Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Karnataka vs Shabbir Ahmed Dalvai S/O. Imam Hussain ...
2025 Latest Caselaw 1198 Kant

Citation : 2025 Latest Caselaw 1198 Kant
Judgement Date : 4 June, 2025

Karnataka High Court

The State Of Karnataka vs Shabbir Ahmed Dalvai S/O. Imam Hussain ... on 4 June, 2025

Author: R.Devdas
Bench: R.Devdas
                                                  -1-
                                                            NC: 2025:KHC-D:7312-DB
                                                            WP No. 104173 of 2021
                                                        C/W WP No. 104714 of 2021

                       HC-KAR




                                                                          ®
                                   IN THE HIGH COURT OF KARNATAKA,

                                           DHARWAD BENCH

                                  DATED THIS THE 4TH DAY OF JUNE, 2025

                                               PRESENT
                                   THE HON'BLE MR. JUSTICE R.DEVDAS
                                                  AND
                                  THE HON'BLE MR. JUSTICE K V ARAVIND


                                WRIT PETITION NO.104173 OF 2021 (S-KAT)
                                                  C/W
                                   WRIT PETITION NO.104714 OF 2021


                      IN W.P. NO.104173 OF 2021

                      BETWEEN:


                      1.   THE CHIEF ENGINEER,
                           KARNATAKA NEERAVARI NIGAM NIYAMITHA,
                           IRRIGATION (NORTH),
                           DIST. BELAGAVI-590001.

Digitally signed by   2.   THE EXECUTIVE ENGINEER,
CHANDRASHEKAR
LAXMAN                     KARNATAKA NEERAVARI NIGAM NIYAMITHA,
KATTIMANI
Location: HIGH             DIV. NO.2, HIDAKAL DAM,
COURT OF
KARNATAKA                  TQ. HUKKERI, DIST. BELAGAVI-591107.

                      3.   THE ASSISTANT EXECUTIVE ENGINEER,
                           GRBCC, SUB-DIVISION NO.1,
                           HIDAKAL DAM-591107,
                           TQ. HUKKERI, DIST. BELAGAVI.
                                                                     ...PETITIONERS
                      (BY SRI. S.M. KALWAD, ADVOCATE)


                      AND:
                      1.   THE STATE OF KARNATAKA,
                           REPRESENTED BY ITS SECRETARY,
                              -2-
                                        NC: 2025:KHC-D:7312-DB
                                        WP No. 104173 of 2021
                                    C/W WP No. 104714 of 2021

 HC-KAR



     DEPARTMENT OF WATER RESOURCES,
     VIKAS SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
     BENGALURU-560001.

2.   SRI. SHABBIR AHMED DALVAI
     S/O. IMAM HUSSAIN DALAVAI,
     AGE. 37 YEARS, OCC. NIL,
     R/O. RANGASWAMY CAMP,
     HIDAKAL DAM-591107,
     TQ. HUKKERI, DIST. BELAGAVI.
                                                ...RESPONDENTS

(BY SRI. G.K. HIREGOUDAR, GOVERNMENT ADVOCATE FOR R1;
    SRI. M.S. HARAVI, ADVOCATE FOR C/R2)

     THE WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT OR
ORDER OR DIRECTION IN THE NATURE OF CERTIORARI THE ORDER
DATED 06.12.2017 IN APPLICATION NO.323/2011 PASSED BY THE
KARNATAKA STATE ADMINISTRATIVE TRIBUNAL, BENGALURU
BENCH, PRODUCED AS PER ANNEXURE-A AND ETC.,.

IN W.P. NO.104714 OF 2021

BETWEEN:
1.   THE STATE OF KARNATAKA,
     REP/BY ITS SECRETARY,
     DEPARTMENT OF WATER RESOURCES,
     VIKASA SOUDHA, BENGALURU-560001.

2.   THE CHIEF ENGINEER,
     IRRIGATION, KARNATAKA NIRAVARI NIGAM,
     BELAGAVI, PIN.NO-591107.

3.   THE ASSISTANT EXECUTIVE ENGINEER,
     GRBCC, SUB DIVISION NO.13,
     HIDAKAL DAM, PIN.NO-591107.
                                             ...PETITIONERS
(BY SRI. G.K. HIREGOUDAR, GOVERNMENT ADVOCATE)

AND:
1.   SRI. SHABBIR AHMED DALVAI
     S/O. IMAM HUSSAIN DALAVAI,
                              -3-
                                        NC: 2025:KHC-D:7312-DB
                                       WP No. 104173 of 2021
                                   C/W WP No. 104714 of 2021

 HC-KAR



     AGED ABOUT 37 YEARS, OCC. NIL,
     R/O. RANGASWAMY CAMP,
     HIDAKAL DAM, HUKKERI TALUK,
     BELAGAVI DISTRICT, PIN.NO-591107.

