Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Uma K Kulkarni vs The State Of Karnataka
2026 Latest Caselaw 670 Kant

Citation : 2026 Latest Caselaw 670 Kant
Judgement Date : 31 January, 2026

[Cites 3, Cited by 0]

Karnataka High Court

Smt Uma K Kulkarni vs The State Of Karnataka on 31 January, 2026

                                                         -1-
                                                                      NC: 2026:KHC-D:1330
                                                                   WP No. 103951 of 2024
                                                               C/W WP No. 102325 of 2023

                             HC-KAR



                                  IN THE HIGH COURT OF KARNATAKA AT DHARWAD
                                      DATED THIS THE 31ST DAY OF JANUARY, 2026
                                                       BEFORE
                                      THE HON'BLE MRS JUSTICE K.S.HEMALEKHA
                                      WRIT PETITION NO. 103951 OF 2024 (S-RES)
                                                        C/W
                                      WRIT PETITION NO. 102325 OF 2023 (S-PRO)

                            IN WP NO. 103951 OF 2024:
                            BETWEEN:
                            1.   SMT. UMA K. KULKARNI,
                                 AGE. 42 YEARS,
                                 OCC. PERSONAL SECRETARY,
                                 DIRECTORATE OF EDUCATION,
                                 UHS, BAGALKOT,
                                 R/O. VEERAPUR R.C.,
                                 BAGALKOT, PIN-587 104.

                            2.   SHRI. SOMAPPA V. KOTUR,
                                 AGE. 52 YEARS,
                                 OCC. PERSONAL SECRETARY,
                                 DIRECTORATE OF RESEARCH,
                                 UHS, BAGALKOT, R/O. VIDYAGIRI,
                                 BAGALKOT, PIN-587 104.

                            3.   SHRI. SHANKRAPPA I. KALADAGI,
MANJANNA
E                                AGE. 52 YEARS,
                                 OCC. PERSONAL SECRETARY,
Digitally signed by
MANJANNA E                       ADMINISTRATIVE OFFICE,
Location: HIGH COURT
OF KARNATAKA
DHARWAD BENCH                    UHS, BAGALKOT,
Date: 2026.02.04 10:27:58
+0530                            R/O. POST MUGALOLLI,
                                 BAGALKOT, PIN-587 104.

                            4.   SMT. NIRMALA HONNAMORE,
                                 AGE. 49 YEARS,
                                 OCC. PERSONAL SECRETARY,
                                 DIRECTORATE OF EXTENSION,
                                 UHS, BAGALKOT,
                                 R/O. VEERAPUR R.C.,
                                 BAGALKOT, PIN-587 104.

                            5.   SHRI. MUDHUSUDHAN G.,
                                 AGE. 41 YEARS,
                              -2-
                                          NC: 2026:KHC-D:1330
                                       WP No. 103951 of 2024
                                   C/W WP No. 102325 of 2023

 HC-KAR



     OCC. PERSONAL SECRETARY,
     VICE CHANCELLOR'S OFFICE,
     UHS, BAGALKOT,
     R/O. VEERAPUR R.C.,
     BAGALKOT, PIN-587 104.

6.   SHRI. ALLAPEER A. SARWAD,
     AGE. 38 YEARS,
     OCC. PERSONAL SECRETARY,
     OFFICE OF THE REGISTRAR,
     UHS, BAGALKOT, R/O. NAVANAGAR,
     BAGALKOT, PIN-587 104.
                                               ... PETITIONERS
(BY SRI. JAGDISH PATIL, ADVOCATE)

AND:
1.   THE STATE OF KARNATAKA,
     REPRESENTED BY THE PRINCIPAL SECRETARY TO GOVT.
     DEPARTMENT OF HORTICULTURE,
     M.S. BUILDING, BENGALURU-560 001.

