Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

D. L. Girisha vs State Of Karnataka
2024 Latest Caselaw 25757 Kant

Citation : 2024 Latest Caselaw 25757 Kant
Judgement Date : 30 October, 2024

Karnataka High Court

D. L. Girisha vs State Of Karnataka on 30 October, 2024

   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 30TH DAY OF OCTOBER, 2024

                        PRESENT

      THE HON'BLE MRS. JUSTICE ANU SIVARAMAN

                           AND

        THE HON'BLE MR. JUSTICE G BASAVARAJA

       WRIT PETITION NO. 3475 OF 2022 (S-KSAT)
                        C/W
       WRIT PETITION NO. 12299 OF 2022 (S-RES)
       WRIT PETITION NO. 10707 OF 2023 (S-RES)

IN WRIT PETITION NO.3475 OF 2022:
BETWEEN:

1 . SRI. MAHESH KUMAR K.J.
    S/O LATE JAYARAMAIAH K.
    AGED ABOUT 44 YEARS
    R/AT. NO.239, "KANASU" NILAYA
    6TH CROSS, 1ST MAIN
    BUDDHA JYOTHI LAYOUT
    CHIKKABIDARAKALLU
    BENGALURU-560 073

2 . SRI LOKESH D.
    S/O DODDE GOWDA
    AGED ABOUT 45 YEARS
    R/AT. CHOLANAHALLI VILLAGE
    BILIKERE HOBLI, HUNSUR TALUK
    MYSURU DISTRICT-571 103

3 . SRI. SHIVAKUMAR K.R.
    S/O LATE K.S. RANGAPPAA
    AGED ABOUT 44 YEARS
    RESIDING AT KURIHALLI
    BADAVANAHALLI POST
    DODDERI HOBLI
    MADHUGIRI TALUK
    TUMAKURU DISTRICT-572 112
 -

                             2




4 . SRI. K.C. NAGARAJA
    S/O CHIKKANNA
    AGED ABOUT 44 YEARS
    RESIDING AT KURIHALLI
    BADAVANAHALLI POST
    DODDERI HOBLI
    MADHUGIRI TALUK
    TUMKUKRU DISTRICT-572 112

5 . SRI. C. GANESHA
    S/O CHANDRAPPA
    AGED ABOUT 34 YEARS
    NO.83/1, 1ST MAIN
    13TH CROSS
    AMRUTHESHWARA NAGAR
    BELAVADI, ILAVALA HOBLI
    MYSURU TQ & DISTRICT-570 018
                                           ...PETITIONERS
(BY SRI. P.P. HEGDE, SENIOR COUNSEL A/W.
    SMT. A.L. SARITHA, ADVOCATE)

AND:

1 . THE STATE OF KARNATAKA
    DEPARTMENT OF REVENUE
    REPRESENTED BY THE
    PRINCIPAL SECRETARY
    M.S. BUILDING
    BENGALURU-560 001

2 . THE COMMISSIONER
    DEPARTMENT OF SURVEY,
    SETTLEMENT AND LAND RECORDS
    K.R. CIRCLE, BENGALURU-560 001

3 . SRI. GIRISH D.L.
    S/O LATE D.N. LAKSHMAN RAO
    DODDAMALURU (POST)
    MADHUGIRI (TALUK)
    TUMAKURU DISTRICT-572 127

4 . SRI. VIRUPAKSHA H.B.
    S/O BASAVANNA
 -

                            3




     HAGALAVADI-572 222
     GUBBI TALUK
     TUMAKURU-563 136

5 . SRI. K.C. NAGARAJU
    S/O CHANDRAPPA
    REDDAHALLI VILLAGE
    BELEGERE POST
    CHANNAGIRI TALUK
    DAVANAGERE DISTRICT-577 231
                                          ...RESPONDENTS
(BY SRI. VIKAS ROJIPURA, AGA FOR R1 & R2;
    SMT. JYNA KOTHARI, SENIOR COUNSEL A/W.
    SRI. NAVEENCHANDRA V., ADVOCATE FOR R3 TO R5)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A
WRIT OF CERTIORARI OR ANY OTHER WRIT QUASHING THE
ORDER DATED 12.11.2021 IN As.No.92 TO 96/2021 PASSED BY
THE KARNATAKA STATE ADMINISTRATIVE TRIBUNAL, AT
BENGALURU, A COPY OF WHICH IS PRODUCED AT ANNEXURE-B
AND CONSEQUENTLY ALLOW As.No.92 TO 96/2021 FILED BY THE
PETITIONERS AS PRAYED FOR AND ETC.

IN WRIT PETITION NO. 12299 OF 2022:
BETWEEN:

1.   SRI. MAHESH KUMAR K.J.
     S/O LATE JAYARAMAIAH K.
     AGED ABOUT 44 YEARS
     RESIDING AT NO.239
     "KANASU" NILAYA, 6TH CORSS
     1ST MAIN, BUDDHA JYOTHI LAYOUT
     CHIKKABIDARAKALLU
     BENGALURU-560 073

2.   SRI. LOKESH D.
     S/O DODDE GOWDA
     AGED ABOUT 45 YEARS
     RESIDING AT CHOLANAHALLI VILLAGE
     BILIKERE HOBLI, HUNSUR TALUK
     MYSURU DISTRICT-571 103
 -

                            4




3.   SRI. SHIVAKUMAR K.R.
     S/O LATE K.S. RANGAPPA
     AGED ABOUT 44 YEARS
     RESIDING AT KURIHALLI
     BADAVANAHALLI POST
     DODDERI HOBLI, MADHUGIRI TALUK
     TUMAKURU DISTRICT-572 112

4.   SRI. C. GANESHA
     S/O CHANDRAPPA
     AGED ABOUT 34 YEARS
     NO.83/1, 1ST MAIN, 13TH CROSS
     AMRUTHESHWARA NAGAR
     BELAVADI, ILAVALA HOBLI
     MYSURU TALUK AND DISTRICT-570 018
                                          ...PETITIONERS
(BY SRI. P.P HEGDE, SENIOR COUNSEL A/W.
    SMT. A.L. SARITHA, ADVOCATE)

AND:

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

2.   THE COMMISSIONER
     DEPARTMENT OF SURVEY,
     SETTLEMENT AND LAND RECORDS
     K.R. CIRCLE, BENGALURU-560 001

3.   THE STATE COMMISSIONER OF PERSONS
     WITH DISABILITIES
     NO.55, 2ND FLOOR
     ABHAYA SANKEERNA
     KARNATAKA SLUM DEVELOPMENT
     BOARD BUILDING
     RISELDAR ROAD, SHESHADRIPURAM
     BENGALURU-560 020

4.   SRI. GIRISH D.L.
     S/O LATE D.N. LAKSHMAN RAO
 -

                            5




     DODDAMALURU (POST)
     MADHUGIRI TALUK
     TUMAKURU-572 127

5.   SRI. M. LOKESH REDDY
     BITUVARAHALLI VILLAGE
     MALLANAYAKANAHALLI POST
     MULABAGILU TALUK
     KOLAR DISTRICT-563 136

6.   SRI. VIRUPAKSHA H.B.
     S/O BASAVANNA
     HAGALAVADI-572 222
     GUBBI TALUK
     TUMAKURU DISTRICT

7.   SRI. K.C. NAGARAJU
     S/O CHANDRAPPA
     REDDAHALLI VILLAGE
     BELAGERE POST
     CHANNAGIRI TALUK
     DAVANAGERE DISTRICT -577 231
                                        ...RESPONDENTS

(BY SRI. VIKAS ROJIPURA, AGA FOR R1 & R2;
    R3 SERVED;
    SMT. JYNA KOTHARI, SENIOR COUNSEL A/W.
    SRI. ROHAN KOTHARI, ADVOCATE FOR R4, R6 & R7;
    R5 - V/O DATED 04.08.2023 NOTICE D/W)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A
WRIT OF CERTIORARI OR ANY OTHER WRIT QUASHING THE
IMPUGNED    ORDER     DATED    25.01.2019,  THE   THIRD
RESPONDENT-THE STATE COMMISSIONER FOR DISABILITIES, A
COPY OF WHICH IS PRODUCED AT ANNEXURE-E AND ETC.