2.   THE EXECUTIVE ENGINEER,
     IRRIGATION, KARNATAKA
     NIRAVARI NIGAM LIMITED,
     DIVISION NO.2, HIDAKAL DAM,
     PIN.NO-591107.
                                                 ...RESPONDENTS
(BY SRI. M.S. HARAVI, ADVOCATE FOR R1;
    NOTICE TO R2 IS SERVED)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI TO QUASH THE IMPUGNED ORDER PASSED
BY   THE    KARNATAKA    STATE    ADMINISTRATIVE   TRIBUNAL,
BENGALURU IN APPLICATION NO.323/2011 BY ORDER DATED
06.12.2017 VIDE ANNEXURE-A AND ETC.,.

      THESE WRIT PETITIONS, COMING ON FOR ORDERS, THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:    THE HON'BLE MR. JUSTICE R.DEVDAS
           AND
           THE HON'BLE MR. JUSTICE K V ARAVIND


                        ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE R.DEVDAS)

Aggrieved by the impugned order dated 06.12.2017

in Application No.323/2011 passed by the Karnataka State

Administrative Tribunal at Bengaluru, the State of

Karnataka and the Chief Engineer, Karnataka Neeravari

Nigama Niyamitha have filed these two Writ Petitions.

NC: 2025:KHC-D:7312-DB

HC-KAR

Therefore, both the Writ Petitions were clubbed, heard

together and are being disposed of by this common order.

2. The application was filed by the respondent

herein seeking a direction to the petitioners herein to

consider the application for appointment on compassionate

grounds as per Rules, 1996.

3. The admitted facts are that the father of the

respondent herein, while working as a regular Group-D

employee with Karnataka Neeravari Nigama Niyamitha,

died in harness on 07.03.1996. It is the contention of the

respondent that he was a minor on the date of death of his

father, he being born on 10.07.1983 and he attained

majority only on 10.07.2001. The very next day after

attainment of majority, the respondent filed an application

on 11.07.2001 seeking appointment on compassionate

grounds. It has been noticed by the Tribunal that the

petitioners herein have rejected the application by

applying amended Rule 5 of the Karnataka Civil Services

NC: 2025:KHC-D:7312-DB

HC-KAR

(Appointment on Compassionate Grounds) Rules, 1999. It

is also noticed by the Tribunal that though the learned

counsel for the Karnataka Neeravari Nigama Niyamitha

contended that the application filed by the respondent

herein was earlier rejected and it is stated so in the reply

statement, nevertheless the rejection order was not

produced along with the statement of objections. The

Tribunal while placing reliance on a decision of this Court

in the case of Ravikumar vs. State of Karnataka in

W.P.No.32699/2002 dated 03.04.2003, held that the

amended Rule 5 must be deemed to be prospective in

operation and therefore, the Tribunal has opined that since

the Government Servant died on 07.03.1996, the Rules

prevalent as on the said date should be applied and since

the Rules clearly permitted such an application to be made

by a minor, immediately after his attaining majority and

the fact that the respondent herein filed the application

the very next day after the attainment of majority, the

Tribunal has allowed the application while directing the

NC: 2025:KHC-D:7312-DB

HC-KAR

respondents to consider the application in terms of the

unamended Rules, 1996.

4. Learned counsel for the petitioners, including

the learned Government Advocate have vehemently

contended that the issue as to whether the amended

provision would apply or unamended provision would apply

is no more res integra, since the very same issue referred

to a Larger Bench has been decided in N.C. Santosh vs.

State of Karnataka and others1, and held that the norms,

prevailing on the date of consideration of the application,

should be the basis for the consideration of claim for

compassionate appointment.

5. Per contra, learned counsel for the respondent

would seek to place reliance on a subsequent judgment of

the Apex Court in the case of Secretary to Government

Department of Education (Primary) and others vs.

Bheemesh Alias Bheemappa2 where the decision of the

(2020) 7 SCC 617

2021 SCC OnLine 1264

NC: 2025:KHC-D:7312-DB

HC-KAR

Larger Bench in N.C. Santosh was also considered and

nevertheless it was held that there is no principle of

statutory interpretation which permits a decision on the

applicability of a Rule, to be based upon an indeterminate

or variable factor. A Rule of interpretation which produces

different results, depending upon what the individuals do

or do not do, was held inconceivable.

6. Having heard the learned counsels for the

petitioners, including the learned Government Advocate

and the learned counsel for respondent, we find that in

N.C. Santosh, which was decided by a Bench of three

Judges, the appellants therein, who were appointed on

compassionate grounds were later dismissed from service

or their appointments were cancelled after discovery that

their appointments were made dehors the provisions of

the Karnataka Civil Serves (Appointment on

Compassionate Grounds) Rules, 1996 as amended with

effected from 01.04.1999. The Apex Court has culled out

in detail the facts obtained in all the three cases before the

NC: 2025:KHC-D:7312-DB

HC-KAR

Apex Court where it was found that when the Government

employees died, the appellants were minors and they had

turned 18, well beyond one year of death of the parent.

While referring to the chart in paragraph No.6, it was

found that the dependents attained majority after a gap of

2-6 years from the respective date of death of their

parents and then they applied for appointment. By the

time, the dependent children turn 18, the amended

provisions became operational with effect from

01.04.1999. It was therefore found that the applications

were filed belatedly and the same was required to be

rejected at the threshold as being not in conformity with

the proviso to the Rule 5. It was held that the appellants

applied for compassionate appointment well beyond the

stipulated period of one year from the date of death of the

parent and therefore, those applications should not have

been entertained being in contravention of the Rules.

7. We should also notice that the Hon'ble Apex

Court also found that the amended Rules were not under

NC: 2025:KHC-D:7312-DB

HC-KAR

challenge. Similarly, in the present case too there is no

challenge raised by the respondents to the amended

provision. While applying the law governing compassionate

appointment made, it was concluded by the Apex Court as

follows:

"19. Applying the law governing compassionate appointment culled out from the abovecited judgments, our opinion on the point at issue is that the norms, prevailing on the date of consideration of the application, should be the basis for consideration of claim for compassionate appointment. A dependant of a government employee, in the absence of any vested right accruing on the death of the government employee, can only demand consideration of his/her application. He is, however, disentitled to seek consideration in accordance with the norms as applicable, on the day of death of the government employee.

20. In view of the foregoing opinion, we endorse the Tribunal's view as affirmed1 by the High Court of Karnataka to the effect that the appellants were ineligible for compassionate appointment when their applications were considered and the unamended provisions of Rule 5 of the Rules will not apply to them. Since no infirmity is found in the impugned judgments1, 3, 4, the appeals are found devoid of merit and the same are dismissed."

- 10 -

NC: 2025:KHC-D:7312-DB

HC-KAR

8. Although in the subsequent decision in the

case of Bheemesh @ Bheemappa (supra) it was held that

there is a conflict as to whether the scheme in force on the

date of death of the employee would apply or the scheme

in force on the date of consideration of the application of

appointment on compassionate grounds would apply, it

was held that there is certainly no conflict about the

underlying concerns reflected in the decisions of the Apex

Court in the cases of Indian Bank and others vs. Promila

and another3, N.C. Santosh vs. State of Karnataka

(supra), State of Madhya Pradesh and others vs. Amit

Shrivas4 and State of Madhya Pradesh and others vs.

Ashish Awasthi5.

9. It would be beneficial to notice the reason for

such observation in paragraph No.17 of the judgment in

Bheemappa's case.

"17. Keeping the above in mind, if we critically analyse the way in which this Court has

(2020) 2 SCC 729

(2020) 10 SCC 496

(2022) 2 SCC 157

- 11 -

NC: 2025:KHC-D:7312-DB

HC-KAR

proceeded to interpret the applicability of a new or modified Scheme that comes into force after the death of the employee, we may notice an interesting feature. In cases where the benefit under the existing Scheme was taken away or substituted with a lesser benefit, this Court directed the application of the new Scheme. But in cases where the benefits under an existing Scheme were enlarged by a modified Scheme after the death of the employee, this Court applied only the Scheme that was in force on the date of death of the employee. This is fundamentally due to the fact that compassionate appointment was always considered to be an exception to the normal method of recruitment and perhaps looked down upon with lesser compassion for the individual and greater concern for the rule of law."

10. In that view of the matter, while applying the

ratio of the judgments of the Apex Court, more particularly

the judgment in N.C. Santosh, this Court is of the

considered opinion that since the respondent herein filed

the application on 11.07.2001, beyond the period of one

year contemplated in the proviso to Rule 5 in terms of the

amended provision which came into effect from

- 12 -

NC: 2025:KHC-D:7312-DB

HC-KAR

01.04.1999, the application filed by the respondent is

required to be rejected.

11. During the course of these proceedings, the

learned counsel for Karnataka Neeravari Nigama

Niyamitha has also drawn the attention of this Court to

Annexure-A8 which was in fact filed by the respondent

herein along with the application before the Tribunal.

Learned counsel has pointed out that the respondent has

admitted the fact that his application was rejected

immediately after it was filed in the year 2001. In fact,

the application was rejected on 22.08.2003. It is

therefore to be held that the respondent filed the

application belatedly before the Tribunal in the year 2011,

although the application was rejected in the year 2003

itself. Even on that ground, the application filed by the

respondent is required to be rejected.

12. Consequently, we proceed to allow both the

Writ Petitions while setting aside the impugned order

- 13 -

NC: 2025:KHC-D:7312-DB

HC-KAR

dated 06.12.2017 in Application No.323/2011 passed by

the Karnataka State Administrative Tribunal, Bengaluru.

Ordered accordingly.

Sd/-

(R.DEVDAS) JUDGE

Sd/-

(K V ARAVIND) JUDGE

NAA CT: UMD

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter