High Court Karnataka High Court

Basanna vs Managing Director Gescom on 20 August, 2008

Karnataka High Court
Basanna vs Managing Director Gescom on 20 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATE!) THIS THE 20% my' QF AUGUST 20-;-is V "  

PRESENT //fiai

THE HOPPBLE MR. JUSTICE K. 9§'§2;3:;:. %9T;iA1é"RA§,%   A

Ana" "V _
THE Horwmm MR. JUS§'ICE B,i.si§'E':,E:~s.:vASE" Gmszjrfia
w.A.:sz0. 614,9 2005 RES}   _

BETWEEN:   '

House No.3, 13-35.»   ' '
Siaankax Nilaya, V *   
Revanasisddcsizwaxfa Cnldayi V 

Humanabad RGazi,' , 

_{}n.Iha1vg.-§1€-V 5.35 1o'4..__    APPELLANT

   (BY SR: : MAI. KANVI, Am.)



 1.  'D".§§é¢tor,

 (}ESCC}l§&,._ Main Road,

   '<::;u;;bax«ga 4» 535 102.

 2 3i1;3aa.;intending Engineer (E),

%  (:55 M Circic, Main Road,

    ...RESP{)NDEN'I'S.

(BY SR1. RS. PATIL, A331'. FOR K-1 65 2)



ul5~

This Writ Appeal is filtd 3 of the Ka:m.ataka'High 
Act, praying to allow this writ appeal by setfiszzg asidaju
judgment in w.P. M27143] 2005 dated 7.3.2006   * 

the learned Single Judge; and etc.

This WA. coming on for tilisétiaya « ;  A'

SREEBHAR RAG. J,deiive:1ed the»fr}11oWii1g:%'~._
wnexmrr'  

The appeflant is     911
16.02.1984. Thy; appcnéat  ;_dépm~maenta1
cxamm ation in    was junior
to the ap;i<_.:l1a;1tA  [post of Stone Keeper on
25.05. 1984. "   M'. departmental examination

on 0a4.1;.;.'1'<3:9;5. 'T-:2: _'ap1pe1ian3c states that he has been given

  ajvieayer  RS251 - whereas Shivaputxappa

   at R380/--. The appellant statcs

'  that  i8 junior in service is drawing mare

 :ther& is a patent gnomaly in the service

  of the agzagxzllant. The appcflant has rt:-zlimi on the

h   Bench. decision of this Court in KAHNATAKA

 



ELECTRICFIY BOARD VS. VENKATAKRISHNA reportedwifi  " 

1 986 KAR 5'?(} wherein it is hfiid that

'More pay to juniors than    

passed axamirtations 10719 earii'8% . . " 

imbalance in pay scxlfes of seniors    

renwved"

2. In View of the  it is
unnecessary to go    The order
of the learned §§fi:;gv,1_¢:'::§_§L1;dg:;§ ig;  V'  'fi§e appellant is
pexmitfed    the respondents for

mmovai i ‘i’1»1e..»_’:”tz:sp0i1dents are directed to

censiadezr the g”;?i<4:iv:–1:u§c6 and pass appropriate

Qrders "ngiéfithé. finm the date of rcceigt of copy

" «.

‘- ‘V V appeal is disposed. of.

sd/4
JUDGE

*§a;’w L
31335-Eh