2.   THE REGISTRAR,
     UNIVERSITY OF HORTICULTURE SCIENCES,
     NAVANAGAR, BAGALKOT-587 104.

3.   THE SPECIAL OFFICER,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     NAVANAGAR, BAGALKOT-587 104.
                                              ... RESPONDENTS
(BY SMT. NANDINI B. SOMAPUR, ADVOCATE FOR R1;
    SRI. RAVI S. BALIKAI, ADVOCATE FOR R2 AND R3)

      THIS WRIT PETITION IS FILED UNDER 226 AND 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT IN NATURE OF
'CERTIORARI' QUASHING THE IMPUGNED ENDORSEMENT BEARING
NO.     SANKHYA:KUSA.NEV/TOVVBA/     1797/2023-24    DATED
28/03/2024 ISSUED BY THE RESPONDENT NO.2-UNIVERSITY TO THE
PETITIONERS VIDE ANNEXURE-W IN THE INTEREST OF JUSTICE AND
EQUITY; ISSUE A WRIT IN NATURE OF MANDAMUS DIRECTING THE
RESPONDENT NO.2-UNIVERSITY TO ACCORD PROMOTIONS TO THE
PETITIONERS AS PER THE EXISTING C AND R RULES VIDE
NOTIFICATION DATED 01/04/2009, IN THE INTEREST OF JUSTICE
AND EQUITY, AND ALSO TO PROVIDE SOCIAL JUSTICE TO THE
PETITIONERS AND ETC.
                             -3-
                                         NC: 2026:KHC-D:1330
                                      WP No. 103951 of 2024
                                  C/W WP No. 102325 of 2023

 HC-KAR



IN WP NO. 102325 OF 2023:
BETWEEN:
1.   SMT. RUPA D/O. SHIVARAJ HAVARGI,
     AGE. 40 YEARS, OCC. SUPERINTENDENT (GENERAL),
     OFFICE OF THE DIRECTORATE OF RESEARCH,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR,
     BAGALKOT-587 104.

2.   SMT. RAJESHWARI D/O. GANGADHAR HALLUR,
     AGE: 39 YEARS, OCC: SUPERINTENDENT (GENERAL),
     OFFICE OF THE REGISTRAR,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR,
     BAGALKOT-587 104.

3.   SMT. KAVERI D/O. VEERANNA AVASANGARAD,
     AGE: 42 YEARS, OCC: SUPERINTENDENT (GENERAL),
     OFFICE OF THE COMPTROLLER,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR,
     BAGALKOT-587 104.

4.   SRI GANGAPPA S/O. SHANKRAPPA BALLODI,
     AGE: 39 YEARS, OCC.: SUPERINTENDENT (GENERAL),
     ADMINISTRATIVE OFFICE,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR,
     BAGALKOT-587 104.

5.   SMT. PURNIMA
     D/O. SHANKRAYYA KARAVEERAMATH,
     AGE: 40 YEARS, OCC: SUPERINTENDENT (GENERAL),
     MHREC OFFICE, UNIVERSITY OF
     HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR,
     BAGALKOT-587 104.

6.   SRI. SALEEMAHMED S/O. MALIKSAB CHAPARABAND,
     AGE: 34 YEARS, OCC: SUPERINTENDENT (GENERAL),
     OFFICE OF THE REGISTRAR,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.
                              -4-
                                          NC: 2026:KHC-D:1330
                                       WP No. 103951 of 2024
                                   C/W WP No. 102325 of 2023

 HC-KAR



7.    SRI. KOTREPPAGOUDA S/O. NAGANAGOUDA PATIL,
      AGE: 50 YEARS, OCC: SUPERINTENDENT (GENERAL),
      OFFICE OF DIRECTOR OF EDUCATION,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

8.    SRI. SHANKARGOUD S/O. CHIDANANDA BIRADAR,
      AGE: 44 YEARS, OCC: SENIOR ASSISTANT,
      DEAN PGS OFFICE,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

9.    SRI. BASANAGOUDA S/O. SANGANAGOUDA BIRADAR,
      AGE: 47 YEARS, OCC: SENIOR ASSISTANT,
      COLLEGE OF HORTICULTURE,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