IN WRIT PETITION NO.10707 OF 2023:
BETWEEN:

1 . D.L. GIRISHA
    AGED 46 YEARS
    S/O LATE D.N. LAKSHMAN RAO
 -

                             6




     RESIDING AT DODDAMALURU POST
     MADHUGIRI TALUK
     TUMAKURU-572 127

2 . VIRUPAKSHA H.B.
    AGED 48 YEARS
    S/O BASAVANNA
    RESIDING AT HAGALAWADI POST
    NEAR BAKKAPATTANA ROAD
    GUBBI TALUK
    TUMAKURU-572 222

3 . NAGARAJA K.C.
    S/O CHANDRAPPA
    AGED 43 YEARS
    RESIDING AT RADDIHALLI VILLAGE
    BALALAGERE POST
    CHANNAGIRI TALUK
    DAVANAGERE DISTRICT 577 231
                                        ...PETITIONERS

(BY SMT. JYNA KOTHARI, SENIOR COUNSEL A/W
    SRI. NAVEENCHANDRA V., ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       DEPARTMENT OF LAND SURVEY
       SETTLEMENT AND LAND RECORDS
       REVENUE BUILDING, K.R. CIRCLE
       NUNEGUNDLAPALLI
       AMBEDKAR VEEDHI
       BENGALURU-560 001
       REPRESENTED BY ITS PRINCIPAL SECRETARY

2.     THE CHAIR PERSON
       RECRUITMENT COMMITTEE AND COMMISSIONER
       LAND SURVEY SETTLEMENT AND LAND RECORDS
       REVENUE BUILDING, K.R. CIRCLE
       NUNEGUNDLAPALLI
       AMBEDKAR VEEDHI
       BENGALURU-560 001
 -

                            7




3.   THE COMMISSIONER
     LAND SURVEY SETTLEMENT AND LAND RECORDS
     REVENUE BUILDING
     K.R. CIRCLE
     NUNEGUNDLAPALLI
     AMBEDKAR VEEDHI
     BENGALURU-560 001

4.   STATE COMMISSIONER FOR DISABILITIES
     OFFICE OF THE COMMISSIONER FOR DISABILITIES
     KARNATAKA SLUM DEVELOPMENT BOARD BUILDING
     NO.55, ABHAYA SANKEERNA
     2ND FLOOR
     RISALDAE STREET (PLATFORM ROAD)
     SHESHADRIPURAM
     BENGALURU-560 020

                                        ...RESPONDENTS

(BY SRI. VIKAS ROJIPURA, AGA FOR RESPONDENTS)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA, PRAYING TO (a) ISSUE A WRIT,
ORDER(S), DIRECTIONS, WRIT(S) IN THE NATURE OF
MANDAMUS, DIRECTING RESPONDENT Nos.1 AND 2 TO
IMPLEMENT THE ORDER DATED 25.01.2019 IN CASE
No.33/2017-18/1091 (ANNEXURE-J) AND LETTER DATED
29.12.2021     BEARING      No.SAM/DPRA/SEC62/33/2017-18
(ANNEXURE-S) ISSUED BY THE RESPONDENT No.4 STATE
COMMISSIONER FOR DISABILITIES AND ETC.

      THESE WRIT PETITIONS HAVING BEEN HEARD AND
RESERVED FOR JUDGMENT ON 13.09.2024 AND COMING ON FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, ANU SIVARAMAN
J., PRONOUNCED THE FOLLOWING:

CORAM:   HON'BLE MRS. JUSTICE ANU SIVARAMAN
         and
         HON'BLE MR. JUSTICE G BASAVARAJA
 -

                                      8




                           CAV JUDGMENT

(PER: HON'BLE MRS. JUSTICE ANU SIVARAMAN)

These writ petitions are filed challenging the impugned

order dated 12.11.2021 in Applications No.92-96/2021,

passed by the Karnataka State Administrative Tribunal,

Bengaluru (hereinafter referred to as "Tribunal" for short),

order dated 25.01.2019 in Case No.33/2017-18/1091 and

Letter dated 29.12.2021 bearing

No.SAM/DPRA/SEC62/33/2017-18 passed by the third

respondent-the State Commissioner for persons with

disabilities.

2. We have heard Shri. P.P. Hegde, learned Senior

Counsel as instructed by Smt. A.L.Saritha, learned counsel

for the petitioners in W.P.No.3475/2022 and

W.P.No.12299/2022, Smt. Jyna Kothari, learned Senior

Counsel as instructed by Shri. Naveenchandra V, learned

counsel appearing for the petitioners in W.P.No.10707/2023.

Smt. Jyna Kothari, learned Senior Counsel as instructed by

Shri. Naveenchandra V, learned counsel appearing for

respondents No.3 to 5 in W.P.No.3475/2022, Smt. Jyna

-

Kothari, learned Senior Counsel as instructed by Shri. Rohan

Kothari, learned counsel appearing for respondents No.4, 6

and 7 in W.P.No.12299/2022 and Shri. Vikas Rojipura,

learned Additional Government Advocate appearing for the

official respondents No.1 and 2 in W.P.No.3475/2022 and

W.P.No.12299/2022 and for all the official respondents in

W.P.No.10707/2022.

3. It is submitted by the learned Senior Counsel

appearing for the petitioners that pursuant to the

employment notification dated 01.12.2014 issued by the

respondents for the post of Surveyor, the petitioners

responded and applied under Physically Handicapped Quota

and were selected in the final selection list under Locomotor

Disability. The petitioners were directed to appear before the

Medical Board to ascertain the percentage of their disability

and the Medical Board issued A8 to A11 certificate dated

31.08.2016 to all the petitioners certifying their permanent

disability over 40%.

4. It is further submitted that the petitioners were

duly selected and issued with appointment orders and

-

started working as such, they also passed required

examination and departmental examinations. On complaints

raised by some third parties that the petitioners' Disability

Certificates were erroneous, they were issued Official

Memorandum dated 29.06.2017 to appear for a re-

examination by the Medical Board, General Hospital,

Jayanagar, Bengaluru.

5. The Medical Board, issued Medical Certificates

dated 25.07.2017, stating that the petitioners' disability is

far less than 40%, which is the benchmark for appointment

under the quota. Thereafter, some of the candidates

complained to the Commissioner of Disabilities that the

second report was incorrect and the matter was again

referred to the Director of Health and Family Welfare, who

constituted a three member team of specialists at the

Victoria Hospital to verify the percentage of disability. In

the said examination conducted at the Victoria Hospital also,

the degree of disability was found to be below 40%.

Thereafter, show-cause notices dated 06.07.2018, were

issued to the petitioners, to which they submitted their

-

replies. The second respondent, without considering the

replies submitted by the petitioners, passed an order dated

03.01.2019, cancelling the selection and appointment of the

petitioners.

6. Being aggrieved by the said order, the petitioners

filed Applications No.596-598/2019 connected with

Application No.333/2019 and Application No.358/2019

challenging the above order dated 03.01.2019 before the

Tribunal. The Tribunal considered the rival contentions of the

parties and allowed the said applications quashing the

impugned order dated 03.01.2019 and further directed to

reinstate the applicants into service within a period of 90

days. However, liberty was reserved to the first and second

respondent to get the enquiry done from the State

Commissioner for Disability and decide the matters within an

outer limit of 60 days. Thereafter, orders were passed on

04.08.2020 and 13.08.2020, without awaiting the result of

the enquiry and without any further examination holding

that the petitioners' certificates were false and that they are

not eligible to continue in service. The said orders were

-

challenged before the Tribunal. However, the applications

filed by the petitioners were dismissed by the Tribunal.

