBMP, BENGALURU-560 001
                                          ...RESPONDENTS
(BY SRI.HARISHA.A.S., AGA FOR R-1;
    SRI.S.N.PRASHANTH CHANDRA, ADVOCATE FOR R-2 TO
    R-4;
    R-6, R-16, R-20 & R-38 ARE SERVED AND
    UNREPRESENTED
    VIDE ORDER DATED 02.12.2021, PETITION AGAINST R-37
    IS DISMISSED AS ABATED AND NOTICE TO R-5, R-7 TO
    R-15, R-17 TO R-19, R-21 TO R-36, R-39 & R-40 ARE
    HELD SUFFICIENT)

    THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, QUASH THE
IMPUGNED FINAL GRADATION LIST ISSUED BY THE R-2 THE
COMMISSIONER, BBMP, BENGALURU DATED 08.11.2019 VIDE
ANNEXURE-E, ETC.

IN W.P.No.39961/2016:

BETWEEN:

1.    K CHANDRA
      S/O LATE KRISHNAPPA,
      AGED ABOUT 41 YEARS
      WORKING AS FIRST DIVISION ASSISTANT
      O/O ASSISTANT REVENUE OFFICER (BTM),
      BRUHATH BENGALURU MAHANAGARA PALIKE,
      JAYANAGAR, BENGALURU 560 011.

2.    E. SURESH
      S/O LATE ERE GOWDA
      AGED ABOUT 49 YEARS
      WORKING AS FIRST DIVISION ASSISTANT, RTI CELL,
      BRUHATH BENGALURU MAHANGARA PALIKE,
      N.R. SQUARE,
      BENGALURU 560 002.
                            -9-
                                       NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters




3.     S HARISH KUMAR
       S/O LATE G. SHIVASHANKAR
       AGED ABOIT 37 YEARS
       WORKING AS FIRST DIVISION ASSISTANT
       O/O JOINT DIRECTOR, TOWN PLANNING (SOUTH),
       BRUHATH BENGALURU MAHANAGARA PALIKE,
       N.R. SQARE, BNGALURU 560 002.

4.     VEERASWAMY
       S/O C AMAVASYE
       AGED ABOUT 39 YEARS
       WORKING AS FIRST DIVISION ASSISTANT
       O/O ASSISTANT CONTROLLER OF FINANCE (SOUTH),
       BRUHATH BENGALURU MAHANAGARA PALIKE,
       JAYANAGAR 2ND BLOCK,
       BENGALURU-560 011.

5.    SHIVA BEERAIAH
      S/O BEERAIAH
      AGED ABOUT 52 YEARS,
      WORKING AS FIRST DIVISION ASSISTANT
      O/O EXECUTIVE ENGINEER,
      BRUHATH BENGALURU MAHANAGARA PALIKE,
      VIJAYANAGAR, BENGALURU 560 040.
                                          ...PETITIONERS
(BY SRI. R.SUBRAMANYA FOR SRI.VINAYAKA.B., ADVOCATE)

AND:

1.     BRUHAT BENGALURU MAHANAGARA PALIKE
       N.R. SQUARE, BENGALURU-560 002
       REPRESENTED BY ITS COMMISSIONER

2.     STATE OF KARNATAKA
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       DR. B.R. AMBEDKAR VEEDHI,
       BENGALURU-560 001
       BY ITS PRINCIPAL SECRETARY.
                             - 10 -
                                             NC: 2024:KHC:2508
                                           WP No. 1130 of 2020
                                         And Connected Matters




3.   V. SHIVAMMA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 38 YEARS

4.   N. CHANDRAIAH
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 56 YEARS

5.   S. RAMU
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 43 YEARS

6.   SHARANAMMA
     D/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 40 YEARS

7.   N. RAMESH
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 38 YEARS

8.   K.S. ANAND
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 36 YEARS

9.   MANJUNATHA N
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 40 YEARS

10 . PRATHIBA KULKARNI
     D/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 35 YEARS
     DELETED AS PER ORDER DATED:06.12.2022

11 . H.L. GURUPRASANNA
     SON OF NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 40 YEARS

12 . H.N. AJITHAPRASAD
     SON OF NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 40 YEARS
     DELETED AS PER ORDER DATED:06.12.2022.
                            - 11 -
                                        NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters




13 . V. VASANTHA
    D/O NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 40 YEARS

14 . M. NARAYANAPPA
    SON OF NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 42 YEARS

15 . S.V. MANUJANTH
    S/O NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 36 YEARS

16 . UMESH
    S/O NOT KNOWN TH THE PETITIONERS
    AGED ABOUT 36 YEARS
    DELETED AS PER ORDER DATED:06.12.2022.

17 . RADHA BADIGERA
    S/O NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 34 YEARS

18 . P. NIRANJANA MURTHY
    S/O NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 40 YEARS

19 . B. VARUN KUMAR
    S/O NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 36 YEARS

20 . G.S. RAMPRASAD
    S/O NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 37 YEARS

21 . K.N. SRIDHAR
    S/O NOT KNOWN TO THE PETITIONERS
    AGED ABOUT 34 YEARS

22 . C. REKHA
     D/O NOT KNOWN TO THE PETITIONERS
                           - 12 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters




    AGED ABOUT 29 YEARS

23 . N.G. BASAVARAJU
     S/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 39 YEARS,

24 . A.E. RAJANNA
     S/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 39 YEARS,

25 . M.R. ASHOK
     S/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 40 YEARS,

26 . MADHURI KOTAGI
     D/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 37 YEARS,

27 . M. MAHESH
     S/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 35 YEARS,
     DELETED AS PER ORDER DATED:06.12.2022

28 . K. NAVEEN KUMAR
     S/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 31 YEARS,

29 . SHILPA S BHARADWAD
     D/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

30 . ADINATH CHOWGALA
     S/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 39 YEARS,

31 . L. REKHA
     D/O. NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 36 YEARS,
                         - 13 -
                                     NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




32 . D.K. NARASIMHAMURTHY
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 35 YEARS,

33 . K NAGARAJA
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 36 YEARS,
     DELETED AS PER ORDER DATED:06.12.2022

34 . SIDDARAMA HALADAKI
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 35 YEARS,
     DELETED AS PER ORDER DATED:06.12.2022

35 . M V KRUTHIKA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 29 YEARS,

36 . H SURESH
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 39 YEARS,

37 . SANTHOSH KUMAR EJERI
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

38 . JAYASHREE AMBIGERA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 29 YEARS,

39 . M Y KAVITHA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 40 YEARS,

40 . J NAGASHREE
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 28 YEARS,

41 . CHANDRAPLPA BIRAJJANAVAR
     S/O NOT KNOWN TO THE PETITIONERS,
                         - 14 -
                                     NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




    AGED ABOUT 39 YEARS,

42 . J.K.SHOBHA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 37 YEARS,

43 . MR.DEEPASHREE
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 36 YEARS,

44 . N. SRINIVASAMURTHY
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 38 YEARS,

45 . K.S.MANJULA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 35 YEARS,

46 . K. SAVITHA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 29 YEARS,
     DELETED AS PER ORDER DATED:06.12.2022

47 . NAGAVENI ERAPPA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 30 YEARS,

48 . N.B.DEEPA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 30 YEARS,

49 . RAJAKUMARA
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 37 YEARS,

50 . PRASAD KUMAR
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 30 YEARS,
                         - 15 -
                                     NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




51 . H.M.MAHIBULLA
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 37 YEARS,

52 . JAYA B HARITHI
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

53 . K RASHMI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 30 YEARS,

54 . BASAVARAJ S MAGI
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

55 . SAFINAZ
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 38 YEARS,

56 . D.M. NAGARAJAPPA
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 34 YEARS,

57 . B.N.ANITHA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 30 YEARS,

58 . MAHESH K SAVANTH
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 31 YEARS,

59 . BHAGYASHREE HALLI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 31 YEARS,

60 . K.N.YUVARAJKUMAR
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 34 YEARS,
                         - 16 -
                                     NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




61 . H.BHARATHI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 33 YEARS,

62 . H.B.SANTOSH KUMAR
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

63 . INDRAJIT LAMANI
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 31 YEARS,

64 . C.SUMA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 31 YEARS,

65 . A.CHITRALEKHA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 30 YEARS,

66 . C.ANITHA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

67 . NANDHINI U THASILDAR
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 33 YEARS,

68 . ANJANA BAGANTHRI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

69 . B E VANI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 29 YEARS,

70 . JANARDHANA RAJURA
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 47 YEARS,
                         - 17 -
                                     NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




71 . D VARALAKSHMI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

72 . RAJASREE
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 55 YEARS,

73 . S MOHANKUMAR
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 39 YEARS,

74 . N CHANDRASHEKAR
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 39 YEARS,

75 . R VENKATESH
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 38 YEARS,

76 . YASHODA
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 42 YEARS,

77 . H HEMANTHKUMAR
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 39 YEARS,

78 . D SANDEEP
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 29 YEARS,

79 . N SANTOSH
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 35 YEARS,

80 . VENKATACHALAPATHI
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 37 YEARS,
                         - 18 -
                                        NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




81 . N SWATHI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 30 YEARS,

82 . FAROOQ DILAVARA YADURANTHI
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 32 YEARS,

83 . ARAVIND M
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 36 YEARS,

84 . PRASHANT V
     S/O NOT KNOWN TO THE PETITINERS,
     AGED ABOUT 34 YEARS,

85 . MANJULA K
     D/O NOT KNOWN TO THE PETIITONERS,
     AGED ABOUT 39 YEARS,

86 . M NAGARAJU
     S/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 34 YEARS,

87 . N V VENUGOPAL
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 39 YEARS,

88 . REKHA K M
     D/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 36 YEARS,

89 . DEEPA NADUVINAMANI
     D/O NOT KNOWN TO THE PETITIONERS,
     AGED ABOUT 36 YEARS,

90 . RAMESH
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 37 YEARS,
                         - 19 -
                                     NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




91 . BHAGAVANTHAPPA
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 39 YEARS,

92 . B RAJESHKUMAR
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 31 YEARS,
     DELETED AS PER ORDER DATED:06.12.2022

93 . V HARIPRASAD
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 31 YEARS,

94 . K N VIJAYAKUMRA
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 36 YEARS,
     DELETED AS PER ORDER DATED:06.12.2022

95 . N S MAHESH
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 42 YEARS,
     DELETED AS PER ORDER DATED:06.12.2022

96 . S DHANARAJ
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 31 YEARS,

97 . S. MANJUNATH
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 26 YEARS,

98 . M. VENKATESH MURTHY
     S/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 26 YEARS,

99 . M. KALYANI
     D/O NOT KNOWN TO THE PETITIONERS
     AGED ABOUT 25 YEARS,
                          - 20 -
                                      NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters




100 . M. MURALIDHARAIAH
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 32 YEARS,
      DELETED AS PER ORDER DATED:06.12.2022

101 . N. SOMASHEKAR
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 37 YEARS,

102 . ARUNKUMAR
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 25 YEARS,

103 . VINODH KUMAR
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 28 YEARS,

104 . PRAKASH
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 55 YEARS,

105 . JAGADISH R
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 32 YEARS,

106 . B C SURESH
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 35 YEARS,

107 . ASHWINI
      D/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 26 YEARS,

108 . T HEMALATHA
      D/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 40 YEARS,

109 . H R BHARATH
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 27 YEARS,
                            - 21 -
                                         NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters




110 . K JAYANTHA
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 26 YEARS,

111 . R MANJUNATHA
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 34 YEARS,

112 . D C GURUSHANTHAPPA
      S/O NOT KNOWN TO THE PETITIONERS
      AGED ABOUT 38 YEARS,

     R-3 TO R-112 ARE ALL WORKING AS
     FIRST DIVISION ASSISTANTS IN
     BRUHATH BENGALURU MAHANAGARA PALIKE
     N.R. SQUARE, BENGALURU-560002.
                                              ...RESPONDENTS
(BY SRI.M.SUBRAMANI, ADVOCATE FOR R-1;
    SRI.HARISHA.A.S, AGA FOR SRI.T.P.VIVEKANANDA,
   ADVOCATE FOR R-11, R-19, R-20, R-22, R-42, R-45, R-47,
   R- 59, R-61, R-64, R-69, R-71, R-78, R-79, R-81, R-82,
   R-88, R-89, R-93, R-96 TO R-99, R-101, R-102, R-105 TO
   R-107, R-109 & R-110;
   SRI.ARAVIND UPADHYE, FOR R-104;
   VIDE ORDER DATED:06.12.2022 R-10, R-12, R-16, R-27,
   R-33, R-34, R-46, R-92, R-94, R-95 & R-100 ARE DELETED;
   R-3, R-5, R-6, R-8, R-13 TO R-15, R-17 TO R-20, R-22,
   R-25, R-26, R-29, R-32, R-35 TO R-39, R-42 TO R-45, R-47
   TO R-49, R-51 TO R-53, R-55, R-58 TO R-67, R-69, R-70,
   R-72, R-73, R-76, R-77, R-80, R-83 TO R-85, R-87, R-90,
   R-91, R-103, R-111 & R-112 ARE SERVED THROUGH HAND
   SUMMONS)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE FINAL GRADATION LIST OF FIRST DIVISION
ASSISTANTS    ISSUED     AS     PER   OFFICE    ORDER
DATED:09.09.2015 BY THE R-1 VIDE ANNEXURE-E IN SO FAR
AS PLACING THE R-3 TO 112 ABOVE THE PETITIONERS IN THE
SAID FINAL GRADATION LIST, ETC.
                           - 22 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



IN W.P.No.4296/2018:

BETWEEN:

1.   N.VENKATESH,
     S/O LATE NARASIMHAIAH,
     AGED ABOUT 54 years,
     WORKING AS MANAER,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     C.V.RAMANNAGAR,
     BRUHAT BENGALURU MAHANAGARA PALIKE,
     COX TOWN, BENGALURU.

2.   A.N.PRASAD,
     S/O LATE A.SUBBAR RAO,
     AGED BOUT 45 YEARS,
     WORKING AS MANAGER,
     OFFICE OF THE ASSISTANT REVENUE OFFICE,
     SHANTHINAGAR, BRUHAT BENGALURU
     MAHANAGARA PALIKE,
     PUBLIC UTILITY BUILDING,
     M.G.ROAD, BENGALURU-560 001.

3.   N.CHANDRAPRAKASH,
     S/O H.MUNIYAPPA,
     AGED BOUT 44 YEARS,
     WORKING AS MANAGER,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     SHANTHINAGAR, BRUHAT BENGALURU
     MAHANAGARA PALIKE, PUBLIC UTILITY,
     BUILDING, M.G.ROAD,
     BENGALURU-560 001.

4.   H.DEVARAJU,
     S/O HANUMANTHAPPA,
     AGED ABOUT 48 YEARS,
     WORKING AS MANAGER,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     K.G.NAGAR, BRUHAT BENGALURU
     MAHANAGARA PALIKE, J.C.ROAD,
     BENGALURU-560 002.
                           - 23 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



5.   V.T.MAHADEV,
     S/O H.THIMMEGOWDA,
     AGED ABOUT 44 YEARS,
     WORKING AS MANAGER,
     OFFICE OF THE EXECUTIVE ENGINEER
     PROJECTS, DASAPPA HOSPITAL,
     TOWN HALL CIRCLE, BRUHAT BENGALURU
     MAHANAGARA PALIKE,
     BENGALURU-560 002.
                                          ...PETITIONERS

(BY SRI.PAVAN KUMAR.M.N., ADVOCATE FOR PETITIONER No.1;
    SRI.R.SUBRAMANYA FOR SRI.VINAYAKA.B., ADVOCATE
    FOR PETITIONERS No.2 TO 5)

AND:

1.     BRUHAT BENGALURU MAHANAGARA PALIKE
       REPRESENTED BY ITS COMMISSIONER
       N.R.SQUARE, BENGALURU - 560 002.

2.     V SHIVAMMA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       OLD CMC OFFICE, TUMKUR ROAD,
       T.DASARAHALLI, BENGALURU - 560 058.

3.     D. S. GIRISH
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE SPECIAL COMMISSION FINANCE,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       BENGALURU - 560 058.

4.     N ARUN KUMAR
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT EXECUTIVE ENGINEER
       BRUHAT BENGALURU MAHANAGARA PALIKE,
                         - 24 -
                                       NC: 2024:KHC:2508
                                   WP No. 1130 of 2020
                                 And Connected Matters




     K.G.NAGAR, BENGALURU - 560 058.

5.   N JYOTHILAKSHMI
     MAJOR BY AGE
     WORKING AS MANAGER,
     ASSISTANT REVENUE OFFICER
     BRUHAT BENGALURU MAHANAGARA PALIKE, OLD CMC
     OFFICE, TUMKUR ROAD, T.DASARAHALLI,
     BENGALURU - 560 058.

6.   K S ANAND
     MAJOR BY AGE
     WORKING AS MANAGER,
     OFFICE OF THE MOH (RAJARAJESHWARINAGAR)
     BRUHAT BENGALURU MAHANAGARA PALIKE, MYSORE
     ROAD, NEAR KEB OFFICE, 18TH MAIN,
     BENGALURU - 98.

7.   H L GURUPRASANNA
     MAJOR BY AGE
     WORKING AS MANAGER,
     OFFICE OF THE JOINT DIRECTOR,
     TOWN PLANNING (SOUTH),
     BRUHAT BENGALURU MAHANAGARA PALIKE,
     N.R.SQUARE, BENGALURU - 560 002.

8.   M NARAYANAPPA
     MAJOR BY AGE
     WORKING AS MANAGER,
     OFFICE OF THE DEPUTY COMMISSIONER (ADMN)
     BRUHAT BENGALURU MAHANAGARA PALIKE,
     N.R.SQUARE, BENGALURU - 560 002.

9.   G. S. RAMPRASAD
     MAJOR BY AGE
     WORKING AS MANAGER,
     OFFICE OF THE ACCOUNTS COMMITTEE (COUNCIL
     BUILDING)
     BRUHAT BENGALURU MAHANAGARA PALIKE,
     N.R.SQUARE, BENGALURU - 560 002.
                           - 25 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters




10 .   C REKHA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       DR TCM RAYAN ROAD,
       NEAR CITY RAILWAY STATION,
       BENGALURU - 560 002.

11 .   M R ASHOK
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE EXECUTIVE ENGINEER
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       RAJARAJESHWARI NAGAR, MYSORE ROAD,
       NEAR KEB OFFICE, 18TH MAIN,
       BENGALURU - 560 098.

12 .   MADHURI KOTAGI
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       SHIVAJINAGAR,
       BENGALURU - 560 051.

13 .   K NAVEEN KUMAR
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE DEPUTY MAJOR,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       N.R.SQUARE,
       BENGALURU - 560 002.

14 .   SHILPA S BHARADWAJ
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE DEPUTY CONSERVATOR OF FORESTS,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       ANNEXE-3, GROUND FLOOR, N.R.SQUARE,
       BENGALURU - 560 002.
                          - 26 -
                                      NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters




15 .   D K NARASIMHAMURTHY
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE, HBR
       LAYOUT, BDA COMPLEX,
       BENGALURU - 560 043.

16 .   S V MANJUNATH
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE EXECUTIVE ENGINEER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       SUBRAMANYAPURA MAIN ROAD, UTTARAHALLI,
       BENGALURU - 560 061.

17 .   RADHA BADIGERA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE EXECUTIVE ENGINEER
       (PROJECT SOUTH),
       BRUHAT BENGALURU MAHANAGARA PALIKE, 2ND
       BLOCK, 9TH CROSS, JAYANAGAR,
       BENGALURU - 560 011.

18 .   B VARUN KUMAR
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE TOWN PLANNING COMMITTEE
       (COUNCIL BUILDING)
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       N.R.SQUARE, BENGALURU - 560 002.

19 .   H SURESH
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE DEPUTY COMMISSIONER (ADMN)
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       N.R.SQUARE, BENGALURU - 560 002.
                           - 27 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters




20 .   JAYASHREE AMBIGERA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE, RTO
       COMPLEX, RAJAJINAGAR,
       BENGALURU - 560 010.

21 .   M Y KAVITHA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       HAMPINAGAR, BENGALURU - 560 104.

22 .   J NAGASHREE
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE JOINT COMMISSIONER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       MAHADEVAPURA ZONE,
       WHITEFIELD MAIN ROAD,
       BENGALURU - 560 048.

23 .   J K SHOBHA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       COMMERCIAL COMPLEX, 2ND FLOOR, NC ROAD,
       YESHWANTHPUR,
       BENGALURU - 560 022.

24 .   M V KRUTHIKA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       YELAHANKA, BELLARY ROAD,
       BENGALURU - 560 064.
                           - 28 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters




25 .   N SRINIVASAMURTHY
       MAJOR BY AGE
       WORKING AS MANAGER,
       COUNCIL SECTION,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       N.R.SQUARE,
       BENGALURU - 560 002.
       DELETED VIDE ORDER DATED:18.09.2018

26 .   K S MANJULA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       JAYAMAHAL, BENGALURU - 560 024.

27 .   NAGAVENI ERAPPA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       HAMPINAGAR, BENGALURU - 560 104.

28 .   N B DEEPA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE JOINT COMMISSIONER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       WHITEFIELD MAIN ROAD,
       BENGALURU - 560 048.

29 .   JAYA B. HARITHI
       MAJOR BY AGE
       WORKING AS MANAGER, HEALTH OFFICE
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       WHITEFIELD MAIN ROAD,
       BENGALURU - 560 048.

30 .   K RASHMI, MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER
                           - 29 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters




       BRUHAT BENGALURU MAHANAGARA PALIKE, 17TH
       MAIN, 2ND CROSS, KORAMANGALA,
       BENGALURU - 560 034.

31 .   SAFINAZ, MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE REVENUE OFFICER
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       WHITEFIELD ROAD,
       RHB COLONY, BENGALURU - 560 048.

32 .   M R DEEPASHREE
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE CHIEF ENGINEER (SWD)
       BRUHAT BENGALURU MAHANAGARA PALIKE, 4TH
       BLOCK, JAYANAGAR,
       BENGALURU - 560 011.

33 .   BHAGYASHREE HALLI
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       SUBRAMANYAPURA MAIN ROAD, UTTARAHALLI,
       BENGALURU - 560 061.

34 .   K N YUVARAJKUMAR
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       WHITEFIELD ROAD, RHB COLONY,
       BENGALURU - 560 048.

35 .   H BHARATHI
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT EXECUTIVE ENGINEER,
       MALLESHWARAM,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
                           - 30 -
                                          NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters




       N.R.SQUARE, BENGALURU - 560 002.

36 .   H B SANTOSH KUMAR
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT EXECUTIVE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       KRISHNA MANSION, RING ROAD,
       MARATHAHALLI, BENGALURU - 560 072.

37 .   C SUMA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       ANJANANAGARA, MAGADI MAIN ROAD,
       BENGALURU - 560 091.

38 .   A CHITRALEKHA
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       NETHAJI CIRCLE, MATHIKERE,
       BENGALURU - 560 054.

39 .   K C SUMATHI
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       18TH CROSS, IDEAL HOMES LAYOUT,
       R.R.NAGAR, BENGALURU.

40 .   MAHESH K SAVANTH
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ADDL COMMISSIONER (ADMN)
       BRUHAT BENGALURU MAHANAGARA PALIKE,
       N.R.SQUARE, BENGALURU - 560 002.
                             - 31 -
                                           NC: 2024:KHC:2508
                                        WP No. 1130 of 2020
                                      And Connected Matters




41 .   NANDHINI U THASILDAR
       MAJOR BY AGE
       WORKING AS MANAGER,
       OFFICE OF THE ASSISTANT REVENUE OFFICER,
       BRUHAT BENGALURU MAHANAGARA
       PALIKE,NAGARABHAVI BDA COMPLEX,
       BENGALURU-560079.

42 .  B E VANI
      MAJOR BY AGE
      WORKING AS MANAGER,
      ASSISTANT REVENUE OFFICER,
      BRUHAT BENGALURU MAHANAGARA PALIKE,
      DR B.R.AMBEDKAR STADIUM,
      BASAVESHWARNAGAR,
      BENGALURU - 560 079.
                                              ...RESPONDENTS
(BY SRI.M.A.SUBRAMANI, ADVOCATE FOR R-1;
    SRI.UDAYA HOLLA SENIOR COUNSEL FOR
    SRI.L.K.SRINIVASA MURTHY, ADVOCATE FOR R-2, R-5,
    R-8, R-10, R-12, R-14, R-17, R-20, R-23, R-26 TO R-29,
    R-31, R-32, R-37 & R-38;
    SRI.V.N.SHANKARE GOWDA, ADVOCATE FOR C/R-7, R-11
    & R-15;
    SRI.H.J.ANANDA, ADVOCATE FOR R-6, R-9, R-13, R-16, R-
    18, R-19, R-36 & R-40;
    VIDE ORDER DATED 18.09.2018, R-25 IS DELETED;
    R-3, R-4, R-21, R-22, R-24, R-30, R-33, R-34, R-35, R-39,
    R-41, R-42 ARE SERVED AND UNREPRESENTED)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR THE
ENTIRE RECORDS LEADING TO THE ORDER DATED:17.07.2017
AND QUASH (i) ORDER DATED 17.7.2017 VIDE ANNEXURE-F
TO THE W.P. PASSED BY R-1 GRANTING THE PRIVATE
RESPONDENTS RETROSPECTIVE DATES OF ELIGIBILITY FOR
PROMOTION AND SENIORITY IN THE CADRE OF MANAGER,
ETC.
                          - 32 -
                                      NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters



IN W.P.No:9775/2018

BETWEEN:

    SMT.M.PADMAVATHI,
    W/O A.V.HEMARAJU,
    AGED 45 YEARS,
    WORKING AS ASSISTANT REVENUE OFFICER,
    J.P.NAGAR, SUB-DIVISION,
    BBMP, BANGALORE-560 011.
                                         ...PETITIONER
(BY SRI. RANGANATH.S.JOIS., ADVOCATE)

AND:

     BRUHATH BANGALORE MANAGARA PALIKE,
     REP.BY ITS COMMISSIONER,
     KUMARA PARK ROAD,
     BANGALORE-560 002.
                                          ...RESPONDENT
(BY SRI.OMKAR KAMBI, ADVOVATE)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR THE
RECORDS RELATING TO THE IMPUGNED ORDER DATED
4.1.2018 AND 17.7.2017 PUBLISHED BY THE RESPONDENT
VIDE ANNEXURE-C AND G PERSUE AND QUASH THE SAID LIST
IN SO FAR AS THE ALTERING THE RANKING OF THE
PETITIONER IN THE CADRE OF MANAGER IS CONCERNED, AS
BEING VIOLATIVE OF ARTICLE 14 AND 16(1) OF THE
CONSTITUTION OF INDIA.

IN W.P.No:56010/2018

BETWEEN:

1.   A.E.RAJANNA,
     S/O ESHWARAIAH,
     AGED ABOUT 42 YEARS,
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     BYATARAYANAPURA SUB-DIVISION,
                             - 33 -
                                         NC: 2024:KHC:2508
                                       WP No. 1130 of 2020
                                     And Connected Matters



     THANISANDRA, NEAR BUS STAND,
     YELAHANKA ZONE, BBMP,
     BANGALORE-560 077.

2.   M.H.SWAMY,
     S/O LATE HOMBALE CHANNAIAH,
     AGED 42 YEARS,
     WORKING AS REVENUE ASSESSOR, OFFICE OF
     THE ASSISTANT REVENUE OFFICER,
     RAJAJINAGAR SUB-DIVISION,
     WEST ZONE, BBMP, BANGALORE-560 010.

3.   N.RAMESH,
     S/O LATE V.NARASIMHA MURTHY,
     AGED ABOUT 41 YEARS,
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE JOINT COMMISSIONER,
     WEST ZONE, BBMP, BASHYAM PARK,
     SAMPIGE ROAD,
     MALLESWARAM, BANGALORE-560 020.

4.   P.NIRANJANA MURTHY,
     S/O P.RAMALINGAPPA,
     AGED ABOUT 43 YEARS,
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE
     OFFICER, CHIKKPET, TULASI THOTA,
     WEST ZONE, BBMP,
     BANGALORE-560 053.

5.   N.G.BASAVARAJU,
     S/O B.GOVINDAPPA,
     AGED ABOUT 42 YEARS,
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE OFFICE,
     HORAMAVU SUB-DN. MAHADEVAPURA ZONE,
     BBMP, JAYANTHI CIRCLE,
     HORAMAVU, BANGALORE-560 113.

6.   ADINATH CHOUGALE,
     S/O DHANPAL,
     AGED ABOUT 42 YEARS,
                            - 34 -
                                        NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters



     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     BYATARAYANAPURA SUB-DIVISION,
     THANISANDRA, NEAR BUS STAND,
     YELAHANKA ZONE, BBMP,
     BANGALORE-560 077.

7.   SANTHOSH KUMAR IJERI,
     S/O CHANNABASAPPA IJERI,
     AGED ABOUT 35 YEARS,
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     KENGERI BBMP, BANGALORE-560 060.

8.   CHANDRAPPA BEERAJJANAVAR
     S/O KARIYAPPA,
     AGED ABOUT 42 YEARS,
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     K.R.PURAM SUB-DIVISION, MAHADEVAPURA ZONE,
     BBMP, BENGALURU-560 036.

9.   RAJAKUMARA,
     S/O BABU RAO,
     AGED ABOUT 40 YEARS,
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     MATTIKERE SUB-DIVISION WEST ZONE,
     BBMP, BANGALORE-560 054.

10. H.M.MUHEEBULLA,
    S/O H.MOHAMMED SAMIULLA,
    AGED ABUT 40 YEARS,
    WORKING AS REVENUE ASSESSOR,
    OFFICE OF THE
    ASSISTANT REVENUE OFFICER,
    C.V.RAMANAGAR EAST ZONE,
    BBMP, BENGALURU-560 093.

11. INDRAJITH LAMANI,
    S/O KOMALASHEKARA,
    AGED ABOUT 34 YEARS,
                          - 35 -
                                      NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters



     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     SHIVAJINAGAR SUB-DIVISION,
     DISPENSARY ROAD, EAST ZONE,
     BBMP, BANGALORE-560 042.

12. B.N.ANITHA,
    W/O MANJUNATH,
    AGED ABOUT 38 YEARS,
    WORKING AS REVENUE ASSESSOR,
    OFFICE OF THE ASSISTANT
    REVENUE OFFICER, YELAHANKA
    UPANAGARA SUB-DIVISION, YELAHANKA
    ZONE, BBMP, BANGALORE-560 065.

13. JANARDHANA RAZURA,
    S/O PAMPATHI RAZURA,
    AGED ABOUT 50 YEARS,
    WORKING AS REVENUE ASSESSOR,
    OFFICE OF THE ASSISTANT REVENUE OFICER,
    DOMLUR SUB-DIVISION, M.G.ROAD,
    MAYOHALL BUILDING, EAST ZONE,
    BBMP, BANGALORE-560 025.
                                        ...PETITIONERS

(BY SMT.LAKSHMY IYENGAR SENIOR COUNSEL FOR
     SRI.GOWTHAM RAGHUNATH.N., ADVOCATE)

AND:

1.   COMMISSIONER,
     BRUHAT BENGALURU MAHANAGARA PALIKE,
     N.R.SQUARE, BENGALURU-560 002.

2.   RAJANNA,
     MAJOR BY AGE,
     WORKING AS ASSISTANT REVENUE OFFICER,
     (INDEPENDENT CHARGE), ESTATES
     BOMMANAHALLI, OFFICE OF THE JOINT
     COMMISSIONER,
     BOMMANAHALLI ZONE,
     BBMP, BANGALORE-560 068.
                           - 36 -
                                          NC: 2024:KHC:2508
                                        WP No. 1130 of 2020
                                      And Connected Matters




3.   B.V.N.BHATTACHAR,
     MAJOR BY AGE, WORKING AS
     ASSISTANT REVENUE OFFICER
     (INDEPENDENT CHARGE), HAL
     SUB-DIVISION, BBMP, 1ST CROSS,
     RAMESHNAGAR, VIBHUTHIPURAM,
     BENGALURU-560 037.

4.   M.KRISHNA MURTHY,
     MAJOR BY AGE, WORKING AS
     ASSISTANT REVENUE OFFICER
     (INDEPENDENT CHARGE)
     KEMPEGOWDANAGAR, OOD OFFICE
     OF THE MAYOR, N.R.SQUARE,
     BBMP, BANGALORE-560 002.

5.   T.NATARAJA,
     MAJOR BY AGE,
     WORKING AS ASSISTANT REVENUE OFFICER
     (INDEPENDENT CHARGE),
     ARAKERE, BBMP, BENGALURU-560 076.

6.   N.KRISHNA, MAJOR BY AGE,
     WORKING AS ASSISTANT REVENUE OFFICER,
     (INDEPENDENT CHARGE), GANDHINAGAR,
     GOODSHED ROAD, BBMP,
     BENGALURU-560 053

7.   B.T.SHIVA KUMAR,
     MAJOR BY AGE, WORKING AS
     ASSISTANT REVENUE OFFICER
     (INDEPENDENT CHARGE),
     LAGGERE SUB-DIVISION, R.R.NAGAR ZONE,
     BBMP, KOOTIGEPALYA, NEAR BUDDHA PARK,
     BENGALURU-560 091.

8.   V.MURTHY,
     MAJOR BY AGE,
     WORKING AS ASSISTANT OFFICER
     (INDEPENDENT CHARGE),
     MAHADEVAPURA ZONE,
                           - 37 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



     OFFICER OF THE JOINT COMMISSIONER,
     MAHADEVAPURA,
     WHITEFIELD MAIN ROAD,
     BENGALURU-560 048.

9.   G.NARASIMHA NAIK,
     MAJOR BY AGE, WORKING AS
     ASSISTANT REVENUE OFFICER
     (INDEPENDENT CHARGE), EATATES,
     RR NAGAR, OFFICE OF THE JOINT
     COMMISSIONER, RR NAGAR ZONE,
     BBMP, BENGALURU-560098.

10. S.CHANDRASHEKAR,
    MAJOR BY AGE,
    WORKING AS ASSISTANT REVENUE OFFICER,
    (INDEPENDENT CHARGE),
    ADVERTISEMENT, RR NAGAR,
    OFFICE OF THE
    JOINT COMMISSIONER, R.R.NAGAR ZONE,
    IDEAL HOMES, BBMP,
    BENGALURU-560 098.
                                      ...RESPONDENTS

(BY SRI.M.A.SUBRAMANI, ADVOCATE FOR R-1;
    SRI.PAVAN KUMAR.M.N., ADV. FOR R-2, R-5, R-6 & R-8;
    R-3, R-4, R-7 & R-10 ARE SERVED AND UNREPRESENTED;
    SRI.K.MURTHY, ADVOCATE FOR R-9)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH (i) OFFICIAL MEMORANDUM DATED 03.07.2018
(UNDER ANNEXURE-G TO THE WRIT PETITION) AND (ii)
OFFICIAL  MEMORANDUM     DATED   03.07.2018  (UNDER
ANNEXURE-H TO THE WRIT PETITION) BOTH ISSUED BY THE
R-1 AND DIRECTING THE R-1 TO CONSIDER THE CASES OF
PETITIONERS FOR PROMOTION TO THE CADRE OF ASSISTANT
REVENUE OFFICER AND PROMOTE TO THE SAID CADRE
FORTHWITH WITH EFFECT FROM 03.07.2018 AND GRANT ALL
CONSEQUENTIAL BENEFITS.
                               - 38 -
                                           NC: 2024:KHC:2508
                                         WP No. 1130 of 2020
                                       And Connected Matters



IN W.P.No.3915/2020:

BETWEEN:

1.   N. KRISHNA,
     S/O LATE NALLAPPA,
     WORKING AS ASSISTANT REVENUE OFFICER,
     GANDHINAGAR SUB-DIVISION,
     GOODSHED ROAD, BANGALORE-53.

2.   SRI. RAJANNA
     S/O LATE LINGEGOWDA
     AGED ABOUT 58 YEARS
     WORKING AS ASSISTANT REVENUE OFFICER
     AEROHALLI SUB-DIVISION
     BEL LAYOUT, BANGALORE-91.

3.   V.MURTHY
     S/O LATE VENKATAPPA
     AGED ABOUT 47 YEARS
     WORKING AS ASSISTANT REVENUE OFFICER
     JEEVANABHIMA NAGAR SUB DIVISION
     BABASB COLONY
     HAL 2ND STAGE, INDIRANAGAR
     BANGALORE-98
                                        ...PETITIONERS
(BY SRI.V.SRINIVAS., ADVOCATE)

AND:

1.     THE COMMISSIONER,
       B B M P, N.R.SQUARE,
       BANGALORE-560 001.

2.     DEPUTY COMMISSIONER (ADMIN)
       B.B.M.P. NR SQUARE,
       BANGALORE - 560001
3.     R.KRISHNA
       S/O NOT KNOWN TO THESE PETITIONER
       AGED ABOUT MAJOR
                          - 39 -
                                      NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters




     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE-560001.

4.   M.H.SWAMY
     S/O LATE HOMBALE CHANNAIAH
     AGED ABOUT 42 YEARS
     WORKING AS REVENUE ASSESSOR,
     OFFICE OF THE REVENUE OFFICER,
     RAJAJINAGAR SUB DIVISION,
     WEST ZONE, BBMP
     BANGALORE -560010.

5.   SHARANAMMA
     S/O NOT KNOW TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

6.   N.RAMESH
     S/O NOT KNOWN TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQAURE, BANGALORE - 560001.

7.   V.VASANTH
     S/O NOT KNOWN TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

8.   P.NIRANJANA MURTHY
     S/O RAMALINGAPPA
     AGED ABOUT 43 YEARS
     WORKING AS REVENUE ASSESSORS,
     OFFICE OF THE ASSISTANT REVENUE OFFICER
     CHIKKAPETE SUB DIVISION
     THULASITHOTA, WEST ZONE, BBMP
     BANGALORE -560053.
                          - 40 -
                                       NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters




9.   N.G.BASAVARAJU
     S/O B.GOVINDAPPA
     AGED ABOUT 42 YEARS
     WORKING AS REVENUE OFFICER,
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     HORAMAVU SUB DIVISION
     MAHADEVAPURA ZONE, BBMP
     JAYANTHY CIRCLE, HORAMAVU
     BANGALORE - 560113.

10 . A.E.RAJANNA
     S/O ESHRAIAH
     AGED ABOUT 42 YEARS
     WORKING AS REVENUE ASSESSOR
     OFFICER OF THE REVENUE OFFICER,
     BATARAYANAPURA SUB DIVISION,
     THANISANDRA, NEAR BUS STAND
     YALAHANKA ZONE, BBMP,
     BANGALORE - 560077.

11 . ADHINATH CHOWGALE
     S/O NOT KNOWN TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

12 . SANTHOSH KUMAR EJJIRE
     S/O NOT KNOWN TO THESE PETITIONER
     AGE ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

13 . CHANDRAPPA BEERAJJANAVAR
     S/O KARIYAPPA, AGED ABOUT 42 YEARS
     WORKING AS REVENUE ASSESSOR
     OFFICE OF THE ASSISTANT REVENUE OFFICER,
     K.R.PURAM SUB DIVISION,
     MAHADEVAPURAM ZONE, BBMP
     BANGALORE - 560036.
                          - 41 -
                                      NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters




14 . N.CHANRASHEKAR
     MAJOR BY AGE
     WORKING AS ASSISTANT REVENUE OFFICER
     (INDEPENDENT CHARGE) ADVERTISEMENT,
     RR NAGAR, OFFICE OF THE JOINT COMMISSIONER,
     RR NAGAR ZONE, IDEAL HOMES BBMP
     BANGALORE - 560098.

15 . RAJAKUMAR
     S/O NOT KNOWN TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQAURE, BANGALORE - 560001.

16 . MAHIB ULLA H.M.
     S/O NOT KNOWN TO THE THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

17 . B.S.ANITHA
     S/O NOT KNOWN TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

18 . INDRAJITH LAMBANI
     S/O NOT KNOWN TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

19 . JANARDHAN RAJUR
     S/O NOT KNOWN TO THESE PETITIONER
     AGED ABOUT MAJOR
     WORKING AS ASSESSORS BBMP
     N.R.SQUARE, BANGALORE - 560001.

20 . KADRAPPA
     S/O NOT KNOWN TO THESE PETITIONER
                        - 42 -
                                      NC: 2024:KHC:2508
                                  WP No. 1130 of 2020
                                And Connected Matters




    AGED ABOUT MAJOR
    WORKING AS ASSESSORS BBMP
    N.R.SQUARE, BANGALORE - 560001.

21 . G.V.NAGARAJU
    S/O NOT KNOWN TO THESE PETITIONER
    AGED ABOUT MAJOR
    WORKING AS ASSESSORS BBMP
    N.R.SQUARE, BANGALORE - 560001.

22 . NETHRAVATHI
    S/O NOT KNOWN TO THESE PETITIONER
    AGED ABOUT MAJOR
    WORKING AS ASSESSORS BBMP
    N.R.SQUARE, BANGALORE - 560001.

23 . MANJUNATH
    S/O NOT KNOWN TO THESE PETITIONER
    AGED ABOUT MAJOR
    WORKING AS ASSESSORS BBMP
    N.R.SQUARE, BANGALORE - 560001.

24 . A.NALLAPPA
    S/O NOT KNOWN TO THESE PETITIONER
    AGED ABOUT MAJOR
    WORKING AS ASSESSORS BBMP
    N.R.SQUARE, BANGALORE - 560001.

25 . N.ANJANEYA
    S/O NOT KNOWN TO THESE PETITIONER
    AGED ABOUT MAJOR
    WORKING AS ASSESSORS BBMP
    N.R.SQUARE, BANGALORE - 560001.

26 . K.SHANKAR
    S/O NOT KNOWN TO THESE PETITIONER
    AGED ABOUT MAJOR
    WORKING AS ASSESSORS BBMP
    N.R.SQUARE, BANGALORE - 560001.
                            - 43 -
                                        NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters




27 . SURESH BABU
      S/O NOT KNOWN TO THESE PETITIONER
      AGED ABOUT MAJOR
      WORKING AS ASSESSORS BBMP
      N.R.SQUARE, BANGALORE - 560001.

28 . RAMESH
      S/O NOT KNOWN TO THESE PETITIONER
      AGED ABOUT MAJOR
      WORKING AS ASSESSORS BBMP
      N.R.SQUARE, BANGALORE - 560001.
                                          ...RESPONDENTS

(BY SRI.ARVIND.M.NEGLUR, ADVOCATE FOR R-1 & R-2;
    SMT.LAKSHMY IYENGAR, SENIOR COUNSEL FOR
    SRI.GOWTHAM RAGHUNATH.N., ADVOCATE FOR
    R-2, R-6, R-8 TO R-13, R-15, R-16, R-18 & R-19;
    SRI.K.PUTTEGOWDA, ADVOCATE FOR C/R-4)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 AND
227 OF THE CONSTITUTION OF INDIA, QUASH THE FINAL
SENIORITY LIST DATED 08.11.2019 ISSUED BY THE R-1 VIDE
ANNEXURE-D TO THE WRIT PETITION, ETC.

IN W.P.No.10739/2020:

BETWEEN:

1.   SRI.G.S.SIDDALINGAPPA,
     S/O LATE SIDDAPPA,
     AGED ABOUT 56 YEARS,
     OCCUPATION: ASSISTANT REVENUE
     OFFICER, MARATHAHALLI ZONE,
     MAHADEVAPURA BBMP,
     R/O.#227, OPP TO MARAMMA TEMPLE,
     GUNJUR POST VIA VARTHUR,
     BANGALORE EAST TALUK,
     BENGALURU-560 087.
                                            ... PETITIONER
(BY SRI.P.MAHESHA., ADVOCATE)
                             - 44 -
                                         NC: 2024:KHC:2508
                                       WP No. 1130 of 2020
                                     And Connected Matters



AND:

1.   THE STATE OF KARNATAKA,
     BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     M.S.BUILDING, BENGALURU-560001.

