% % BETWEEN:
IN THE HIGH COURT OF KARNATAKA AT %
DATED THIS THE 13"' DAY <3?-Noxzgggiénaxé L
BEFORE: =,,__ * T
mg HOZWBLE MR. JusT:c: §A.NA:4;3 _3xrR..a§§;:mY
WRIT PETITI()1'=£ 140.6563 %r1§§ao7 (S-%R;:«::s)%
Sri. K. M. Tnippemamy
57 years, Sm _k¢£a§i§£l;im1;;;::a;§§g_ A 7
BiilCr' 2 5
Residen igof K913; £ii<;r¢:r_t{ ' V % ' '
Channagzfi-I&Taluk -- ' "
Dztxaanfigittre f34_5&£ri€E"'* _
_ (By Kvshavéi Bff:§§__A::3vwalc)
I Kiggraamka
Repmsxinieti-"'by its
Chicf.Se;7re£ary
A. ' ' --- Drgpazfizxent at"
Rum! Dcwelupmeni
aséé 'Panchayat Raj
S. Building
Amhcdicar Veadhi
Bangakam-S60 00}
xafiz: Pazi&1?&}'at '
... PETITIOIER
2»
2. Davanagerts Ziiia Pamshayai
Davanagere
Represented by its
Chief Executive Officer
Davanagere
3. The Taiuk Panchayai
Represented by its
Chief Executive Gfficer
Chennagiri
Davanagtsrc Distritsi.
4. Chikkaganganur Gram": 'M V
Panchayat, Chikkaganganfir V
Chcunagiri Taluk V
Dan'anage:*e_Vf}ist;izit_. _ 1' V
Secrctayy RESPONDENTS
(By Shri. _Sri:3iv::2§;- fiiidiiicnai Government Advucaia ii;-r
_ Aflcspcszizdegii No. l',"R$s,__pp:;denm Nos. 2, 3,, 4 are Served)
=!H!f$$'$
% % -.Th§s"Wfit Pr:iiliun its flied under Articics 225 and 227 ufihc
Cejnstitgitédh-. Ifxdia praying ta quash an undated mdcr passed by
Rwppiidcni dated 20.7.2006 and crtrnmtscaiiiy direct the
raspohdents' 'io"?e~fix the pay scaie in accerdanee: with the Ordar of
Vzgiza Parishal with arm fmm 1.12.1990 and aiso dim {be gm:
' rgsguzzgdcnt we pay such arrears ef salary and other aenscquential
' V'1%:"ii:'¢;_1:j;¢:11t benefits.
This Wfit Ptsliiissri earning on far ?r'<-zlianirzary Hearing in
V ' -. A " Group this day, the Court made me fallowing: ~
ORDER
The: peiiiion cuming ml fizr Prc!:irI’iin’.a:ry& b j
is considttred for final disposal. :
2, The pciiiiuner was iniliallVy’2¥’;§Vfi§¢)ini<c.;i 2::-;la"B5i}3
the Komtikcrc Gram Pancifrayal f'5 'T"3ii'*" 0'?
the Manda!’ Pam;hayats,l_ Panchayai was
amaigamaicd and Chikkagangur
Manda} :’PafiCi;;§§;fg£ fdmfi’cd. Sififvifies of ihe pciitiuncr
were cunviizfixed Panchayal. Subsequently; lha
Zilia Parixhatfluix1fifi;*fi§cd”.;h€§’spetjiiener as Ckxrk-cum-Actsuunlani
_____ .. \\
3. “f’he.’pt”;:E’i£é.{;ner, how:-:w:r, for reasuns besi imuwu to the
‘ rgsgxjndeyiizi, was not paid his saiary thuugh ha mntinmsd £23 work
_§§?.3vcmber 1999. The pttliiiuner, t!1ewf0rc, being icfi with 220
:V’§;i’£,e5rnativc, had preferred a writ pctiiion bcfort: ibis Cuurt in WP
8649;’198l and the :same was ailcswed and She respundenis were
dimuicd in pay the arrears 0f saiary in the peiitioner from
6
Nuvember 1989 and iht: future salary as waif,
20.6.1993. I1 is £11: pc:iiii¢3ncr’s t:(3n¥Lé¢i§’i.i’e;iizA §.h–a_l
appointed on a salary of Rs.30Gf¢- per afsxgriih as Q(:’s§?.i;Ui’i£,i«£~1[£i’d .f)1ay..*
Ii oughi in have beset: revised in éiGe;TjfL¥anoc wil’§iTific éigdcr of (hi:
Gowrnmcnl and Cir1:uIar:§__i’:~:sut:d by ;ZC_H’i:~1 Parizshai from time
in iimc, V ‘
Even {hoi;g§:«. the rtzspondenis in pay
his salary,’ rcspondcnis had Eaiicd in
do so. “c:3I£1p+:VIlc-Q’:~£I;ie..fie£i’ié’¢3ner to approach this Cuuri. by
initiating _ in CCC 72¢-#3998. It is,
xvfizxraafiér, 3-.h’:a[“£hc had paid ihe: arrears in a sum of
-s::éi’icz:!aiing ihc safary at the mic cf R2s.3G0:’-» per
2 mun£I5;««._wiE,§i1:u§»f’givi;3g eflkci to any revised scafe that was in
H ” ” i:.x.i’s£cn;:v aiihai poini :31′ iime.
3716 Zilhg Parishat, by its under, with cifcml from 1.12.1999
fixed the pay-sstzale of me Second Division Cinrk-t;um–
Accouniants, The pciiiioncr having been cvniifiuously in the
8
berxefiis, in {he pefiiioner, wiihin a period uf cigii-ii:iAi3:’fi’§}iA’~.
earlier, from {he daii: csfrtrccipt ufa c¢;*i’i’ficd.§:,r§}y zgf
sag
R’!