10.   KUMARI JYOTI D/O. SOMANNA WADDAR,
      AGE: 34 YEARS, OCC: SENIOR ASSISTANT,
      DEAN AND PGS OFFICE,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

11.   SMT. VEENARANI D/O. VAJRAKANT NARA,
      AGE: 46 YEARS,
      OCC: ASSISTANT CUM COMPUTER OPERATOR,
      CEEC, UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

12.   SRI. CHANDRAMOULI S/O. KALLAPPA MALASHETTI,
      AGE: 46 YEARS,
      OCC: ASSISTANT CUM COMPUTER OPERATOR,
      CEEC, UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

13.   SRI. RAJENDRA S/O. SADASHIV HOOLIGERI,
      AGE: 42 YEARS, OCC: SENIOR ASSISTANT,
      OFFICE OF THE REGISTRAR,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

14.   SRI. HUSSAINBASHA S/O. IMAMHUSSAIN KUKANUR,
      AGE: 35 YEARS,
      OCC: ASSISTANT CUM COMPUTER OPERATOR,
                              -5-
                                           NC: 2026:KHC-D:1330
                                       WP No. 103951 of 2024
                                   C/W WP No. 102325 of 2023

 HC-KAR



      OFFICE OF THE REGISTRAR,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

15.   SMT. ROOPA D/O. SHANMUKHAYYA KUGALI,
      AGE: 42 YEARS,
      OCC: ASSISTANT CUM COMPUTER OPERATOR,
      OFFICE OF THE REGISTRAR,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

16.   SMT. SAVITRI D/O. DUNDAPPA PATIL,
      AGE: 29 YEARS,
      OCC: ASSISTANT CUM COMPUTER OPERATOR,
      OFFICE OF THE REGISTRAR,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

17.   SRI. SHIVARAJ S/O. CHANNAPPA METI,
      AGE: 41 YEARS, OCC: SENIOR ASSISTANT,
      EDITOR OFFICE, COMMUNICATION CENTRE,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.
                                                ... PETITIONERS
(BY SRI. SOURABH A. SONDUR, ADVOCATE)

AND:
1.    THE STATE OF KARNATAKA,
      REPRESENTED BY PRINCIPAL SECRETARY,
      DEPARTMENT OF HORTICULTURE,
      VIKASA SOUDHA, BENGALURU-560 001.

2.    THE REGISTRAR,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      NAVANAGAR, BAGALKOT-587 104.
3.    SRI. PARAPPA B. HALEMANI,
      AGE: MAJOR,
      OCC.: ADMINISTRATIVE DEPUTY OFFICER,
      OFFICE OF THE ADMINISTRATION, UDYANAGIRI,
      UNIVERSITY OF HORTICULTURAL SCIENCES,
      NAVANAGAR, BAGALKOT-587 104.
4.    SRI. RAVINDRA Y. KAMBLE,
      AGE: MAJOR, OCC: DEPUTY REGISTRAR,
      OFFICE OF THE REGISTRAR,
                              -6-
                                          NC: 2026:KHC-D:1330
                                       WP No. 103951 of 2024
                                   C/W WP No. 102325 of 2023

 HC-KAR



     UNIVERSITY OF HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR, BAGALKOT-587 104.

5.   SRI. ADINARAYAN PANDURANG BHINGE,
     AGE: MAJOR, OCC: DEPUTY REGISTRAR,
     OFFICE OF THE REGISTRAR,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     UDYANAGIRI, NAVANAGAR,
     BAGALKOT-587 104.

6.   SRI. ARJUN B. BHANDARE,
     AGE: MAJOR, OCC: ASSISTANT REGISTRAR,
     OFFICE OF THE DEAN,
     COLLEGE OF HORTICULTURE, BIDAR,
     HYDERABAD ROAD, NEAR HANUMAN TEMPLE,
     HALADKERI, TQ. AND DIST. BIDAR-585 401.

7.   SRI. PRABHUDEV JALI,
     AGE: MAJOR, OCC: ASSISTANT REGISTRAR,
     OFFICE OF THE DEAN, COLLEGE OF
     HORTICULTURE, MUNIRABAD,
     TQ. MUNIRABAD, DIST. KOPPAL-583 233.

8.   SRI. BASAVARAJ S. AURANGABAD,
     AGE: MAJOR, OCC: ASSISTANT REGISTRAR,
     OFFICE OF THE DEAN, COLLEGE OF HORTICULTURE,
     MYSURU-571 130.
9.   THE SPECIAL OFFICER,
     UNIVERSITY OF HORTICULTURAL SCIENCES,
     NAVANAGAR, BAGALKOT-587 104.
                                              ... RESPONDENTS
(BY SMT. NANDINI B. SOMAPUR, ADVOCATE FOR R1;
    SRI. RAVI S. BALIKAI, ADVOCATE FOR R2 AND R9;
    NOTICE TO R5 IS SERVED;
    SRI. KUSHAL N. KAMBLE,
    ADVOCATE FOR R3, R4, R6, R7 AND R8)

    THIS WRIT PETITION IS FILED UNDER 226 AND 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE IMPUGNED NOTIFICATION
BEARING NO. SO/EST/1/2009 DATED 01.04.2009 ISSUED BY
RESPONDENT NO. 9, VIDE ANNEXURE-B IN SO FAR AS AMENDING
THE CADRE AND RECRUITMENT RULES FOR INCLUSION OF
PERSONAL SECRETARY AS FEEDER CADRE FOR THE POST OF
ASSISTANT ADMINISTRATIVE OFFICER/ASSISTANT REGISTRAR IS
CONCERNED AND ETC.
                                  -7-
                                                    NC: 2026:KHC-D:1330
                                           WP No. 103951 of 2024
                                       C/W WP No. 102325 of 2023

HC-KAR



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

CORAM:     HON'BLE MRS JUSTICE K.S.HEMALEKHA

                           ORAL ORDER

These two writ petitions arise out of the same cadre

and recruitment framework governing non-teaching staff

of the University of Horticulture Sciences, Bagalakote

("UHS") and therefore they have been heard together and

are disposed of by this common order.

2. W.P.No.102325/2023 is filed by employees

belonging to the administrative cadre, calling in question

the validity of Cadre and Recruitment Rules applied from

the year 2009, insofar as they enabled promotion of

personal secretaries to the post of Assistant

Registrar/Assistant Administrative Officer, and seeking to

unsettle promotions and seniority that have followed

therefrom.

3. W.P.No.103951/2024, on the other hand is filed

by personal secretaries working in UHS, Bagalakote

NC: 2026:KHC-D:1330

HC-KAR

complaining that despite the continued enforcement of the

very same Cadre and Recruitment Rules of 2009 ('Rules,

2009' for short), they have been denied consideration for

promotion by endorsement dated 28.03.2024, stating that

personal secretary is not a feeder cadre.

4. Thus, while petitioners in W.P.No.102325/2023

seek to invalidate and undo the cadre framework, which

has been operation for over a decade, the petitioners in

W.P.No.103951/2024 seek consistent and

nondiscriminatory application of existing rules, rendering

the two writ petitions interconnected and interdependent.

Brief facts:

5. UHS, Bagalakote is a newly established

University constituted under the University of Horticulture

Sciences Act, 2009. At its inception, it did not have

independent Cadre and Recruitment Rules of its own. In

order to regulate service conditions, UHS, Bagalkot

adopted the Cadre and Recruitment Rules of the University

NC: 2026:KHC-D:1330

HC-KAR

of Agriculture Sciences, Dharwad ('UAS' for short), which

were already approved and enforced. These adopted Rules

came to be applied from the year 2009. Pursuant to such

adoption, promotions were granted under orders dated

01.10.2009 and 4/5.12.2011, wherein employees holding

the post of superintendent (General/Personal Secretary)

were promoted a post of Assistant Registrar/Assistant

Administrative Officer. Seniority lists were thereafter

drawn and acted upon.