2.   THE COMMISSIONER,
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

3.   THE CHAIRMAN, DEPARTMENTAL PROMOTION
     COMMITTEE-2 AND THE ADDITIONAL
     COMMISSIONER (ADMIN)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

4.   THE JOINT COMMISSIONER (REVENUE)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

5.   R.KRISHNA,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     ASSESSOR, O/O BBMP,
     N.R.SQUARE, BENGALURU-560001.

6.   M.H.SWAMY,
     S/O LATE HOMBALE CHANNAIAH,
     AGED ABOUT 42 YEARS,
     ASSESSOR, O/O BBMP,
     RAJAJINAGAR SUB-DIVISION,
     WEST ZONE BBMP,
     BENGALURU-560 010.

7.   SHARNAMMA,
     W/O V.NARASHIMAMURTHY,
     AGED AOBUT 43 MAJOR,
     ASSESSOR, O/O BBMP,
                          - 45 -
                                      NC: 2024:KHC:2508
                                    WP No. 1130 of 2020
                                  And Connected Matters



     N.R.SQUARE, BENGALURU-560 001.

8.   N.RAMESH,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     ASSESOR, O/O BBMP,
     N.R.SQUARE,BENGALURU-560 001.

9.   V.VASANTH,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     ASSESSOR, O/O BBMP,
     N.R.SQUARE, BENGALURU-560 001.

10. P.NIRANJANA MURTHY,
    S/O RAMALINGAPPA,
    AGED ABOUT 45 YEARS,
    ASSESSOR, O/O ARO,
    CHIKKAPETE SUB-DIVISION,
    THULASITHOTA, WEST ZONE,
    BBMP, BENGALURU-560 053.

11. N.G.BASAVARAJU,
    S/O B.GOVINDAPPA,
    AGED ABOUT 42 YEARS,
    ASSESSOR, O/O ARO,
    HORAMAVU SUB-DIVISION,
    JAYANTHY CIRCLE, HORAMAVU,
    MAHADEVAPURA ZONE, BBMP,
    BENGALURU-560 113.

12. A.E.RAJANNA,
    S/O ESHRAIAH,
    AGED ABOUT 44 YEARS,
    ASSESSOR, O/O ARO,
    BATARAYANAPURA SUB-DIVISION,
    THANISANDRA, NEAR BUS STAND,
    YALAHANKA ZONE, BBMP,
    BENGALURU-560 077.

13. ADHINATH CHOWGALE,
    S/O NOT KNOWN TO PETITIONER
                          - 46 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUAR, BENGALURU-560 001.

14. SANTHOSH KUMAR EJJIRE,
    S/O CHANDRABASAPPA EJERI,
    AGED ABOUT 37 MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

15. CHANDRAPPA BERAJJANAVAR,
    S/O KARIYAPPA,
    AGED ABOUT 44 YEARS,
    ASSESSOR, O/O ARO,
    K.R.PURAM, SUB-DIVISION,
    MAHADEVAPURA ZONE,
    BBMP, BENGALURU-560 036.

16. N.CHANDRASHEKAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O/ ARO
    (INDEPENDENT CHARGE) ADVERTISEMENT
    R.R.NAGAR, OFFICE OF THE JOINT COMMISSIONER,
    R.R.NAGAR, ZONE, IDEAL HOME BBMP,
    BENGALURU-560 098.

17. RAJAKUMAR,
    S/O BABARAO,
    AGED ABOUT 42 YEARS,
    ASSESSOR, O/O BBMP,
    N.R. SUQARE, BENGALURU-560 001.

18. MHIB ULLA H.M.
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE,
    BENGALURU-560 001.

19. B.S.ANITHA,
    W/O NOT KNOWN TO PETITIONER,
                           - 47 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE,
    BENGALURU-560 001.

20. INDRIJITH LAMBANI,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGLAURU-560 001.

21. JANARDHAN RAJUR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP, N.R.SQUARE,
    BENGALURU-560 001.

22. KADRAPPA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

23. G.V.NAGARAJU,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

24. NETHRAVATHI,
    S/O NOT KNOWN TO THE PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.


25. MANJUNATH,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.
                          - 48 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



26. A.NALLAPPA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R. SQUARE, BENGALURU-560 001.

27. N.ANJANEYA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

28. K.SHANKAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

29. SURESH BABU,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

30. RAMESH
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    N.R.SQUARE, BENGALURU-560 001.

31. B.VITTALAIAH,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    KODIGEHALLI, BENGALURU-560 092.

32. S.MAHESH
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    BENGALURU-560 092.
                          - 49 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



33. DODDASHAMACHARI,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    ESTATE YALAHANKA, BENGALURU-560 063.

34. K.SHIVAKUMAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    SHETTIHALLI, BENGALURU-560 057.

35. H.N.BASAVARAJU,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    SHANTHINAGAR, BENGALURU-560 027.

36. S.M.SHANTHALA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    YESWANTHPURA, BENGALURU-560 022.

37. M.RAVIKUMAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
    WELFARE, R.R.NAGAR, BENGALURU-560 001.

38. RAJAPPA,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    CHIKKAPETE SUB-DIVISION,
    THULASITHOTA,
    WEST ZONE, BBMP,
    BENGALURU-560 053.

39. KRISHNA.R.THASILDAR,
    S/O NOT KNOWN TO PETITIONER,
    AGED ABOUT MAJOR,
    ASSESSOR, O/O BBMP,
                           - 50 -
                                        NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters



     D E O NORTH, BENGALURU-560 064.

40   S.K.MOHAN RAM,
     S/O NOT KNOWN TO PETITIONER,
     AGED ABOUT MAJOR,
     V R S ASSESSOR,
     O/O BBMP, BENGALURU
                                          ...RESPONDENTS
(BY SRI.HARISHA.A.S., AGA FOR R-1;
    SRI.K.N.PUTTEGOWDA, ADVOCATE FOR R--2 TO R-4;
    SMT.LASHMY IYENGAR SENIOR COUNSEL FOR SRI.
    N.GOWTHAM RAGHUNATH, ADVOCATE FOR C/R-6, R-8,
    R-10 TO 15, R-17 TO R-21;
    R-7, R-9, R-16 & R-13 ARE SERVED AND
   UNREPRESENTED;
   VIDE ORDER DATED 02.12.2021, PETITION AGAINST R-37
   IS DISMISSED AS ABATED AND NOTICE TO R-5, R-22 TO
   R-32, R-34 TO R-36 & R-38 TO R-40 IS HELD SUFFICIENT)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO QUASH
THE IMPUGNED DPC PROCEEDINGS CONDUCTED BY THE
RESPONDENT AUTHORITIES, THE DEPARTMENTAL PROMOTION
COMMITTEE-2, BBMP BENGALURU DATED 15.02.2020 VIDE
ANNEXURE-H, ETC.


IN W.P.No.5188/2021:
BETWEEN:

1.   SRI.K.G.NAGARAJ, S/O LATE GANGANNA,
     AGED ABOUT 35 YEARS,
     WORKING AS FIRST DIVISION ASSISTANT,
     OFFICE OF THE DY.CONTROLLER OF
     FINANCE (WEST) BENGALURU.

2.   SRI.K.N.VIJAYAKUMAR, S/O LATE NARASIMHA,
     AGED ABOUT 39 YEARS,
     WORKING AS FIRST DIVISION ASSISTANT
     OFFICE OF THE EXECUTIVE ENGINEER (MPED)
     BENGALURU-560 002.
                           - 51 -
                                        NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



3.   SRI.VINOD KUMAR.N. S/O LATE NANJAPPA.V
     AGED ABOUT 32 YEARS,
     WORKING AS FIRST DIVISION ASSISTANT,
     OFFICE OF THE ASSISTANT COMMISSIONER (ELE)
     BENGALURU-560 002.

4.   SRI.R.MANJUNATH, S/O LATE A RAMU,
     AGED ABOUT 39 YEARS,
     WORKING AS FIRST DIVISION ASSISTANT,
     OFFICE OF THE AEE, HOMBEGOWDANAGAR,
     SUB DIVISION, BENGALURU-560 011.

5.   SRI.GURUSHANTHAPPA.D.C,
     S/O LATE CHIKKANNAD.L.
     AGED ABOUT 42 YEARS,
     WORKING AS FIRST DIVISION ASSISTANT
     OFFICE OF THE ASST. REVENUE OFFICER
     DASARAHALLI SUB DIVISION,
     BENGALURU-560 057.
                                       ...PETITIONERS
(BY SRI.CHANDRAKANTH.R.GOULARY, ADVOCATE)



AND:

1.   THE STATE OF KARNATAKA,
     REP BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF URBAN,
     M.S.BUILDING, BENGALURU-560 001.

2.   THE BRUHUT BENGALURU MAHANAGARA
     PALIKE, REP BY COMMISSIONER,
     N.R.SQUARE,
     BENGALURU-560 001.

3.   THE SEPCIAL COMMISSIONER (ADMN)
     BRUHAT BENGALURU MAHANAGARA PALIKE
     REP BY COMMISSIONER, N.R.SQUARE,
     BENGALURU-560 001.

4.   THE DEPUTY COMMISSIONER (ADMN)
                           - 52 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters



     BRUHUT BENGALURU MAHANAGARA PALIKE,
     N.R.SQUARE,
     BENGALURU-560 001.

5.   THE ASSISTANT COMMISSIONER (ADMN)
     BRUHUT BENGALURU MAHANAGARA
     PALIKE, REP BY COMMISSIONER,
     N.R.SQUARE,
     BENGALURU-560 001.

                                         ...RESPONDENTS
(BY SRI.PRINCE ISSAC, AGA FOR R-1;
    SRI.ARAVIND.M.NAGLUR, ADVOCATE FOR R-2 TO R-5)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE
IMPUGNED OFFICE ORDER BEARING No. DATED 04.02.2021
PASSED BY 4TH RESPONDENT VIDE ANNEXURE-R AS
ARBITRARY, ILLEGAL AND VOID AND IN VIOLATION OF THE
ORDER OF THIS HON'BLE COURT MADE IN W.P.No.7116-
7117/2013 DATED:18.12.2014 VIDE ANNEXURE-A AND THE
ORDER MADE IN CCC No.534-535/2015 DATED 17.11.2015
VIDE ANNEXURE-B IN SO FAR AS THE RANKING OF THESE
PETITIONERS ARE CONCERNED, ETC.

IN W.P.No.10879/2021:

BETWEEN:

1.   SRI.M.G.NIRANJAN, S/O LATE H.GOWRAIAH,
     AGED ABOUT 59 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, C.V.RAMANA NAGARA,
     BENGALURU EAST ZONE,
     BENGALURU.

2.   SRI.MOHAMMED ALI, S/O MOHAMMED AMIR ALI,
     AGED ABOUT 59 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, PULIKESHINAGARA,
     BENGALURU EAST ZONE,
     BENGALURU.
                           - 53 -
                                         NC: 2024:KHC:2508
                                       WP No. 1130 of 2020
                                     And Connected Matters




3.   SRI.H.DEVARAJ, S/O HANUMANTHAIAH,
     AGED ABOUT 57 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, UTTARAHALLI
     BENGALURU SOUTH ZONE,
     BENGALURU.

4.   SRI.NARASIMHALU, S/O PEDDIGA,
     AGED ABOUT 54 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, C.V.RAMANNAGARA,
     BENGALURU EAST ZONE,
     BENGALURU.

5.   SRI. LAKSHMINARAYANA.S.K.,
     S/O S.KRISHNAMURTHY,
     AGED ABOUT 54 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, PULIKESHINAGARA,
     BENGALURU EAST ZONE,
     BENGALURU.

6.   SRI.MANJUNATH.N, S/O NAGAPPA,
     AGED ABOUT 51 YEARS,
     O/O ASSESSOR OFFICE,
     A R O H S T LAYOUT,
     BOMMANAHALLI ZONE,
     BENGALURU-78.

7.   SRI.SRINIVAS, S/O LATE CHINNAPPA,
     AGED ABOUT 50 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, KORAMANGALA,
     BENGALURU SOUTH ZONE,
     BENGALURU.

8.   SRI.S.ANJANEYA, S/O SUBBAIAH,
     AGED ABOUT 48 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, J.P.NAGARA,
     BENGALURU SOUTH ZONE,
                             - 54 -
                                         NC: 2024:KHC:2508
                                       WP No. 1130 of 2020
                                     And Connected Matters



     BENGALURU.

9.   SRI.SRIDHARA, S/O LATE CHANDRASHEKAR,
     AGED ABOUT 45 YEARS,
     O/O ASSESSOR OFFICE,
     A R O, BYATARAYANAPURA,
     YELAHANKA ZONE,
     BENGALURU.

10. S.THIMMAIAH, S/O SUBBARAJULU,
    AGED ABOUT 56 YEAS,
    O/O ARO BEGUR, BOMMANAHALLI ZONE,
    BENGALURU.
                                            ...PETITIONERS
(BY SRI.P.MAHESHA., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     M.S.BUILDING,
     BENGALURU-1.

2.   THE COMMISSIONER,
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

3.   ADDITIONAL COMMISSIONER (ADMIN)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

4.   DEPUTY COMMISSIONER (ADMIN)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

                                           ...RESPONDENTS
(BY SRI.HARISHA.A.S., AGA FOR R-1;
    SRI.M.A.SUBRAMANI, ADVOCATE FOR R-2 TO R-4)
                            - 55 -
                                         NC: 2024:KHC:2508
                                      WP No. 1130 of 2020
                                    And Connected Matters




      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 AND

227 OF THE CONSTITUTION OF INDIA, PRAYING TO QUASH

THE IMPUGNED FINAL GRADATION LIST ISSUED BY THE R-2

DATED;08.11.2019 VIDE ANNEXURE-D, ETC.



IN W.P.No.18471/2022:

BETWEEN:

1.   SRI.K.NARAYANASWAMY,
     S/O LATE K.V.KRISHNA,
     AGED ABOUT 56 YEARS,
     ASSESSOR, OFFICE OF THE ARO,
     BBMP,
     HOMBEGOWDA NAGAR-560029,
     BENGALURU.

2.   SRI.S.RENUKA,
     S/O LATE SIDDAPPA,
     AGED ABOUT 56 YEARS,
     ASSESSOR,
     OFFICE OF THE ARO SHANTHI NAGAR BBMP,
     OOD MADIVALA CITIZEN SERVICE CENTRE,
     MARUTHI NAGAR-560 068
     BENGALURU.

3.   SRI.NAGARAJU,
     S/O LATE HANUMANTHAPPA,
     AGED ABOUT 56 YEARS,
     ASSESSOR,
     OFFICE OF THE ARO GANDHINAGAR, BBMP,
     BENGALURU-53.

4.   SRI.GANGADHARA,
     S/O ALTE BARADAPPA,
                             - 56 -
                                         NC: 2024:KHC:2508
                                       WP No. 1130 of 2020
                                     And Connected Matters



     AGED ABOUT 49 YEARS,
     ASSESSOR, OFFICE OF ARO, HSR LAYOUT,
     BBMP, BENGALURU-560 102.