7. It is contended by the learned Senior Counsel

appearing for the petitioners that the petitioners were

appointed after undergoing due selection process and on the

basis of valid disability certificates possessed by them which

were not under challenge. It is submitted that without the

certificates issued to the petitioners being invalidated on the

basis of an appeal under Section 59 of the Rights of Persons

with Disabilities Act, 2016, there was no occasion for the

respondents to rely on any further examination. They

contend that the order of the Tribunal is perverse and

arbitrary, failing to properly investigate the genuineness of

the medical certificates or summon relevant doctors for

inquiry.

8. It is further contended that the Tribunal ignored

the procedural irregularities and statutory protections under

Rule 20 of the Karnataka Civil Services (General

Recruitment) Rules, 1977, which mandate proper

departmental inquiries before taking any action against

-

employees on grounds of fraud or misrepresentation. It is

further contended that the sole reliance placed by the

Tribunal on the report of the State Commissioner for

Disability was clearly erroneous since the petitioners were

not put on notice or heard before such report was

generated. It is contended that the reports state that the

Medical Board, K.C. General Hospital did not follow disability

assessment guidelines which cannot be held against the

petitioners as they had no role in obtaining fraudulent

certificates. It is also contended that the petitioners had

already completed more than two years of service and had

undergone multiple medical re-examinations during this

period and if there were any discrepancies in the medical

reports, the same should have been addressed earlier and

that they should not be penalized after having faithfully

served in their posts. Additionally, the Commissioner for

Health and Family Welfare had no jurisdiction to constitute

the Medical Board that issued the conflicting report, further

invalidating the Tribunal's reliance on that report.

-

9. In support of his contentions, he has relied on the

following judgments:-

• State of Uttar Pradesh and others v. Ravindra Kumar Sharma and others reported in (2016) 4 SCC 791;

• Kumari Madhuri Patil and others v. Additional Commissioner, Tribal Development and others reported in (1994) 6 SCC 241;

• R. Viswanatha Pillai v. State of Kerala and others reported in (2004) 2 SCC 105;

• Chairman and Managing Director, FCI and Ors. v. Jagdish Balaram Bahira and others reported in (2017) 8 SCC 670; and

• Srutidhar Nayak v. State of Odisha and others in W.P.(C) No.1621 of 2021 [Odisha High Court].

10. The learned Additional Government Advocate

appearing for the respondents-State contends that the writ

petitions filed by the petitioners are not maintainable either

in law or on facts and are liable to be dismissed under Rule

21 of the Karnataka High Court Writ Proceedings Rules. It is

contended that the petitioners are challenging the

cancellation of their appointments as surveyors and not

-

orders of termination from service which stand on a different

footing. It is submitted that there were complaints that

some candidates had submitted false medical certificates to

claim reservation under the Physically Handicapped

category. All the candidates were subjected to a re-

examination by a Medical Board constituted at the Jayanagar

General Hospital and later, at the Victoria Hospital and it

was revealed that the petitioners' disabilities were below

threshold of 40% making them ineligible for the

appointment.

11. It is further contended that show-cause notices

were issued to the petitioners and after considering their

responses and the medical reports, their appointments were

cancelled by an order dated 03.01.2019. The petitioners

approached the Tribunal against the orders. The Tribunal

directed the reinstatement of the petitioners into service

within 90 days from the date of receipt of a copy of the

order and further reserved liberty to first and second

respondents to get the inquiries done by the State

Commissioner for Disabilities regarding the medical reports.

-

However, within 90 days as provided, the enquiry was

completed and the orders were passed. It is submitted that

it was after due notice to the petitioners and after sending

them to medical examination by a duly constituted Medical

Board that the finding was entered that the petitioners do

not have the bench mark disability as required for availing

the reservation. It is submitted that such being the position,

the technical contentions raised by the petitioners cannot

help them.

12. It is further contended that the inquiry by the

State Commissioner upheld the findings that the petitioners

had submitted false certificates leading to issuance of a

speaking order that confirmed the cancellation of their

appointments based on the reports and complaint with the

Persons with Disabilities (Equal Opportunities, Protection of

Rights, and Full Participation) Rules of 1996. It is also

contended that the petitioners have not provided any valid

ground for quashing the cancellation orders.

13. The learned counsel appearing for the private

respondents submits that the private respondents are also

-

persons with disabilities who had submitted applications

pursuant to the notification dated 01.12.2014, their names

were included in the Additional waiting list for the post of

Lands Surveyor (Physically Handicapped).

14. Out of 41 candidates who were included in the

main list, many had submitted fake disability certificates on

the basis of the complaints raised in this behalf. A fresh

medical examination was conducted in which 08 of the

selected candidates were found to have disability less than

40%, show-cause notices were issued to them and further

examination was conducted at the Victoria Hospital where

again 5 of the candidates were found to have disability less

than 40% and 2 candidates did not participate in the

medical examination. Five candidates, who were found to

have less than 40% disability were removed from service by

cancelling their appointments on 03.01.2019. In the

meanwhile, one of the private respondents had approached

the State Commissioner for disabilities and after considering

the contentions, the fourth respondent had directed the

persons with fake disability certificates to be dismissed and

-

the private respondents who were included in the waiting list

to be appointed to the post of Land Surveyors.

15. Though the private respondents represented

before the respondents and requested compliance of the

orders of the fourth respondent nothing further was done. In

the meanwhile, the five candidates who were directed to be

removed had approached the Tribunal against the order

dated 03.01.2019 and the Tribunal passed orders quashing

the said order and directed reinstatement within 90 days on

the ground that the second respondent did not follow

necessary procedure. The third respondent again issued a

speaking order on 21.10.2020 dismissing the candidates

who were found ineligible by the Medical Board. Aggrieved

thereby, the dismissed candidates again approached the

Tribunal filing applications No.92-96/2021, which were

dismissed. It is contended that though the removal from

service of the petitioners in the connected writ petition was

found to be legal and valid, the private respondents who

were included in the Additional list had not been appointed.

-

They therefore seek appointment as against the posts

vacated by the persons removed from service.

16. We have heard the detailed argument advanced

by all the counsel appearing in the matters. We have also

given our anxious consideration to the pleadings and the

documents placed on record. The decisions which were

referred to in the order of the Tribunal were also perused.

They are the following:-

• State of Uttar Pradesh and others v. Ravindra Kumar and others reported in (2016) 4 SCC 791;

• R. Vishwanatha Pillai v. State of Kerala and others reported in (2004) 2 SCC 105; and

• CMD, FCI and others v. Jagadish Balaram Bahira in CA No.8928/2015 dated 06.07.2017.

17. The petitioners in W.P.No.3475/2022 had

produced disability certificates showing benchmark disability

of more than 40%. There were complaints raised with

regard to the disability certificates produced by them. The

Medical Board was thereafter constituted and after

examining the candidates, the Medical Board reported vide

its report dated 25.07.2017 that the percentage of disability

-

suffered was 10% in case of three of the applicants and

ranging from 21% to 28% in case of others. It is pertinent

to note that the degree of disability required for availing the

benefit of reservation under the Rights of Persons with

Disabilities Act, 2016, is 40%. The candidates were

thereafter put on notice and were required to undergo a

further medical examination. The petitioners who underwent

the examination were found not to have the benchmark

disabilities, which would entitle them to appointment in the

quota set apart for persons with disabilities. It was after

issuance of a show-cause notice by the second respondent

as to why the appointment order dated 22.10.2016 should

not be cancelled and after considering the reply submitted

by them that the order was passed.

18. Though the order initially passed was set aside by

the Tribunal and the issue of disability was directed to be

considered, the second respondent again considered the

materials on record and passed an order of removal from

service. In the present challenge against the same, the

Tribunal considered the contentions advanced and found

-

that the instant case was one where the Appointing

Authority had found that the applicants had secured

appointment to Government service based on a false claim

of Benchmark Physical Disability. It was further found that

two further medical examinations were conducted, where it

was found that the petitioners did not have the 40%

Benchmark Disability which would entitle them to an

appointment in the quota kept apart for persons with

disabilities. It was in the above circumstances that the

Tribunal found that the orders of removal did not warrant

interference.

19. The contentions of the petitioners as well as the

legal arguments raised by them were specifically considered

by the Tribunal. The earlier orders of the Tribunal have also

been specifically referred and it was found that in the facts

and circumstances of the instant case, the non-consideration

of the directions of the Tribunal in the earlier round of

litigation in Applications No.596 to 598/2019 connected with

Application No.333 and Application No.358/2019 did not

vitiate the order of cancellation which was one passed after

-

issuance of due show cause notice and after considering the

contentions advanced.

20. Having considered the legal contentions advanced

on either side, we notice that disability of 40% or above is

the sine qua non for availing the benefit of reservation under

the quota set apart for persons with disabilities. A person,

who does not have the Benchmark Disability would not be

entitled for appointment in terms of the Act and would thus

be usurping a post which is reserved for persons with such

disabilities. Though the learned senior counsel appearing for

the petitioners contends that the instant case is not the one

of fraudulent disability certificates and that the only

allegation is that the disability certificates were not properly

issued, we are of the opinion that such contentions cannot

be urged in a case where repeated medical examinations

have shown that the petitioners do not have the 40%

disability which is required to avail the benefits of

reservation. Though the learned senior counsel appearing

for the petitioners submits that there can be no sanctity

attached to the examination conducted by the Medical

-

Boards, we cannot accept the said contention. It is clearly

on the basis of complaints raised as to the veracity of the

disability certificates produced by the petitioners that they

were put on notice and subjected to examination by a

Medical Board at the Jayanagar Hospital. The examination

clearly showed disability for less than 40%. On the

petitioners' complaint against the said examination, a

further examination was conducted at the Victoria Hospital.

Five of the petitioners, who participated, were again found

to have disability of less than 40%. It is considering these

aspects that the Tribunal had come to the conclusion that

the petitioners are not entitled to succeed in the application.

21. After considering the admitted factual matters,

the Tribunal held that in the instant case, the

misrepresentation as to the degree of physical disability

itself amounted to fraud and a person who obtains

employment on the basis of a disability certificate which is

subsequently found to be erroneous cannot contend that he

is entitled to continue in service. It is pertinent to note that

it is not a case of allegation of fraudulently obtaining a

-

certificate which is urged against the petitioners, but the fact

that without the benchmark disability, they were ineligible

for appointment against the post reserved for persons with

disabilities.

22. Having considered the contentions advanced and

the pleadings on record, we find that all the contentions

raised have been considered in detail by the Tribunal. We

find no grounds to interfere with the categoric findings of the

Tribunal which are supported with clear reasoning.

23. In the above view of the matter,

W.P.No.3475/2022 and W.P.No.12299/2022 fail and the

same are accordingly, dismissed.

W.P.No.10707/2023 is disposed of with a direction to

the respondents to consider the representations preferred by

the petitioners therein and to take necessary action for

appointment from the additional list as required by law,

taking note of the fact that the appointments earlier made

from the list against vacancies set apart for persons with

disabilities stand cancelled. Necessary orders shall be passed

-

on the representation within two months from the date of

receipt of a copy of the judgment.

Pending Interlocutory Applications, if any, stand closed.

There will be no orders as to costs.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(G BASAVARAJA) JUDGE

cp*

 
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