6. In W.P.No.102325/2023, the petitioners, who

belonged to the administrative cadre challenged the said

promotional channel and consequential promotion

contending that inclusion of personal secretary as a feeder

cadre was illegal and without statutory approval.

7. In W.P.No.103951/2024, the petitioners, who

are personal secretaries, assert that though Rules, 2009

continue to be enforced and have been acted upon for

years, their candidature for promotion has been rejected

- 10 -

NC: 2026:KHC-D:1330

HC-KAR

by the University by an endorsement dated 28.03.2024,

contrary to past practice and seniority records.

8. In W.P.No.102325/2023, learned counsel for

the petitioners contends that, Cadre and Recruitment

Rules relied upon by the Universities were never validly

approved or gazetted and therefore could not have been

enforced. It is contended that the administrative and

secretarial cadres are distinct and that promotion from

Personal Secretary to Assistant Registrar amounts to

impermissible lateral entry. Reliance is placed on the

judgment of the Apex Court in Rajendra Agricultural

University Vs. Ashok Kumar Prasad and Others1

(Rajendra) to contend that gazette publication is

mandatory, and in its absence the rules are unenforceable.

9. In W.P.No.102325/2023, learned counsel for

the University contends that UHS, Bagalakote merely

adopted the Cadre and Recruitment Rules of UAS,

Dharwad, which were already approved, whose variability

C.A.No.6937/2004 D.D 30.11.2009

- 11 -

NC: 2026:KHC-D:1330

HC-KAR

is not in dispute. It is contended that promotions were

granted as early as 2009 and 2011 and that the

petitioners were fully aware of the same and that at least

one promotion in 2014 was also within their knowledge. It

is contended that the writ petition filed in 2023 after more

than a decade of implementation, is barred by delay and

laches acquiescence, and estoppel and the settled

proposition of promotions and seniority cannot be

reopened.

10. In W.P.No.102325/2023, learned counsel for

the private respondents, who are arrayed as respondent

Nos.3 to 8, contend that the writ petition is not

maintainable either in law or in facts and are liable to be

dismissed. It is contended that the Cadre and Recruitment

Rules applied from the year 2009 were validly adopted and

acted upon by the UHS, Bagalakote and that promotions

were granted strictly in accordance with the said Rules. It

is contended that the promotions were effected as early as

2009 and again in 2011 and thereafter seniority were

- 12 -

NC: 2026:KHC-D:1330

HC-KAR

finalized and further promotions were made on that basis.

It is submitted that these promotions have attained finality

and they have remained undisturbed for more than a

decade.

11. Learned counsel further contends that the

petitioners are fully aware about the promotions granted

to the private individuals, including at least one promotion

in the year 2014 and yet choose not to challenge the same

at the relevant point of time. It is contended that the

petitioners themselves have accepted and benefited from

the very same cadre and recruitment framework, having

secured their own appointments and promotions under the

said regime are therefore estopped by conduct from

questioning its validity.

12. It is submitted that the Cadre and Recruitment

Rules of the UAS-Dharwad, which were adopted by UHS,

Bagalakote, were already approved by the competent

authorities and validity of these Rules is not in disputes

- 13 -

NC: 2026:KHC-D:1330

HC-KAR

and once the validly approved rules of existing University

are adopted by newly constituted University, no separate

or fresh approval or gazette publication is required and the

petitioners' contention to the contrary is misconceived.

13. In W.P.No.103951/2024, learned counsel for

the petitioners contends that the Rules, 2009 are still in

force and continue to govern promotions. It is contended

that several promotions were granted earlier by treating

Personal Secretary as a feeder cadre and seniority list

reflect such application. It is submitted that the impugned

endorsement dated 28.03.2024, stating that the personal

secretary is not a feeder cadre, is contended to be

arbitrarily inconsistent and discriminatory and violative of

Article 14 of the Constitution of India.