                                            ...PETITIONERS
(BY SRI.P.MAHESHA., ADVOCATE)



AND:

1    THE STATE OF KARNATAKA,
     BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     M.S.BUILDING, BENGALURU-1.

2.   THE COMMISSIONER,
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

3.   ADDITIONAL COMMISSIONER (ADMIN)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

4.   DEPUTY COMMISSIONER (ADMIN)
     BBMP, HUDSON CIRCLE,
     BBMP CENTRAL OFFICE,
     BENGALURU-560 009.

5.   MAHEEBULLA H.M.,
     ASSESSOR,
     OFFICE OF THE ARO, BBMP,
     B.T.M.LAYOUT-560 068
     BENGALURU.

6.   B.N.ANITHA,
     ASSESSOR,
     OFFICE OF THE ARO, BBMP,
     ANJANAPURA-560 108
     BENGALURU.
                           - 57 -
                                       NC: 2024:KHC:2508
                                     WP No. 1130 of 2020
                                   And Connected Matters




7.   JANARDANA RAJOOR,
     ASSESSOR,
     OFFICE OF THE ARO, BBMP,
     DOMMALURU-560 007.
     BENGALURU.

8.   N.PRAKASH,
     ASSESSOR,
     OFFICE OF THE ARO, BBMP,
     MARATHAHALLI-560 037
     BENGALURU.

     DISMISSED AS NOT PRESSED AS PER COURT
     ORDER DATED:30.11.2022.

                                         ...RESPONDENTS

(BY SRI.HARISHA.A.S., AGA FOR R-1;
    SRI.B.L.SANJEEV, ADVOCATE FOR R-2 TO R-4;
    SRI.H.J.ANAND, ADVOCATE FOR R-5 & R-7;
    R-6 IS SERVED AND UNREPRESENTED;
    VIDE ORDER DATED:30.11.2022, WP AS AGAINST R-8
    IS DISMISSED AS NOT PRESSED)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA, QUASH THE

IMPUGNED FINAL GRADATION LIST ISSUED BY THE R-2 THE

COMMISSIONER,    BBMP,   BENGALURU   BEARING    No.12(1)

PR/104/04-05/19-20 DATED.08.11.2019, ANNEXURE-E, ETC.


      THESE PETITIONS HAVING BEEN HEARD AND RESERVED

FOR ORDERS, COMING ON FOR PRONOUNCEMENT THIS DAY,

THE COURT MADE THE FOLLOWING
                                   - 58 -
                                                     NC: 2024:KHC:2508
                                                  WP No. 1130 of 2020
                                                And Connected Matters




                                 ORDER

1. The struggle for seniority between the direct

recruits and the promotees working in the Bruhat

Bengaluru Mahanagara Palike ("the BBMP", for short) in

the cadre of First Division Assistants, and their

consequential promotions and seniority in the promotional

cadres is the subject matter of challenge, in this batch of

writ petitions.

2. The following facts are not in dispute.

3. The recruitment to various posts in the BBMP

are governed by the City of Bangalore Municipal

Corporation Services (General) Cadre and Recruitment

Regulations, 1971 (hereinafter referred to as the "C & R

Rules"), which were framed on 03.03.1971.

4. Under these Rules, the posts of First Division

Assistants ("FDA") are required to be filled up by direct

recruitment and by promotion from the post of Second

Division Assistant ("SDA"), in the ratio of 50:50.

- 59 -

NC: 2024:KHC:2508

And Connected Matters

5. On 13.08.2012, a provisional gradation list of

the FDA appointed between the periods 01.01.1988 and

01.08.2012 was published.

6. After considering the objections filed by the

FDAs who were aggrieved by their assigned rankings, a

final gradation list was issued on 28.11.2013.

7. In this final gradation list, the five petitioners in

W.P. No.39961/2016 were assigned rankings from 256 to

277. These petitioners had been initially appointed as

SDAs between 31.12.1994 and 02.12.1995, and were

promoted to the cadre of FDA on 18.01.2018.

8. As the petitioners (who were the promotees)

had been promoted on 18.01.2008, which was about nine

months before the private respondents had been directly

recruited under the notification dated 04.10.2008 and in

the final gradation list dated 28.01.2013, they (the

promotees) were assigned rankings from 256 to 277,

while the private respondents i.e., direct recruits were

- 60 -

NC: 2024:KHC:2508

And Connected Matters

assigned rankings from 281 to 351. In other words, the

promotees to the cadre of FDA were considered as seniors

to the directly recruited FDAs.

9. The direct recruits, being aggrieved by this

gradation list, preferred writ petitions before this Court in

W.P. Nos.7116-7117/2013.

10. During the pendency of said writ petitions, the

Establishment and Administrative Reforms Standing

Committee of the BBMP ("the Standing Committee")

passed a resolution on 04.02.2013, in which it was

recorded that there existed certain deficiencies in the final

gradation list dated 28.01.2013. The Standing Committee,

in light of the deficiencies and the objections raised by the

employees, ultimately resolved to consider the objections

of the erstwhile employees of the Town Municipal Council,

who had been absorbed into the BBMP by keeping them

outside the seniority and to finalise the seniority of the

employees of the BBMP afresh, and until then, their

promotions were required to be withheld.

- 61 -

NC: 2024:KHC:2508

And Connected Matters

11. This Court, thereafter, on 18.12.2014,

proceeded to dispose of W.P. Nos.7116-7117/2013 holding

that the seniority list dated 28.01.2013 was not in

conformity with the law and was required to be re-done,

and there was a need to direct the BBMP to implement the

resolution dated 04.02.2013 passed by the Standing

Committee. Accordingly, this Court allowed the writ

petitions and directed the BBMP to give effect to the

resolution dated 04.02.2013 passed by the Standing

Committee, immediately.

12. It is also pertinent to state here that the 22

direct recruits had also preferred W.P. Nos.51-72/2014

challenging the seniority list dated 28.01.2013. However,

these petitions, by an order dated 03.07.2015, were

dismissed as certain objections had not been complied

with.

13. Pursuant to the orders passed by this Court on

18.12.2014 in W.P. Nos.7116-7117/2013, the BBMP

- 62 -

NC: 2024:KHC:2508

And Connected Matters

proceeded to issue a provisional seniority list of FDAs. This

provisional seniority list was in respect of all the FDAs who

had been appointed between 03.03.1971 and 01.01.2015.

14. In this provisional seniority list, the BBMP

sought to apply the guidelines stated in the Government

Order ("GO") dated 05.07.1976 (based on the decision

rendered in V.B. Badami's1 case, by the Supreme Court)

and the GO dated 14.12.1987 (based on the decision

rendered in Gonal Bhimappa's2 case, by the Supreme

Court).

15. This provisional seniority list sought to classify

and calculate the vacancies between the direct recruits

and promotees, as indicated in the 2 aforementioned GOs

i.e., by defining Block Periods. As per the 2 GOs, the Block

Periods, were required be from the date on which the

Rules were promulgated and the dates on which direct

recruitments were first made, and the other Block Periods

V.B. Badami and Ors. v. State of Mysore and Ors., 1980 AIR 1561.

Gonal Bhimappa v. State of Karnataka, AIR 1987 SC 2359.

- 63 -

NC: 2024:KHC:2508

And Connected Matters

were to be for the periods between the dates on which

direct recruitments were subsequently made.

16. The BBMP classified and calculated the

vacancies into eight Block Periods.

17. The initial Block Period was the "No Rule Period"

i.e., the period during which there were no statutory rules

governing the recruitment, which was between 01.09.1966

and 03.01.1971.

18. The first Block Period was from the date on

which the statutory rules were promulgated i.e.,

03.03.1971, till the date on which the first direct

recruitment was made i.e., on 10.10.1971. Similarly,

seven other Block Periods were classified, which were the

periods between which direct recruitments were made.

19. In the provisional gradation list, the BBMP

placed all the promotees (the petitioners in the aforesaid

writ petitions i.e., W.P. No.39661/2016) below the direct

recruits. In other words, the direct recruits, who had been

- 64 -

NC: 2024:KHC:2508

And Connected Matters

appointed as FDAs directly under the notification dated

04.10.2008 i.e., 9 months after the petitioners were

promoted on 18.01.2008 as FDAs, were considered as

seniors to the promotees. This was on the ground that the

promotees had occupied posts in excess of the posts

earmarked under the 50% quota for promotees.

20. The promotee-petitioners filed objections to the

said gradation list contending that it was impermissible for

the BBMP to place them below the direct recruits, since it

was an admitted fact that they were all promoted on

18.01.2008, whereas the direct recruits were recruited

subsequently on 04.10.2008 and onwards.

21. Despite the objections raised by the petitioners,

the BBMP proceeded finalise the gradation list and

proceeded to issue the final gradation list on 09.09.2015.

22. In this final gradation list, the placement of the

promotee-FDAs (such as petitioners) below the directly

recruited FDAs (private respondents) was maintained.

- 65 -

NC: 2024:KHC:2508

And Connected Matters

23. This final gradation list was accompanied by

seven explanations.

24. The 2nd explanation stated that, the local

candidates, the erstwhile employees of the Town Municipal

Council which were merged with the BBMP, the employees

who had sought for change of cadre and the employees

appointed on compassionate appointment were considered

as direct recruits in the respective Block Periods, and their

appointment were finalized.

25. Similarly, the 3rd explanation stated that the

daily wage employees who had been regularized were also

considered under the direct recruitment quota.

26. The fourth explanation stated that the GO dated

05.07.1976 was applied in the matter of classifying and

calculating the vacancies between the direct recruits and

the promotees. The said explanation reads as follows:

- 66 -

NC: 2024:KHC:2508

And Connected Matters

"4. ¢£ÁAPÀ 05/07/1967gÀ ¸ÀPÁðgÀzÀ C¢üPÀÈvÀ eÁÕ¥À£À ¸ÀASÉå:r¦JDgï 48 J¸ïJ¸ïDgï 75 gÀ°è ¨ÁèPï CªÀ¢üAiÀÄ£ÀÄß UÀÄgÀÄw¸ÀĪÀ GzÉÝñÀPÁÌV F PɼÀPÀAqÀAvÉ ¸Àà¶ÖPÀgÀtªÀ£ÀÄß ¤ÃqÀ>ÁVgÀÄvÀÛzÉ.

"For purposes of classifying and calculating the

vacancies between direct recruits and promotees on the basis of the quota fixed in the cadre and Recruitment Rules, the period which will form a block will be from the date of commencement of the Cadre and Recruitment Rules to the dates on which direct recruits were first appointed unless in the mean while, there was any amendment to the Rules, in which case the block will be the period commencing from the date of commencement of the rule to the date of amendment and thereafter from the date of amendment to the date of recruitment of direct recruits and the vacancies in both the blocks will have to be taken into account"

CzÀgÀAvÉ ¥Á°PÉAiÀÄ ªÀÈAzÀ ªÀÄvÀÄÛ £ÉêÀÄPÁw ¤AiÀiÁªÀiÁªÀ½ eÁjUÉ §AzÀ ¢£ÁAPÀ : 03.03.1971 jAzÀ £ÉÃgÀ £ÉêÀÄPÁw ªÀiÁr DzÉñÀ ºÉÆgÀr¹zÀ ¢£ÁAPÀzÀªÀgÉ«UÉ, £ÀAvÀgÀ MAzÀÄ £ÉÃgÀ £ÉêÀÄPÁw¬ÄAzÀ ªÀÄvÉÆÛAzÀÄ £ÉÃgÀ £ÉêÀÄPÁw ªÀiÁr DzÉñÀ ºÉÆgÀr¹zÀ ¢£ÁAPÀzÀªÀgÉ«UÉ ¨ÁèPï CªÀ¢üUÀ¼À£ÀÄß UÀÄgÀÄw¹ F ¨ÁèPï CªÀ¢üAiÀÄ°è ®¨sÀåªÁUÀĪÀ jPÀÛ ¸ÁÜ£ÀUÀ¼À£ÀÄß £ÉêÀÄPÁw ¤AiÀĪÀÄUÀ¼À°è ¤UÀ¢¥Àr¹gÀĪÀ PÉÆÃmÁzÀ£ÀéAiÀÄ £ÉÃgÀ £ÉêÀÄPÁw jPÀÛ ¸ÁÜ£ÀUÀ¼ÀÄ ªÀÄvÀÄÛ ªÀÄÄA§rÛ jPÀÛ ¸ÁÜ£ÀUÀ¼À£ÁßV ªÀVÃðPÀgÀt ªÀiÁr, ¨sÀwð ªÀiÁqÀ>ÁzÀ £ÉÃgÀ £ÉêÀÄPÁw ªÀÄvÀÄÛ ªÀÄÄA§rÛ jPÀÛ ¸ÁÜ£ÀUÀ¼À£ÀÄß, ªÀVÃðPÀj¸À>ÁzÀ jPÀÛ ¸ÁÜ£ÀUÀ¼À «ÄwUÉ M¼À¥Àr¹ £ËPÀgÀgÀÄUÀ¼À eÉõÀ×vÉAiÀÄ£ÀÄß ¤UÀ¢¥Àr¸À>ÁVzÉ. ºÁUÀÆ F »AzÉ ¢£ÁAPÀ:

01/01/1990 PÉÌ EgÀĪÀAvÉ £ÉÃgÀ £ÉêÀÄPÁw ºÁUÀÆ ªÀÄÄA§rÛ C£ÀĸÁgÀ ¥ÀæZÀÄgÀ ¥Àr¸À>ÁVgÀĪÀ eÉõÀ×vÁ ¥ÀnÖAiÀÄ DzsÁgÀzÀ ªÉÄÃ>É

- 67 -

NC: 2024:KHC:2508

And Connected Matters

¥ÀjUÀt¸À>ÁVgÀĪÀ £ÉÃgÀ £ÉêÀÄPÁwUÀ¼ÁzÀ ¢£ÁAPÀUÀ½UÉ ¨ÁèPï CªÀ¢üUÀ¼À£ÀÄß ±ÉÃ.50gÀµÀÖ£ÀÄß £ÉÃgÀ £ÉêÀÄPÁw ªÀÄÆ®PÀ ºÁUÀÆ ±ÉÃ.50gÀµÀÖ£ÀÄß ªÀÄÄA§rÛ ªÀÄÆ®PÀ ¥ÀjUÀt¸À>ÁVzÉ.

5. ¢£ÁAPÀ: 02/09/1994gÀAzÀÄ £ÉÃgÀ £ÉêÀÄPÁw ªÀÄvÀÄÛ ªÀÄÄA§rÛ C£ÀĸÁgÀ ¢£ÁAPÀ: 01/01/1990PÉÌ EgÀĪÀAvÉ ºÉÆgÀr¹gÀĪÀ ¥ÀæxÀªÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀgÀÄUÀ¼À ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀÄÄ HfðvÀªÁVgÀĪÀÅzÀjAzÀ ¸ÀzÀj ¸ÉêÁ eɵÀ×vÁ ¥ÀnÖAiÀÄ DzsÁgÀzÀ ªÉÄÃ>É £ÉÃgÀ ªÉêÀÄPÁw ºÀÄzÉÝUÀ¼À£ÀÄß ºÁUÀÆ ªÀÄÄA§rÛ ºÀÄzÉÝUÀ¼À£ÀÄß ¥ÀjUÀt¸À>ÁVzÀÄÝ, CzÀgÀAvÉ ¢£ÁAPÀ: 21/06/1971 jAzÀ 27/09/1971gÀ ªÀgÉ«UÉ, ¢£ÁAPÀ: 01/07/1972 jAzÀ 07/08/1972gÀ ªÀgÉ«UÉ, ¢£ÁAPÀ: 02/05/1973 jAzÀ 06/11/1973gÀ ªÀgÉ«UÉ, ¢£ÁAPÀ: 03/07/1974 jAzÀ 27/08/1974gÀ ªÀgÉ«UÉ, ¢£ÁAPÀ: 24/01/1975 jAzÀ 12/12/1975gÀ ªÀgÉ«UÉ ªÀÄvÀÄÛ ¢£ÁAPÀ: 20/06/1977 jAzÀ 10/07/1977gÀ ªÀgÉ«UÉ ««zsÀ ¢£ÁAPÀUÀ¼À°è £ÉÃgÀ £ÉêÀÄPÁw DzÉñÀUÀ¼À£ÀÄß ºÉÆgÀr¸À>ÁVzÀÄÝ, F £ÉÃgÀ £ÉêÀÄPÁwUÀ¼ÀÄ MAzÉà ¸ÀAzÀ¨sÀðzÀ°è ªÀiÁrgÀĪÀ £ÉÃgÀ £ÉêÀÄPÁwUÀ¼Éà CxÀªÁ ¨ÉÃgÉ ¨ÉÃgÉ ¸ÀAzÀ¨sÀðUÀ¼À°è ªÀiÁrgÀĪÀ ºÀÄzÉÝUÀ¼É JA§ §UÉÎ ¤RgÀªÁzÀ ªÀiÁ»w ®¨sÀå«®èzÉà EgÀĪÀÅzÀjAzÀ ¸ÀzÀj ¸Á°£À°è ««zsÀ ¢£ÁAPÀUÀ¼À°è £ÉÃgÀ £ÉêÀÄPÁw DzÉñÀUÀ¼À£ÀÄß ºÉÆgÀr¹gÀĪÀÅzÀjAzÀ D ¸Á°£À°è PÉÆ£ÉAiÀÄ £ÉÃgÀ £ÉêÀÄPÁw DzÉñÀ ºÉÆgÀr¸À>ÁzÀ ¢£ÁAPÀªÀ£ÀÄß MAzÀÄ ¨ÁèPï CªÀ¢üUÉ ¥ÀjUÀt¸À>ÁVzÉ."

27. As could be seen from the above, the

classification and calculation of the vacancies was made as

per the GO dated 05.07.1976 and accordingly, rankings

were assigned as per the quota prescribed for the direct

recruits and promotees in the C & R Rules.

- 68 -

NC: 2024:KHC:2508

And Connected Matters

28. The fifth explanation, which would be relevant

for these cases, indicated the manner in which the eight

Block Periods had been created, and said explanation

reads as follows:

"5. ¢£ÁAPÀ: 02/09/1994gÀAzÀÄ £ÉÃgÀ £ÉêÀÄPÁw ªÀÄvÀÄÛ ªÀÄÄA§rÛ C£ÀĸÁgÀ ¢£ÁAPÀ: 01/01/1990PÉÌ EgÀĪÀAvÉ ºÉÆgÀr¹gÀĪÀ ¥Àx æ ª À ÀÄ zÀeð É ¸ÀºÁAiÀÄPÀgÀÄUÀ¼À ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀÄÄ HfðvÀªÁVgÀĪÀÅzÀjAzÀ ¸Àzj À ¸ÉêÁ eɵÀ×vÁ ¥ÀnÖAiÀÄ DzsÁgÀzÀ ªÉÄÃ¯É £ÉÃgÀ £ÉêÀÄPÁw ºÀÄzÉÝU¼ À £ À ÀÄß ºÁUÀÆ ªÀÄÄA§rÛ ºÀÄzÉÝU¼ À £ À ÀÄß ¥ÀjUÀt¸  ¯ À ÁVzÀÄÝ, CzÀgAÀ vÉ ¢£ÁAPÀ: 21/06/1971 jAzÀ 27/09/1971gÀ ªÀg« É UÉ, ¢£ÁAPÀ: 01/07/1972 jAzÀ 07/08/1972gÀ ªÀg« É UÉ ¢£ÀAPÀ: 02/05/1973 jAzÀ 06/11/1973gÀ ªÀg« É UÉ ªÀÄvÀÄÛ ¢£ÁAPÀ:

03/07/1974 jAzÀ 27/08/19740gÀ ªÀg« É UÉ, ¢£ÁAPÀ: 24/01/1975 jAzÀ 12/12/1975gÀ ªÀg« É UÉ ªÀÄvÀÄÛ ¢£ÁAPÀ: 20/06/1977 jAzÀ 10/07/1977gÀ ªÀg« É UÉ ««zsÀ ¢£ÁAPÀU¼ À ° À è £ÉÃgÀ £ÉêÀÄPÁw DzÉñÀU¼ À £ À ÀÄß ºÉÆgÀr¸À¯ÁVzÀÄÝ, F £ÉÃgÀ £ÉêÀÄPÁwUÀ¼ÀÄ MAzÉà ¸ÀAzÀ¨ð sÀ zÀ°è ªÀiÁrgÀĪÀ £ÉÃgÀ £ÉêÀÄPÁwUÀ¼ÃÉ CxÀªÁ ¨ÉÃgÉ ¸ÀAzÀ¨sð À UÀ¼° À è ªÀiÁrgÀĪÀ ºÀÄzÉÝU¼ À É JA§ §UÉÎ ¤RgÀªÁzÀ ªÀiÁ»w ®¨sÀå«®èzÃÉ EgÀĪÀÅzÀjAzÀ ¸Àzj À ¸Á°£À°è ««zsÀ ¢£ÁAPÀU¼ À ° À è £ÉÃgÀ £ÉêÀÄPÁw DzÉñÀU¼ À £ À ÀÄß ºÉÆgÀr¹gÀĪÀÅzÀjAzÀ D ¸Á°£À°è PÉÆ£ÉAiÀÄ £ÉÃgÀ £ÉêÀÄPÁw DzÉñÀ ºÉÆgÀr¸À¯ÁzÀ ¢£ÁAPÀª£ À ÀÄß MAzÀÄ ¨ÁèPï CªÀ¢U ü É ¥ÀjUÀt¸  ¯ À ÁVzÉ."

29. As could be seen from the above explanation,

the BBMP has clearly stated that direct recruitments had

been made on different dates and it was not clear as to

whether the direct recruitments had been done at one go

- 69 -

NC: 2024:KHC:2508

And Connected Matters

or on different dates and therefore, the last of the dates

on which the direct recruitment was made, was considered

as the last date of direct recruitment for the purpose of

classifying and calculating the vacancies in the Block

Periods.

30. It may also be pertinent to state here that the

seventh Block Period spanned between 11.09.1977 and

04.10.2008 i.e., for a period of more than thirty-one

years. This fundamentally indicated that for this period of

thirty-one years, there had been no direct recruitments to

the post of FDAs at all and it was only on 04.10.2008 that

direct recruitment of the private respondents i.e.,

respondent Nos.3 to 112 had been made.

31. The 6th explanation also stated that the 8th

Block Period was being treated as an Open Block Period,

since the 125 excess promotions that had been in the

earlier Block Periods were to be adjusted and only after

the adjustment was completed by filling up the 125 posts

in the DR quota could the 8th Block Period be closed.

- 70 -

NC: 2024:KHC:2508

And Connected Matters

32. The 9th explanation stated that the details of

the classification of the vacancies and the number of posts

were being enumerated by an Annexure, titled

'Annexure-I'. This Annexure-I described the 'No rule

period' and the eight Block Periods, and also indicated the

number of posts which were available for direct recruits

and promotees.

33. The above-mentioned Annexure-I is reproduced

herewith for the sake of clarity and better understanding:

C£ÀħAzsÀ-1

§ÈºÀvï ¨ÉAUÀ¼ÀÆgÀÄ ªÀĺÁ£ÀUÀgÀ ¥Á°PÉAiÀÄ°è ¢£ÁAPÀ 01-01-2015PÉÌ EgÀĪÀAvÉ ¥ÀæZÀÄgÀ¥Àr¸À>ÁVgÀĪÀ ¥ÀæxÀªÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀgÀÄUÀ¼À CAwªÀÄ ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖ ºÀÄzÉÝUÀ¼À ¨sÀwð ¥Àæw ¨ÁèPï£À°è ¤UÀ¢vÀ ¨ÁèPï CªÀ¢üAiÀİè GzÀ㫹zÀ jPÀÛ ¸ÁÜ£ÀUÀ¼ÀÄ C£ÀéAiÀÄ ªÀiÁrzÀ ªÀÄÄAzÉÆAiÀÄÝ C£ÀÄ¥ÁvÀ C£ÀÄ¥ÁvÀ ºÀÄzÉÝUÀ¼ÀÄ ºÀÄzÉÝUÀ¼ÀÄ ¹ & Dgï ¥ËgÁqÀ½vÀ ¥ÀæPÁgÀ E>ÁSÉ ºÀÄzÉÝ MlÄÖ C.D ¥ÀgÀUÀt¸À ¨ÁèPï CªÀ¢ü ªÀÄvÀÄÛ §zÀ ºÀÄzÉÝ £ÉêÀÄ ¨ÉÃPÁV EvÀgÉ >ÁªÀ UÀ¼ÀÄ PÁw gÀĪÀ MlÄÖ £ÉÃ. ªÀÄÄA £ÉÃ. ªÀÄÄA £ÉÃ. ªÀÄÄA £ÉÃ. ªÀÄÄA E>ÁSÉ uÉ £ÉÃ. §rÛ £ÉÃ. §rÛ £ÉÃ. §rÛ £ÉÃ. §rÛ ºÀÄzÉÝUÀ¼À «°Ã£Áw ¸ÀASÉå A B C D (A-(B+ C+D)) No. 01-09-1966 Rule jAzÀ 10 - - - - - - - - - - - -

Period    03-01-1971
         03-03-1971
  1           jAzÀ           14        00                             14       50%      50%     07      07      08      06      +01      -01
         07-08-1972
           11-10-1971
  2           jAzÀ           31        00                             31       50%      50%      15      16     12      09      -03      +03
          06-11-1973
                                                 - 71 -
                                                                NC: 2024:KHC:2508

                                                          And Connected Matters



        08-08-1972
 3            jAzÀ      04      00                 04    50%   50%   02   02    03    01    +01   -01
          06-11-1973
          07-11-1973
 4            jAzÀ      09      00                 09    50%   50%   04   05    04    05    00    00
         27-08-1974
        28-08-1974
 5            jAzÀ      32      00                 32    50%   50%   16   16    21     11   +05   -05
          12-12-1975
          13-12-1975
 6            jAzÀ      46      00                 46    50%   50%   23   23    08    38    -15   +15
         10-09-1977
          11-09-1977

 7            jAzÀ     545      22    38   01     484    50%   50%        242   157   327   -85   +85

        04-10-2008
        05-10-200
 8      jAzÀ            186     11    00   00      175   50%   50%   87   88    42    133   -45   +45
        *********
TOTAL                  877      33    38   01     795    50%   50%




34. As could be seen from said Annexure, there was

no occupation of the promotees in excess of their quota in

the 1st, 3rd, 4th, 5th Block Periods, and only in the 2nd, 5th,

6th, 7th and 8th Block Periods was there an encroachment

of the promotees into the direct recruitment quota to the

extent of 3+15+85+45 i.e., a total of 148 posts.

35. The seventh Block Period i.e., the period from

1977 to 2008, during which no direct recruitments were

made, there was maximum encroachment of 85 direct

recruitment posts by the promotees.

- 72 -

NC: 2024:KHC:2508

And Connected Matters

36. Since the promotee-petitioners had been

promoted on 18.01.2008 i.e., in the 7th Block Period and

these promotions were in excess of their quota, they were

placed below the private-respondents who had been

directly recruited on 4.10.2008.

37. For the subsequent eighth Block Period, which

is treated as an open Block Period, out of the 87 posts

reserved for direct recruitment and 88 posts reserved for

promotees, only 42 posts had been filled up by way of

direct recruitment and 133 posts were filled up by way of

promotion. In other words, there was a shortfall in filling

up the quota earmarked for direct recruitments to the

extent of 45 posts and there was an encroachment of the

promotees into the direct recruitment quota by the grant

of 45 excess promotions to the promotees.

38. The petitioners in W.P. Nos. 39961/2016 who

had been promoted on 18.01.2008 as FDAs much before

the private respondents had been recruited on

04.10.2008, have challenged this final gradation list dated

- 73 -

NC: 2024:KHC:2508

And Connected Matters

09.09.2015, principally on the ground that the Quota Rule

could not be applied by the BBMP, since it is glaringly

obvious that the Quota Rule had broken down completely.

It is their contention that the Rules were promulgated in

the year 1971 and the Quota Rule was never operated

ever since the promulgation of the Rules, and it is also an

admitted fact that there were no clear details regarding

the filling up of direct recruitment vacancies till 1977.

39. It is contended that from 1977 till 2008 i.e., for

a period of thirty one years, there was admittedly no

direct recruitment undertaken by the BBMP for the posts

of FDAs and it was, thus, obvious that the Quota Rule had

irretrievably broken down and consequently, the BBMP

could not have been applied the GOs dated 5.7.1976 and

14.12.1987 and prepare a gradation list by creating Block

Periods to classify and calculate the vacancies in order to

determine the inter se seniority of the FDAs.

40. The second batch of writ petitions i.e., W.P.

Nos.4296/2018 & 9775/2018 are also filed by the

- 74 -

NC: 2024:KHC:2508

And Connected Matters

promotees who have been working as Managers and who

had been promoted from the cadre of FDA.

41. It is their case that they were appointed as

SDAs between the period 01.09.1989 and 11.05.1994, and

were promoted as FDAs on 10.05.2007 and nearly a year

thereafter, on 04.10.2008, the private respondents had

been directly recruited as FDAs and therefore, they could

never be considered as seniors to them.

42. They contend that they were also promoted to

the next higher cadre of Managers on 11.05.2010, which,

according to the C & R Rules, were required to be filled up

100% by way of promotion from FDAs and a seniority list

was also published on 28.12.2013, in which they had been

assigned seniority from the date on which they had been

accorded promotions.

43. They contend that on 25.07.2016 i.e., nearly

six years after they had been promoted, the private

respondents had been promoted as Managers and they

- 75 -

NC: 2024:KHC:2508

And Connected Matters

were therefore, without any doubt, juniors to them in the

cadre of Manager.

44. They are aggrieved by an order dated

17.07.2017, by which the private respondents, i.e.,

persons who had been recruited directly as FDAs and were

promoted on 25.07.2016 as Managers, have been granted

retrospective promotions with effect from 11.05.2010 on

the ground that their seniority had been refixed in the

feeder cadre of First Division Assistants (which is the

subject of the first batch of writ petitions) and they had

become eligible for promotion two years thereafter.

45. They are also aggrieved by the placement of

the said private respondents above them in the provisional

as well as the final seniority list published in the cadre of

Manager on 04.01.2018.

46. The direct recruits have also filed a petition in

W.P. No.56010/2018 challenging an order by which the

promotee-Mangers were placed in independent charge of

- 76 -

NC: 2024:KHC:2508

And Connected Matters

Assistant Revenue Officers on 03.07.2018, under Rule 32

of the Karnataka Civil Service Rules ("the KCSR"),

contending that they had been directly recruited between

the period 11.01.2008 and 23.10.2008, and they had all

been promoted as Assessors on 25.07.2016.

47. They also contend that the private respondents

(the promotees) were promoted as Assessors on

25.02.2015 and in the seniority list dated 10.01.2018,

they had been placed at Sl. Nos.406 to 436 and the

promotee-Assessors were placed at Sl. Nos.359 to 374,

and since they were given the eligibility year as 2010 by

virtue of the resolution dated 04.02.2013, they were

required to be considered as seniors to the promotee-

Assessors and in order to get over an seniority, an attempt

was being made to place them in independent charge

under Rule 32, though they did not possess the requisite

length of service.

48. The third batch of writ petitions i.e., W.P.

Nos.1130/2020, 3915/2020, 10879/2021 & 18471/2022

- 77 -

NC: 2024:KHC:2508

And Connected Matters

are filed by the promotees challenging the seniority list of

Assessors dated 08.11.2019.

49. The petitioner in W.P. No.10739/2020 and the

petitioner in W.P. No.1130/2020 are one and the same. In

the first writ petition i.e., in W.P. No. 1130/2020, he has

challenged the seniority list of Assessors dated 08.11.2019

and has also sought a direction to the BBMP to prepare the

gradation list in the ratio of 7:5:1 as per the C & R Rules.

50. In the second writ petition, i.e., in W.P.

No.10739/2020, he has challenged the Departmental

Promotion Committee ("the DPC") proceedings dated

15.02.2010 and also the subsequent gradation list of

Assessors which has been published on 11.06.2021.

51. W.P. No.5188/2021 is filed by the petitioners

who had been appointed on compassionate grounds and

were considered as direct recruits, challenging the final

gradation list of FDAs published (as on 01.01.2020),

contending that the DPC had resolved to promote them as

- 78 -

NC: 2024:KHC:2508

And Connected Matters

Assessors on 01.08.2018 and they had been placed higher

than certain FDAs, but in the final gradation list dated

04.02.2021, they had been placed blow and their ranking

was brought down at Sl. Nos.850 to 884.

52. Learned counsel appearing for the promotees,

as already stated above, contend that there has,

admittedly, been no direct recruitment virtually from the

time the C & R Rules were promulgated in 1971 and it was

strikingly clear that the Quota Rule had never been

operated upon and had, thus, broken down since its very

inception. They place reliance on the judgment rendered

by the Supreme Court in the case of Direct Recruit Class-

II Engineering Officers Association3 to contend that the

BBMP had seriously erred in applying the GOs dated

05.07.1976 and 14.12.1987, and applying the Block

Periods for the purposes of classifying and calculating the

vacancies and to determine the inter se seniority between

the promotees and the direct recruits, in coming to the

Direct Recruit Class-II Engineering Officers Association v. State of Maharastra and others, (1990) 13 SCC 715.

- 79 -

NC: 2024:KHC:2508

And Connected Matters

conclusion that there was encroachment of the promotees

into the direct recruitment quota.

53. They contend that since there was no direct

recruitment for more than thirty-one years, it will have to

be held that the promotions made in excess of the quota

and by encroaching upon the direct recruitment quota

would have to considered as valid promotions and

consequently, the service rendered by such promotees

could not have been annulled by applying the Quota Rule

and thereby, alter their seniority.

54. Learned counsel appearing for the BBMP as well

as the direct recruits contended that once the C & R Rules

prescribed a quota for the direct recruits and the

promotees, the same had to be adhered to. They contend

that merely because no direct recruitment was conducted

for more than thirty-one years, it cannot be held that the

Quota Rule had broken down.

- 80 -

NC: 2024:KHC:2508

And Connected Matters

55. They contend that the promotions granted to

the promotees in excess of their quota were only

fortuitous promotions and therefore, they cannot claim

any legal right on that basis for the proposed seniority.

They place reliance on the decision rendered by the Apex

Court in the case of Suraj Prakash Gupta4 to contend that

the promotions made in excess of their quota would only

be fortuitous promotion and on the basis of the service

rendered by such fortuitous promotions, they cannot claim

seniority if they have occupied the seats of direct recruits.

They contend that the promotees could claim seniority

only from the date the post became available to them in

their quota and any services that they had rendered by

virtue of their promotion in excess of their quota cannot be

counted for the purpose of seniority.

56. It is also stated that since the seniority of the

directly recruited FDAs had been re-fixed by the final

gradation list and they were seniors to the promoted

Suraj Prakash Gupta & others v. State of Jammu & Kashmir & others, AIR 2000 SC 2386.

- 81 -

NC: 2024:KHC:2508

And Connected Matters

FDAs, it had become necessary under the provisions of the

KCS (regulation of Promotion, Pay and Pension) Act, 1973

and the Rules framed under the Act to grant them

retrospective promotions.

57. In light of the arguments advanced, the points

that arise for consideration in this batch of writ petitions

are:

(i) Whether the petitioners have established that the Quota Rule had broken down as envisaged in the decision rendered by the Constitution Bench of the Apex Court in the case of Direct Recruit Class-II Engineering Officers Association (supra) and have also consequentially established that their promotions were valid and they would thus be entitled to reckon their seniority from the dates on which they were promoted; and

(ii) Whether the private respondents (Directly Recruited FDAs) can be granted retrospective promotions as a result of the alteration of the seniority in the cadre of FDAs, and thereby, be placed in seniority above the FDAs who

- 82 -

NC: 2024:KHC:2508

And Connected Matters

had been promoted earlier to them in the promotional cadres."

58. As stated above, the C & R Rules which were

framed in 1971 states that the post of FDAs would have to

be filled up by direct recruitment and by way of promotion

from the cadre of SDAs, in the ratio of 50:50. This

indicates that it was the intent of the Rules to ensure that

there was infusion of new talent in the FDA cadre and at

the same time, the cadre also contained SDAs whose

experience in the SDA cadre would benefit the FDA cadre,

and this would result in the FDA cadre having an ideal

blend of experience and youth.

59. Ideally, the BBMP was required to ensure that

the 50% of the posts in the FDA cadre were to be filled up

by way of direct recruitment and 50% of the posts were

filled up by promotion. However, it is not in dispute that

the BBMP did not undertake any direct recruitments from

1977 to 2008 i.e., for more than 31 years.

- 83 -

NC: 2024:KHC:2508

And Connected Matters

60. In the proceedings held on 31.08.2015, for the

purposes of consideration of objections to the provisional

gradation list, it is stated as follows:

"13. F PÀÄjvÀAvÉ C©ü¥Áæ¬Ä¸À®Ä ²æÃ zÉêÀgÁeï, ¤ªÀÈvÀÛ G¥À PÁAiÀÄðzÀ²ðUÀ¼ÀÄ, ¹D¸ÀÄEgÀªÀjUÉ ¸ÀÆa¸À>ÁV, ¸ÀzÀjAiÀĪÀgÀÄ AiÀiÁªÀÅzÉà ªÀÈAzÀzÀ eÉõÀ×vÉAiÀÄ£ÀÄß ¤UÀ¢¥Àr¸ÀĪÁUÀ PɼÀºÀAvÀzÀ ªÀÈAzÀUÀ½AzÀ eÉõÀ×vÉAiÀÄ£ÀÄß ¤UÀzÀ¥Àr¹zÀ £ÀAvÀgÀªÉà ªÉÄð£À ªÀÈAzÀUÀ¼À eÉõÀ×vÉAiÀÄ£ÀÄß ¤UÀ¢¥Àr¸ÀĪÀÅzÀ ¸ÀªÀÄAd¸ÀªÁVgÀÄvÀÛzÉAzÀÄ C©ü¥Áæ¬Ä¸À>ÁV, G¥À DAiÀÄÄPÀÛgÀÄ (DqÀ½vÀ)gÀªÀgÀÄ §ºÀ¼À »A¢¤AzÀ®Æ ªÀÈAzÀ ªÀÄvÀÄÛ £ÉêÀÄPÁw ¤AiÀĪÀiÁªÀ½UÀ¼À£ÀéAiÀÄ ¸ÀPÁðgÀzÀ ªÀiÁUÀð¸ÀÆaUÀ¼ÀAvÉ £ÉÃgÀ £ÉêÀÄPÁw ªÀÄvÀÄÛ ªÀÄÄA§rÛ «ÄøÀ>ÁwAiÀÄ£ÀÄß C£ÀĸÀj¸ÀzÉà ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀÄ£ÀÄß CAwªÀÄUÉÆ½¹zÀÝ »£Éß>ÉAiÀÄ°è £ÉÃgÀ £ÉêÀÄPÁw¬ÄAzÀ DAiÉÄÌAiÀiÁVgÀĪÀ ¥ÀæxÀªÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀ ªÀÈAzÀzÀ £ËPÀgÀgÀÄ UËgÀªÁ¤évÀ GZÀÑ £ÁåAiÀiÁ®AiÀÄzÀ°è ¸À°è¹zÀÝ jmï Cfð ¸ÀASÉå 7116-7117/2013gÀ°è £ÁåAiÀiÁ®AiÀĪÀÅ ¢£ÁAPÀ 18-12-2014gÀAzÀÄ ¤ÃrzÀÝ DzÉñÀzÀAvÉ ¸ÀPÁðj ªÀiÁUÀð¸ÀÆaUÀ¼À£ÀÄß C¼ÀªÀr¹PÉÆAqÀÄ ¥ÀæxÀªÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀ ªÀÈAzÀzÀ vÁvÁ̰PÀ ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀÄ£ÀÄß ¥ÀæZÀÄgÀ¥Àr¸À>ÁVzÀÄÝ, ¥Àæ¸ÀÄÛvÀ £ÁåAiÀiÁAUÀ ¤AzÀ£Á CfðAiÀÄÄ «ZÁgÀuÁ ºÀAvÀzÀ°èzÀÄÝ, vÀÄvÁðV £ÁåAiÀiÁ®AiÀÄzÀ DzÉñÀªÀ£ÀÄß ¥Á®£É ªÀiÁqÀ¨ÉÃPÁVgÀĪÀÅzÀjAzÀ £ÉÃgÀ £ÉêÀÄPÁw ªÀÄvÀÄÛ ªÀÄÄA§rÛ «ÄøÀ>Áw C£ÀĸÀj¹ ¥ÀæZÀÄgÀ ¥Àr¸À>ÁVgÀĪÀ vÁvÁ̰PÀ ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀÄ£ÀÄß £ËPÀgÀgÀ DPÉëÃ¥ÀuÉUÀ¼À£ÀÄß ¥Àj²Ã°¹zÀ £ÀAvÀgÀ ¤AiÀĪÀiÁ£ÀĸÁgÀ CAwªÀÄUÉÆ½¸À¨ÉÃPÁVzÀÄÝ, F ºÀAvÀzÀ°è ¢éwÃAiÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀgÀ ªÀÈAzÀzÀ eÉõÀ×vÁ ¥ÀnÖAiÀÄ£ÀÄß ªÀÄgÀÄ¥Àj²Ã°¸À®Ä PÁ>ÁªÀPÁ±À ¨ÉÃPÁVzÀÄÝ ªÀÄgÀÄ¥Àj²Ã°¹zÀ £ÀAvÀgÀ £ËPÀgÀgÀ eÉõÀ×vÉAiÀİè DUÀĪÀ §zÀ>ÁªÀuÉUÀ¼À£ÀÄß CAwªÀÄUÉÆ½¸ÀĪÀ ¥ÀæxÀªÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀgÀ ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀİè C¼ÀªÀr¹PÉÆ¼ÀÄîªÀ µÀgÀwÛUÉÆ¼À¥Àr¹ CAwªÀÄUÉÆ½¸À®Ä PÀæªÀĪÀ»¸À>ÁUÀĪÀÅzÉAzÀÄ w½¹zÀgÀÄ. EzÀPÉÌ PÁ£ÀÆ£ÀÄ PÉÆÃ±ÀzÀ ªÀÄÄRå¸ÀÜgÀÄ £ÁåAiÀiÁ®AiÀÄzÀ°è ¥ÀæPÀgÀt ¨ÁQ EgÀĪÀÅzÀjAzÀ vÀÄvÀÄð PÀæªÀÄzÀ CUÀvÀå«zÉAiÉÄAzÀÄ w½¹zÀgÀÄ.

- 84 -

NC: 2024:KHC:2508

And Connected Matters

wêÀiÁð£À: ¥Àæ¸ÀÄÛvÀ £ÁåAiÀiÁ®AiÀÄzÀ°è £ÁåAiÀiÁAUÀ ¤AzÀ£Á Cfð zÁR>ÁVgÀĪÀÅzÀjAzÀ vÀÄvÁðV WÀ£À £ÁåAiÀiÁ®AiÀÄzÀ DzÉñÀªÀ£ÀÄß ¥Á°¸ÀĪÀ ¤nÖ£À°è ¸ÀPÁðj ªÀiÁUÀð¸ÀÆaUÀ¼À£ÀéAiÀÄ £ÉÃgÀ £ÉêÀÄPÁw/ªÀÄÄA§rÛ «ÄøÀ>ÁwAiÀÄ£ÀÄß C£ÀĸÀj¹ ºÉÆgÀr¸À>ÁVgÀĪÀ vÁvÁ̰PÀ ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀÄ£ÀÄß £ËPÀgÀgÀ DPÉëÃ¥ÀuÉUÀ¼À£ÀÄß ¤AiÀĪÀiÁ£ÀĸÁgÀ ¥Àj²Ã°¹, ªÀÄÄAzÉ ¢éwÃAiÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀgÀÄUÀ¼À ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀÄ£ÀÄß £ÉÃgÀ £ÉêÀÄPÁw ªÀÄvÀÄÛ ªÀÄÄA§rÛ «ÄøÀ>ÁwAiÀÄ£ÀéAiÀÄ ¤UÀ¢¥Àr¸À®Ä ªÀÄgÀÄ¥Àj²Ã°¸ÀĪÀ ¸ÀAzÀ¨sÀðzÀ°è DUÀ§ºÀÄzÁzÀ ªÀiÁ¥ÁðqÀÄUÀ¼À£ÀÄß ¥ÀæxÀªÀÄ zÀeÉð ¸ÀºÁAiÀÄPÀgÀ CAwªÀÄ ¸ÉêÁ eÉõÀ×vÁ ¥ÀnÖAiÀİè C¼ÀªÀr¹PÉÆ¼ÀÄîªÀ µÀgÀwÛUÉÆ¼À¥Àr¹, £ÁåAiÀiÁ®AiÀÄzÀ CzÉñÀªÀ£ÀÄß ¥Á°¸À®Ä wêÀiÁð¤¸À>Á¬ÄvÀÄ.

PÀæªÀÄ: C¥ÀgÀ DAiÀÄÄPÀÛgÀÄ (DqÀ½vÀ)/G¥À DAiÀÄÄPÀÛgÀÄ (DqÀ½vÀ)"

61. It is clear from the above that the direct

recruitments were not undertaken for this huge period of

31 years and promotions were not done in adherence to

the quota specified in the C & R Rules and this was

because of the Government instructions in that regard. It,

therefore, also follows that it was impossible for the BBMP

to adhere to the Quota Rule in the matter of direct

recruitments.

62. It may also be pertinent to notice here that it is

not the case of the BBMP that the promotions granted to

- 85 -

NC: 2024:KHC:2508

And Connected Matters

the petitioners i.e., the promotees were either ad hoc or

temporary. In fact, the BBMP, in the statement of

objections filed in W.P. No. 4296/2018, has stated in

paragraph No.3 as follows:

"3. It is submitted that, it is true that the petitioners entered the service of erstwhile Bengaluru Mahangara Palike now known as BBMP between 1/9/1989 and 11/05/1994 as Second Division Clerks and it is also true that all the petitioners were promoted to the cadre of First Division Clerk with effect from 10/05/2007. It is also true that these respondents were appointed by way of Direct Recruitment to the services of the BBMP as First Division Clerks by the order dated 4/10/2008. It is also true that the petitioners were further promoted to the cadre of managers with effect from 11/05/2010, without considering the valid objections of these private respondents by BBMP. It is not true and correct that the promotion of the petitioners was on regular basis. It is not correct that even in the feeder cadre to the post of Manager, the petitioners were seniors to the private respondents. The petitioners with the malafide intention have suppressed the fact that they are juniors to these respondents in the feeder cadre to the post of Managers and the petitioners have no

- 86 -

NC: 2024:KHC:2508

And Connected Matters

where mentioned that they are juniors to the these respondents as per the final gradation list dated 09/09/2015."

63. It is, therefore, clear from the above that the

petitioners-promotees were granted regular promotions,

though they were in excess of the entitlement to the quota

permissible for promotees.

64. The Constitution Bench of the Apex Court in the

case of Direct Recruit Class-II Engineering Officers

Association (supra) has, on consideration of the case law

relating the disputes between the direct recruits and the

promotees in the matter of seniority, has declared as follows:

"47. To sum up, we hold that:

(A) Once an incumbent is appointed to a post according to rule, his seniority has to be counted from the date of his appointment and not according to the date of his confirmation.

The corollary of the above rule is that where the initial appointment is only ad hoc and not according to rules and made as a stop-gap arrangement, the

- 87 -

NC: 2024:KHC:2508

And Connected Matters

officiation in such post cannot be taken into account for considering the seniority.

(B) If the initial appointment is not made by following the procedure laid down by the rules but the appointee continues in the post uninterruptedly till the regularisation of his service in accordance with the rules, the period of officiating service will be counted.

(C) When appointments are made from more than one source, it is permissible to fix the ratio for recruitment from the different sources, and if rules are framed in this regard they must ordinarily be followed strictly.

(D) If it becomes impossible to adhere to the existing quota rule, it should be substituted by an appropriate rule to meet the needs of the situation. In case, however, the quota rule is not followed continuously for a number of years because it was impossible to do so the inference is irresistible that the quota rule had broken down.

(E) Where the quota rule has broken down and the appointments are made from one source in excess of the quota but are made after following the procedure prescribed by the rules for the appointment, the appointees

- 88 -

                                               NC: 2024:KHC:2508

                                         And Connected Matters



should       not   be     pushed       down    below    the

appointees from the other source inducted in the service at a later date.

(F) Where the rules permit the authorities to relax the provisions relating to the quota, ordinarily a presumption should be raised that there was such relaxation when there is a deviation from the quota rule.

(G) The quota for recruitment from the different sources may be prescribed by executive instructions, if the rules are silent on the subject.

(H) If the quota rule is prescribed by an executive instruction, and is not followed continuously for a number of years, the inference is that the executive instruction has ceased to remain operative.

(I) The posts held by the permanent Deputy Engineers as well as the officiating Deputy Engineers under the State of Maharashtra belonged to the single cadre of Deputy Engineers.

(J) The decision dealing with important questions concerning a particular service given after careful consideration should be respected rather than scrutinised for finding out any possible error. It is not in the interest of Service to unsettle a settled position."

- 89 -

NC: 2024:KHC:2508

And Connected Matters

(Emphasis supplied)

65. As could be seen from the declaration of law

rendered by the Constitutional Bench, it is settled law that

where an initial appointment was only ad hoc and not

according to the Rules, and were also made as a stop-gap

arrangement, their officiation in such posts cannot be

taken into account while considering seniority.

66. It is also held that where the initial appointment

is not made by following the procedure laid down by the

Rules, but the appointee continues in the post

uninterruptedly till the regularization of his services, the

period of officiating service will be counted.

67. The Apex Court has also stated that if it

becomes impossible to adhere to the existing Quota Rules,

it should be substituted by an appropriate rule to meet the

ends of that situation. It has also declared that in case the

Quota Rule is not followed continuously for number of

years for the reason that it was impossible to do so, the

- 90 -

NC: 2024:KHC:2508

And Connected Matters

irresistible inference would be that the Quota Rule had

broken down.

68. It has further held that if the Quota Rule has

broken down, the persons who were promoted in excess of

their quota cannot be pushed below the direct recruits who

had been appointed subsequently.

69. In light of this declaration of the Constitution

Bench, the issue to be examined is as to whether the

Quota Rule was not followed continuously for a

number of years because it was impossible to do so

and consequently, hold the Quota Rule had broken

down.

70. It would also have to be examined whether

the promotions made in favour of the petitioners

were ad hoc or a stop gap arrangement, or whether

they were in accordance with the Rules.

71. As already noticed above, in the proceedings

held on 31.08.2015 for considering the objections to the

- 91 -

NC: 2024:KHC:2508

And Connected Matters

gradation list, it has been clearly recorded that the BBMP

was unable undertake direct recruitments and adhere to

the Quota Rule due to Government instructions in that

regard. If, as a matter of fact, the Government has issued

instructions to the BBMP not to undertake direct

recruitments, it is obvious that it was impossible for the

BBMP to undertake direct recruitment even if it so desired.

72. It should also be noticed here that if the BBMP

was unable to undertake direct recruitment for more than

3 decades, the only conclusion that can be drawn is that

the Quota Rule was not followed continuously for a

considerable number of years. It should also be kept in

mind that the C & R Rules were framed in 1971 and from

1977 to 2008, i.e., for 31 years, the Quota Rule was not

followed continuously. In other words, virtually, from the

date of framing the Rules, the Quota Rule was not followed

at all and the inescapable conclusion that is required to be

drawn is that the Quota Rule had broken down.

- 92 -

NC: 2024:KHC:2508

And Connected Matters

73. The BBMP, in its counter, has admitted that the

promotees were promoted in excess of their quota in the

cadre of FDA and these promotions were made prior to the

recruitment of the private respondents, by way of direct

recruitment in the cadre of FDA.

74. It is also admitted that the promotees were

promoted prior to the direct recruitment in the cadre of

Assessor and also in the cadre of Manger.

75. In light of the fact that the Quota Rule was not

followed continuously for 31 years, it is absolutely clear

that the Quota Rule had broken down, as contemplated

under the decision rendered in the Direct Recruit's case

referred to above.

76. As a consequence, the further dicta laid down in

the said case [Clause (e)] that when the Quota Rule had

broken down and appointments were made from one

source in excess of the quota and the same were made in

accordance with the Rules, the rule that the appointees

- 93 -

NC: 2024:KHC:2508

And Connected Matters

should not be pushed below the appointees who had been

appointed subsequently, would also stand attracted and

would be applicable in the present case.

77. As already held above, the BBMP admitted that

promotions had been given to the petitioners in excess of

their quota and it only contends that these promotions

were irregular and illegal, since they contravened the

quota. The fact that the petitioners were granted

promotions in accordance with their seniority and in

accordance with the Rules, though the promotions are in

excess of their entitled quota, is not in dispute.

Consequently, the petitioners cannot be pushed below the

private respondents-direct recruits in the seniority list.

78. There is yet another factor to be considered in

this case, in the context of the dicta at Clause (f) of the

aforementioned judgment, which states that where the

Rules permit the authorities to relax the provisions relating

to a quota, presumption should be drawn that here was

relaxation when there was deviation from the Quota Rule.

- 94 -

NC: 2024:KHC:2508

And Connected Matters

79. Rule 10 of C & R Rules reads as follows:

"10. Appointment by direct recruitment or promotion in certain cases.- Notwithstanding anything contained in these Regulations for Recruitment specially made in respect of any post the Commissioner or the Corporation may.-

(a) Recruit by direct recruitment to a post reserved to be filled by promotion when he or it is satisfied that the persons eligible to be considered for appointment by promotion are in the immediate Lower Grade not fit to be so appointed;

(b) Fill up by promotion any vacancy relating to a post which is required to be filled by direct recruitment provided an appointment under this sub-clause shall not be continued for a period of more six months except with the concurrence of the Karnataka Public Service Commission."

80. As could be seen from said Sub-rule (b) of Rule

10, there is indeed a provision which permits relaxation of

the Quota Rule, though the relaxation in case of making

promotions into the quota earmarked for the direct

recruits is to normally not exceed 6 months. This power to

- 95 -

NC: 2024:KHC:2508

And Connected Matters

relax, in the context of the present case wherein the

Government had issued orders/directions not to undertake

direct recruitment for 31 long years, would have to be

considered as an exercise of this power of relaxation by

the Government in relation to the deviation from the

Quota Rule. Consequently, as laid down in Clause (f) of

the Direct Recruit's case (supra), it would become

imperative to draw the presumption that the power of

relaxation had been exercised, and consequently, the

promotions made in excess of the quota would have to be

held as valid promotions.

81. Reliance placed by the BBMP on the decision of

the Apex Court in the case of Suraj Prakash Gupta

(supra) would be of no avail, since the Apex Court was

dealing with a case relating to posts held by the

promotees therein on ad hoc basis or as a stop-gap

arrangement and the question of the Quota Rule having

broken down was not being considered.

- 96 -

NC: 2024:KHC:2508

And Connected Matters

82. Resultantly, the 1st question would have to be

answered in favour of the petitioner-promotees and it will

have to be held that the Quota Rule had not been followed

continuously for 31 long years and the Quota Rule had,

thus, broken down.

83. As a necessary consequence, it will also have to

be held that the promotions granted to the petitioners in

excess of their quota were valid and their seniority will

have to be counted from the dates on which they were

granted their respective promotions.

84. As a result of the above, the gradation list of

the FDAs dated 09.09.2015 is quashed, and the BBMP is

directed to re-do the seniority list without applying the

Quota Rule and assign seniority to the promotees from the

dates on which they were promoted.

85. As far as further promotions and the seniority

lists in the promotional cadre of Manager (which are the

subject matter of W.P. No. 4296/2018 and W.P. No.

- 97 -

NC: 2024:KHC:2508

And Connected Matters

9778/2018) is concerned. It is to be stated here that the

petitioners therein were promoted as Managers much prior

to the directly recruited FDAs and only by virtue of the re-

fixation of the seniority of these directly recruited FDAs in

the FDA cadre have they been given retrospective

promotions from the date on which they became eligible to

be promoted as Managers.

86. Since it has not been held that the seniority of

the promotee-FDAs is to be re-fixed from the date on

which they were promoted, as their promotions were valid,

the directly recruited FDAs will have to be placed below

them and they would, thus, not be entitled to claim

seniority on the basis of the applicability of the Quota

Rule. Consequently, the retrospective promotions granted

to them under the order dated 10.07.2017 shall stand

quashed. The promotions granted to them originally, shall

however, subsist.

87. The BBMP will have to thereby re-do the

seniority list in the cadre of Manager without granting the

- 98 -

NC: 2024:KHC:2508

And Connected Matters

directly recruited FDAs retrospective seniority and grant

them seniority only from the date that they were initially

promoted i.e., with effect from 25.07.2016.

88. In respect of the writ petitions which have been

filed challenging the seniority list in the cadre of Assessor

dated 08.11.2019, i.e., W.P. No. 1130/2020, W.P. No.

3918/2020, W.P. No. 10879/2021 and W.P. No.

18471/2022, it is to be stated here that the petitioners

were promoted as Assessors (re-designated post of Asst

Octroi Superintendents) from the cadre of First Grade

Revenue Inspectors, Revenue Inspectors and FDAs in the

ratio of 7:5:1, and as a consequence of the re-fixation of

seniority in the cadre of FDAs by the gradation list dated

09.09.2015, their respective seniority in the cadre of

Assessor has been altered. In light of this judgment, by

which the gradation list dated 09.09.2015 of FDAs,

wherein the seniority assigned to the directly recruited

FDAs has been quashed, the seniority of the petitioners

will have to be restored and they would have to be placed

- 99 -

NC: 2024:KHC:2508

And Connected Matters

above the directly recruited FDAs. Consequently, the BBMP

will also have to re-do the seniority of the assessors, in

light of this judgment.

89. W.P. No.56010/2018, which has been filed by

the direct recruits challenging the orders, by which the

promotees were placed in independent charge under Rule

32, will have to be dismissed, since it has now been held

that the promotions granted to the promotees in the cadre

of FDA cannot be found fault with.

90. W.P. No.5188/2021 filed by the direct recruits

i.e., the persons who had been appointed on

compassionate grounds cannot be granted promotion on

the basis of the DPC decision dated 01.08.2018, since the

right of the promotees to be placed above the direct

recruitees has been upheld by this order. Hence, said

petition is also dismissed.

91. Consequently, the second question is also

answered in favour of the promotees and it is held that the

- 100 -

NC: 2024:KHC:2508

And Connected Matters

directly recruited FDAs could not have been granted

retrospective promotions and they could not also be

assigned seniority over the persons who had been

promoted from the promotee cadre.

92. W.P. No.39961/2016, W.P. No.4296/2018, W.P.

No.9775/2018, W.P. No.1130/2020, W.P. No.3915/2020,

W.P. No.10739/2020, W.P. No.10879/2021 & W.P. No.

18471/2022 are allowed to the extent stated above.

93. W.P. No.56010/2018 & W.P.No.5188/2021 are

dismissed.

Sd/-

JUDGE Vnp*

 
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