W33 -.1- IN THE HIGH CUUHT DE KARNfiThRH RT BENGfiLORE mmn nus THE 03*" pm: my APRIL, 2003 B E F D R E THE HON'BLE MR.JU3TICE SUBHHSH B ADI W.P. "Q. 1391 GE 2993 £5-E! EETfiEEN : Sui. E.V. Raghunathan, Vngad about 67 years; Efa V. Lakahmipathi, ?:incipal iRfitd.3; . 'Sraerang&', 5"'Croas. Seshadripurum, Shimoga. ...PETITIUER I 11:'; .511. uunislyafisnuif asaul EH' : 1. Kmuamgu University, Janna Sahyadri, Ehankaraghatta * 5?? 451, Shimaga District, Rapraaantad by its Registrar. 2. State mi Karnataka, Rspreaented by ita Principal Secretary, Eduaation Departmant, [Higher Educatianh, M.5. Building; Bangalore ~ 560 001. ...RE5PONDENTS [HY SKI. RAJENDEA KUHER SUNGA?, ADV. FOR R-1, 5RIv BHERHA GGWDA B. GOUHRR, HEGP FOR R*2) Thia Writ Patition is filad under: fizticlea 226 ii 23? at the G,ngtitution 9: India, praying ta call for the records péftaiming ta efidarsamaht Ha. Ku¥a.HasaEa. 3. 2007-U8:l303 dated fi.6.2007 -- Annexuze 'S' of the 1" respondent. peruse the aame and
declare it as improper and illegal; quash the
enriicmsemant No. KING .MaSaNe . 3 . 200′?-08 31303
dated fi.5 7″”? – Ennexure ‘5’ of the 1″
raapondent; and direct the reapondanta ta pay
intareat at 12% on the dalayad payment of
penainnary benefits of Rs.2,69,25?!- in terms
of thm G.fl. dated l3.9.199¢.
This Writ Petition ¢aming an for
-u-«.,,,_,,’1,!_.._-,,L_.MA 1:1-.______-.._.._ ,LL..’._ ..’l___.. .:,’L_ .0-I__.-…..,.;… ……_J….
.E:”IS’3.LJ.I.’IIl.LE.I’.l-E’LI.”‘_'{ J.”1Bfl]2.].I1g :;11J.Es u 34’, um wou.L1. tun:
tha follwwin :*
C] P. D E F.
The patitianer has sought far quaauing of
Annexure ‘S’ w an enflorsement fiated 6.6.200!
iaauad by the raspondent — Univarsity, inter-
alia declining to pay intaxest on the delayed
payment of panaianary hanefiits on the ground
thmig thage ‘waa nn delay in diaburaing the
paflsianary hfinfifita.
2. Ttw petitinner retired. fram aervice on
3D”‘Anguat 2000 and his pensimn was fiinaiisad
onu 2?.13.2UflU. Hawevar, nne T.$. Ifioovaiah
»%¢’>
V/v
Gawda filed a writ petition No.¢l29B!’l999
against the State, University and the
patit:i.<:«ner herein. The said writ petition was
diapsczse»-.31 -of by this Court D11 16" January
….'I-3
er–~ai 'W t''''%
a diraatiu ..
cmsnsiszier the representation of aaid Hoovaiah
Emma and dispasa it expeditiously by passing
app:-mp-riate order tharman, preferably within
three months fircsm the data of cararclmunication cf
the raid order. Thereafter, tha Govarmnent
ta;.’r-r-‘k. naarl,-‘ “acre than .5 years ta diapaae. cf
the representation of Hochvaiah Gcawda and
ultimataly can 02.05.2006 the Government
rvaject-eel the representation of I-Iomraiah Gowda
when had claimed the: seniarity over the
gatitianers
3. Dn 02.08 .2006 petitioner made at
rayraaantatian tn the University for settling
,1… ¢ . _ — …….i –….;.-3 a. nu
iirits j.?’.’3IJ.Wi”«.«’I’£.l. nuu the aumfi ‘iffifi fi%t”;$l%5» an
222 .0’-a.2G£I:6. Petitioner claims that, there is
a delay of more than 31:-c years in payment: of
pazlsiunaxy benefits and he is entitled for the
intaxast thereof.
4-. Learned Counsal for the respondent -~
University submit that, the University
ginaliaed. ‘aha pension as long back as on
27.12.2090. Eiorwzever, on a<::count: of pendency
(.1
£1:
:1′
:3′
its
filed. v em=’1’…h Ge.-“,s.._..-:!;., the-
ammtnt was not raleas-ed in favour of thfi
patitimner and iIru:rua«::iia.t:a.ly aftaar disposal of
the Jrapresentatinon raf I-Izz:-orvaiah Gowda on
fl2.0.’5..2EI”ClE.. the TJniverait:y has disbursed the
mm-unt on 22.08.2006.
5. Leatnad Govazznmant Pleader submita that,
can euzrezount of the pendency of the proceedings
the a.~.:«.’;em?: was rt.-;st v”e=.1e .i5fit.’l
tzuaatgsrfi. -ELEE delay in Tfi
6. It is not in dispute that, the» petitioner
.._. .’…….,.:u ,….. -:2-1511 …….. =’:n-‘wan ‘
J.ut4..z..rr.xI..L ‘1. :44. Fsu.-gufit ::.uI..-W. It 15 filfifi 1103
in dispute that, the petitiener is antitied
for 3;;-mxsia-nary benefits and acccrdingly, the
(MAL
$5’/u–
LTn1w.=:mity dewicivad to the wane by ordar dated
E’?.12.EDI:11:-. H-aw:-aver, it is not in dispute
that. till 22.03.2006 the amid amuunt waa not
g_*:;’:.ic_1; can gag-:::.c;:u,,’l; age: the yen-ziarmcy or the
rapreemritatirfi” fisf “””‘vaiah Gwvrda. The said
rep]:-aaentation has been rejected by ‘aha
Gm:’e.:1umer1t on 02.05.2006. From these facts, it
ia r::.3.2§«a1: that, the petitioner: become entitled
fur gansi-in in the year 2031:! itself. The said
Nzanefit is pairi eat.-ear air»: yaegxa L- ugh
cxircumtan-ma, I <3' '::1:u;-"a "pi::'1i"1 that, the
patiitjnsrier baing a 1;:-eneionez and on account of
the l,it:iga.ti::an and the delay can the part cafi
the ffrcvermnent in not disposing of the
xwepramantati-an as directed by this Ca-urt, and
}:.%-:1:-ing the mavtez far ..v:,~m than 5» years
pandirw, «fieapit-at 0:? the time fitififllfiffid by
this ffourt, and for the lapse can the part of
the; ES~-:n.reJ:'nIr:ant tha petitioner is denied of the
pensicun from 2000 to 2006. Hence, he has t-:3
kw: +:<:=m1_:_3 enaateci.
?. Eng Univaxsity is dizagted to pay the
ifiterttt at tn rate ef 9% p.n. G1 the said
amount from the data an which petitioner
bficama antitla and the University is entitled
ta racmter the said amount tram the
C§|.’2|”l.f’E;1Z’I’JIlTi§i!I1’C ..
8. Acmordingly, the writ petiticn in
alluwad. The endorsement dated fi.6.2D0?
Efinnexure ‘S’1 is hereby quashed. The
Unitarait” ia directed ta gay the intexeet ta
the petitionax as cbaervefl above, and the
Univarsity ia at liberty ta recover tap same
’33’;
from tha Gavernment.
Sd/-‘I
.tt:.r.’1’I.?.r –