High Court Karnataka High Court

Sri S Thippeshappa vs Sri. Nadadur on 17 September, 2010

Karnataka High Court
Sri S Thippeshappa vs Sri. Nadadur on 17 September, 2010
Author: J.S.Khehar(Cj) And Chellur
1

IN THE HIGH COURT OF KARNATAIQA AT BANGALORE

Dated this the 1'/'£'.h day of Sept:t3mber 2010
PRISSENT

m}:~: HC)I\$'f3I,I5 M12.J.s.Km«:1»«1AR_ CHIEF' JUS7E7I.'(;jI?;  9'  " 

AN 1)

'I"'HE HONBLE MRS.JU'S"I"'ICI3 M.A,'NJ_uLA'  , 
CCC NCL862/2010 8: (:00 1:03?/T2<_:: 14:} {'Civil)'  j

EEETWEEN I

I.

SR1 5 '1}-1113:3135;-~zA1)PA
3/BL1;- _  
I"IOSAE>UR_C3A       .-
CI--I£1'RA'31)U'RC;A :>.IsTR:c-T. __ 

ss:1N1_J.AYrxpRA~~.'% _   . .
S/()NEELAKA.N«TAPP}'x,_ 
AS13311;-._ 42% YlE*L'ARL"3,  _ "  '
WORKING 'AS AS€:',IS'i.'.;fxN'I'
:»:'{11\/LARY .'3~C.HOC)1,; TEACEIER IN

3 'are; 1_GAVIrzAN€;.A@x3;'r1"1-iAsWA:wY
_ H'IG:{i§::'R_1MARY SCHOOL.
  -V(3£xV1f?ANGA_}'3U RA.
 S}?4I.E--{Af§riA:f'-¥Jf{A HOBLI
. "-1L»I0sz\--:mI;zGA TALUK
"-.._CI'*~I}'7E'I?AIDURGA 1)Is'1'R1<:*;{_'

,. .COMPLA£E\IAN'1'S
{By S1'i..C.R.CrOUI..-AY, Adv.)

SRE. NADADUR

THE SEFLCRICTARY

53' 'ATE OF KA¥{NA'I'AKA
DE}-3'AR"FMEN'1' OF EDUCATION'
RIEP. BY ITS SIECRPITX-\.R'r'~2
M.S.E3UiI)LING.

BA.NGAI,GI?.E 580 001



ta

2. SR1 SI"IAS}*I'ID}-{AR
TI-1}?) COIVIMISSIONER
I)E1I3ART'I\/IIt?,N'.I' OF PUBLIC INS'I'RUC'I'IONS
NRUPATIIUNGA ROAD.
BANGALORE} 560 001.

rd}

SR1 RAJANNA

'I'I*iE I)I:"3F'IfI""f DIRECTOR OI' PUBLIC _
INSTRUCTIONS, (PRIMARY SI3(Z'If'IGI\I) 
NRUPATI-IUNGA ROAD, I  T
BAN GALORE

4. SR1' RANGEGOWDA  
CHIEF EXECUTIVE OE'I?ICEf2.I "
ZILLA PANCTHAYA'IfH,  '
CHITRADURGA. 

5. SR} SHANKARAPPA _ .  
THE DEuRc3A_«1)1~:sf:"R1CT,  
C}I1'1'RA.DLaTR{3A["-. .    V'

6. SR} sHzxN::ARA:g1?>'PA"~..C"" _
BLOCK -- E:1m:CAf'1"1I0NI. (3-I«?1I'1«C1::1=2
HOE3AI)._URGA *TA:£,UK   
CI~~IITRADURGA'"'f ,.  '

7 4;sR1_1.. RANCSAPIJA V"
" *:i)£;:1éU"1__'Y DIREQITOR OF PUBLIC INsfr:RUCT:CN

 * A   CI--I1TI'RAD_URGA.

A'    .../XCCIJSED
[By --S:'ii\7.S.f-IEZGIDE, AGA Ibr A.I TO 3, 5 & 6
 ~ .S~Rl.C.SHI\7AKUMAR. ADV. FOR A21»
 A.7 SERVED)

II ,'.I'I"'IIIZSE CCCS ARE FIIIEI.) UE\3I.)EII'{ SIEECTIONS II 8: I2

" ..Ti~~?:13 CO1\¥"E'1§3E\/1'IP'iT 01+' COURT ACT PRAYING TO CALL
  mg Tmzz ;2EL:'~:vA'N'1* RECORDS AND TO iN1"I'iAT1'€
  _CQN'rE:1vIIé*1:<_-3 }?ROC}?1El)E\JGS AGAINST 'r1~»1}:": REZSPONDENTS

FOR I)ISO'E3Ii'.DI}§£I'\§CIiI OF 'E'HE ORI)ER PASSED IN

IIIW.I'.I\§O.I38O6/2008(5) I).A"1'EI) I8.02.2OI0._ PASSED BY

LE%"JARN I31) SINGLES JUDGIE AS PER AI'\?NI£X[3}'{I;'£--fX.

'I"I"II:'.S'£3 CCCS COMING ON FOR ORI')I%IIvZS 'I"I'~I'IS I"),/KY.
CI-'EII£I?*' JUSTICE MADE 'I'I"IEL I'*"OLI.O\?'V'ING:



3
ORDER

J.S.KI§EHAR, C.J. (Oral) :

Wtlile disposing of ‘NP N().13806/

an order dated 1802,2010, this Court in.t:e1%a§.1e1’_’

i
the following order:

” Dt.11’ing the pendeney; of t11i:; xévriti pt->t–iti0.t1;
the respondellts paid a.su.r11 0f”Rs.f;~’»0,8}6.,00…
to the first petitioner 2iI3._d’&1fl()ih€r”S1i1’1’1:;Of
R362,-4L38/W to the see0n.d”.petjti0ne’1″.befote
this Court on 02′:§_(“;*?’_.2009f A ‘-Aeebyfding to the
petitioner, the reSpt0nd’eni:.S:. ai:€,VVV’1j.>Ei’Lfi1’€ to pay
huge arrears. On the :0t–he1v-j1_ha_’nd, the
respondents vcontehd t’h2,1t4A.tfhey are7’r10t. liabie
to pay h;ug€;§§.rre2trs; ‘t;hé1t.”a5._.i.t may. The
1’esp0n.deJj1té:g ;1;re”}.’};e§.’e§.)y direet,ed to settle the
arrears 0.1″ “petitioners. as .per’,the Government
Orders” V “dét-ted 009 ; 05.-..’2VQ0v3 Ar1.nexure»C,

2’3.03..2005–«Vt__ Ann’exu_r.e~I), 14.07.2005
An’ne2;t1fe+G’«.'”arid {£7-3V..~0E3.2005 AI1z1exure–S
after=.,giv1ng “deéd.u”eti0ns to the payrnertts
already. ‘1n:51de 7-and as expeditiousty as
hgjpezysible ‘azgad in any event not later than
V. ‘ eight: weeks 0 fr’e–:-“av today , ”

” of the aforesaid order, the

00n1p}a,i11_a§1t§,fpet.it:.i<me't"s approached this Court. by

'filing t;E1e":.1nsta11t Contempt: pet:iti()ns. On iSSL1£1I1CC of

the accused/resspc3I1de1"1ts (3l'1'{'.£'I'E3d appearance.

C0?u11ter afficlavit; on behaif of a-metzseci / I'E?Sp€)f1C}£'.Ii1ii No.5

has been filed in C0511': tcsday. The same is taken on

rergrord S1,tbj€C'i'. to Ei11'jE,1S1'. €3XCCpf,i01'3E.-3'.

4

3. A perusal of the aforesaid affidavit reveals, that

after considering £11513 claim of ; -the

Com p1Z1iI}’c1I1′{‘S / p(i’U'[‘i()11f3’fS, an (§I1C§(}fS€I11€I}.f. 2 _’ ‘ . Vuciaigecii V.

22.07.2010 has been issued. A Copy of av:fga§%,1.-,;3%oiici’..”i

endorsement. has been placer} on:v”t.I1s’1’¢:::o1fC1~:of._ii1is_o21’so’«

as AnneXure~R.I. A perL1sg3_1_ of Ani1’t*:XurejaR,..I: “révér;1isi,

that on the basis of the Goxrsi’s:i*ne:ni. to
by this Court [in its ofCis:r further

amount was payable to the .oofi1}:€1zii1i.aii’1–ifs/§:Jei:it’.iorie’rs.

4. D:-sioits by the learned
<:ounseI…for_"Vi'h_vé :gi1?;_cussdV[résp.<)r1d§eants, on the basis of
the Coigivnter' éiccusecl/respondent; No.5.

it is the u"(:_of1tenir.iori. learned CO'LE'l'1S€l for ihe

"vCOfI'i;)iEii§}E1I}3Lf3~/p€.fiT§i'{}i'1(3I'S, that. some monetary benefits

ixrérei"i3iipgéI:itiV€:*, According to learned counsel, this is

the.__o111yv.1.ogir;;'a1 assessment /i1it:s3rpr~2:i1ation of the order

~«. '~tf1at.ed '1.$_Ai'?O2.2O'}_0. 'I'1ie1'eI'oro, non.«~pay'meni'. of any sucla

u"n2o1;3éf11a.ry benefits, as per C{)t1'i'.lS€I, is by itself si.1i'i"i(:i<:I1t

so };Q–:€S{i£1131iS1'}. d.isobedie.nor: of the order peissscl by this

V' Couri;.

5. We have given our t..h{)1.Ig}1f.fE.l} <:or1sicierai:i<)z'i to

the <::o1'1icni:ion adxrariccd by the: lezrrnecl c<)urasei1 for £1116: