High Court Karnataka High Court

Sri I B Emmi vs The Inspector General Of Police on 1 September, 2009

Karnataka High Court
Sri I B Emmi vs The Inspector General Of Police on 1 September, 2009
Author: K.L.Manjunath & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE lst DAY OF SEPTEMBER, 2009

ERESENT

THE HON'BLE MR.JUSTICE K.L.MANJUN§THTfLf%JW

AND 4_

THE HON'BLE MRs.JUSTICE E v.NAsAREiaEa ¢V_T

warm PETITION NO.13332 or 2Qést$¥KEm} 3_=;7

BETWEEN

1 SRI I B EMMI

s/0 BASAPPA EM; A

AGED ABOUT 67'HEARs_ av _Tm .
R/A No.7, ITI COLONY ROADf»},"
HOSAPALYA, MADIVALA Po$T" "'
BANGALoE-58. ' " ."4e

E _.--.__g -------- 4;. 2.; PETITIONER
(By Sri= .RA"N.-A'.1TARAJzfi9V . E:

AND

1 EEE INSEECTOR GENERAL OF POLICE
~E.s;R,p.,*mgppATEUNGA ROAD

..,_ '~BAEEALQRE 1

1=T2g iHEvpiEE¢EoR GENERAL OF POLICE

."KARNAEAKA STATE
'aN3gPAEHUNGA ROAD
BANGALORE 1

2VA3TFTHfi HOME SECRETARY

T=_VIDHANA SOUDHA,BANGALORE 560001

T".,_é THE COMANDANT

1ST EATTALION,

é?"



 ' "'2 1 V. S  9*: '7  .. , ,.

Y»)

KARNATAKA STATE RESERVE POLICE
NO.60, RICHMOND ROAD

BANGALORE 25
RESPONDENTS

(By Sri:R.B.VENKATA RAMAN,HCGP FOR R1-4 )

THIS W.P.IS FILED UNDER. ARTICLE 227, or

TI-IE CONSTITUTION or INDIA PRAYING To »"~fi's§:T-4..
ASIDE THE ORDER DT. 18.8.2008 VIDE 
DIRECT 'I'I-IE RESPONDENTS To REFIX TI-IE PAY .051 
PETITIONER AFTER GRANTING SELECTION*"'T--I§'v1E"SVCALIE:__ 

OF PAY W.E.F. 12.4.1977. i ".

THIS PETITION COMING of; For; oRpI:Rs, 

DAY, MANJUNATI-I J, MADE VTHI; FOLIf<f)'WING;:"" 

 

ORDER 

The short question; that varises for our

consideratioh.in this Writ Petition is whether
the petitioner is entitied for fixation of his
pay in_seieotion tide scale with effect from
“q~2; zitf is not in dispute that the

petitioner had joined as a Police constable on

dӢ:12,4.i95S and he retired from the service

4″ after attaining the age of superannuation on

dhw’m30fi’ April 1999 as Special Reserve Sub-

Inspector. According to him, in the normal

course he would have been entitled __for

selection time scale of pay with effect”..::if<ror;1

21.5.1977 but the same has not been

by the respondent and thet..__select'io}:

scale of pay was not given

that his case has not._V"1:;een"'consi.;1e'red,. he * V

approached the KarnAa.taA'ka"'–~_,y Admin_isAtErative
Tribunal, Banga'1ore"~ yhpplication
No.2603/2000,_:V' ' has been
rejected §.on"' The Tribunal
has rejected the application of the petitioner

on the cjrojuaandl Vfigule 9 has no application

.-»__to_~E'.he__i"fact:s'=a_nd. circumstances of the case

since ».he'~.h'as_ been given benefit of revised

ti:-rie'*'scalpjeifand that he is not entitled for

'.pse1e'ci;ionV<tix::e scale of pay as on 1.4.1977,

it by then the said benefit had been

withdrawn by the Government. Challenging the

same, the present petition is filed.

B2'

£5'

3. We have heard Mr.Nataraj, learned

counsel appearing for the petitionerV and”

Government Advocate for the respondents._fiid=”

4. The main contention of the petitioner-‘

is that the Tribunal has r;ot.iapp:-ma

properly and on i.account.2’_of;€fl”wrong
interpretation of Rnle 9, the petitioner case
has been prejudiced yandi his erelief is not
granted. “W i i i i

5. Thereforeg whet is to be considered by

us, in this writ Petition is that whether he
is entitied for fisation of pay in selection

time scale with”effect from 21.5.1977.

&im6;_itmis,not in dispute that Rule 9 can

bejapplied go a person whose pay of scale has

[not heen fixed based on the revised pay scale.

‘.When%_once revision of pay scale has been

* granted to a person, in such an event, Rule 9

dxcannot be made applicable. Since, it is not

5″.

the case of the appellant, revision of pey

scale has not been given, we cannot cons’i:’1:e;’~».u

the grievance of the petitioner.

7. Accordingly, the petition’ .-i.s”‘£éjéfcr.’éd.’;_AVV