14. In W.P.No.103951/2024, learned counsel

appearing for the respondent-University seeks to justify

the endorsement by contending that the personal

secretary is not a feeder cadre and that new rules are

under contemplation. However, it is not disputed that no

- 14 -

NC: 2026:KHC-D:1330

HC-KAR

new Cadre and Recruitment Rules have been notified till

date.

15. Having heard the learned counsel on both sides

and perused the material on record, the point that arises

for consideration is:

"Whether the Cadre and Recruitment Rules adopted and implemented by the University of Horticulture Sciences, Bagalakote from the year 2009 can be questioned and unsettled after long acquiescence, and whether the University is justified in denying consideration for promotion to the petitioners in W.P.No.103951/2024 under the very same Rules?"

16. The Cadre and Recruitment Rules of UAS,

Dharwad, which were adopted by UHS, Bagalakote were

already approved. The UHS, Bagalakote is a newly

constituted University. In the absence of its own Cadre

and Recruitment Rules at the inception, it adopted the

Cadre and Recruitment Rules of the UAS, Dharwad. The

Cadre and Recruitment Rules of UAS, Dharwad were duly

framed and approved by the competent authorities and

- 15 -

NC: 2026:KHC-D:1330

HC-KAR

validly thereof is not in dispute before this Court. Once

validly approved Rules of an existing University are

adopted by a newly established University, no separate or

fresh approval or gazette publication is required for such

adoption. The adoption only enables application of an

already operative and approved statutory framework. The

contention that the adopted Rules, 2009 are invalid for

want of independent approval or gazette publication is

misconception.

17. The reliance placed on Rajendra's case is

misplaced, as the said decision deals with a case of

framing a new statute without mandatory publication,

whereas the present case concerns adoption and long

standing implementation of already approved Rules. In

any event, the adopted Cadre and Recruitment Rules have

been acted upon continuously since 2009 and have

resulted in settled promotions and seniority, which cannot

be unsettled after long acquiescence.

- 16 -

NC: 2026:KHC-D:1330

HC-KAR

18. The petitioners in W.P.No.102325/2023

admittedly had knowledge of the promotions affected not

only in 2009 and 2011 but also in 2014 yet choose to

approach this Court only 2023. Service jurisprudence

mandates that settled promotions and seniority cannot be

unsettled after long acquiescence, particularly at the

instance of persons who have themselves benefited under

the same regime. Entertaining the challenge at this stage,

would lead to administrative chaos and unsettled

crystallized services rights, which is impermissible.

19. It is also not in dispute that the Rules, 2009

continued to be in force and have not been replaced or

repealed. The University cannot on one hand sustain

promotions granted under the Rules, 2009, and on the

other hand denying consideration to the petitioners under

the very same Rules. The endorsement dated 28.03.2024

runs contrary to the long standing practice, promotion

orders and seniority list maintained by the University.

Such selective application of rules is arbitrary and violative

- 17 -

NC: 2026:KHC-D:1330

HC-KAR

of Article 14 of the Constitution of India. The impugned

endorsement in W.P.No.103951/2024 is unsustainable

warranting interference. Accordingly, the point framed for

consideration is answered.

20. For the foregoing reasons, this Court pass the

following:

ORDER

i. The W.P.No.102325/2023 is dismissed.

ii. W.P.No.103951/2024 is allowed.

iii. The impugned endorsement dated 28.03.2024

issued by respondent No.2-University

(Annexure-W) is hereby quashed.

iv. Mandamus is issued to respondent No.2-

University to accord promotion to the

petitioners as per the existing Cadre and

Recruitment Rules, 2009 vide notification dated

01.04.2009 within four weeks from the receipt

of certified copy of this order.

- 18 -

NC: 2026:KHC-D:1330

HC-KAR

Pending IAs, if any, would not survive for

consideration.

Sd/-

JUSTICE K.S.HEMALEKHA

AT CT:VH LIST NO.: 1 SL NO.: 14

 
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