High Court Karnataka High Court

Sri V Gajendrappa vs The State Of Karnataka on 1 September, 2010

Karnataka High Court
Sri V Gajendrappa vs The State Of Karnataka on 1 September, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THES THE 18? DAY OF SEPTEMBER  _

BEFORE

THE HONSLI: MR. JUST1CE:i'{AIv€.MC)TAI'AN'.RF}DIjY  

W.P.NOS.2'7O4e2~;59/20__1:S(VS'--RES}"  ,  

BETWEEN

1

SRIVGAJENDRAPPA 
S/O VEERAPPA   f  «
AGED ABOUT 47    
WORKINGAS ASSISTANT TEACHER ._ 
SR1      _ 
S/0;-S0MYA.IfqAI1j'O H M RANGAPPA

AGED ABOUT 35 YEARS

A VVORKING AS PHYSECAL EDUCATION TEACHER

SMT J K SUJATHA

W/O PARAKVIESVVARAPPA

AGED ABOUT 34 YEARS

WORKING AS ASSISTANT TEACHER

5%



IO

11

12 

Ex')

SR1 T V RAGHAVENDRA

S / O S VEERABHADRAPPA

AGED ABOUT 35 YEARS

WORKING AS SECOND DWISION CLEARK

PETITIONER NOS} TO 7 ARE WORKING

AT G K HIGH SCHOOL, ASHOKA NAGARA, ~j  »

SHIMOGA TALUK AND DISTRICT

SR1. RUDRAGOWDA MARAKALL1
S/O MALLAPPA   ._
AGED ABOUT 39 YEARS I _  A
WORKING AS HEAD MASTER A  A '

SR1. M VENKATESH S/'O'HfAGARA;1APPA A  

AGED ABOUT 32 YEARS"-,  
WORKING AS ASSITANT_f{__'EACI{ER

SR1 L. ASHOK S'/'O  
AGED ABOUT 34 YEARS'  _   
WORKING. AS ASS1TA1$1T 'TEACHER*--  '-

SR1.   5/0 P RUDRAPPA

AGED ABOUT SMEEAYRS
wQR1<1NG..AS.,ASS1TART TEACHER

SR1.   RA..?1U"S/O: MANJA NAK

~  AGED ABOUT 45 YEARS

' WORKING AS HEAD MASTER

 --   M 'RUDRAIAH S /O SRIKANTAIAH

--.  AG 1:!) ABOUT 39 YEARS

 14

WORKING AS ASST. TEACHER

"SR1. H T RAVIKUMAR S/O H THIMAPPA

AGED ABOUT 34.. YEARS

V " WORKING AS ASST. TEACHER

SR1. PARAMESHAPPA MARAVALLI,
S / O HANUMANTHAPPA,



15

17

18

AGED ABOUT 38 YEARS.
WORKING AS ASSISTANT TEACHER.

SR1. M.K. HARISH,

S/O KALAVEERAIAH.

AGED ABOUT 27 YEARS, 
WORKING AS ASSISTANT TEAOHER. .-- '1  - 

SR1. .3. MANJA NAIKA.
S /O JEMLA NAIKA. V
AGED ABOUT 27 YEARS, 

WORKING AS ASSISTANTIEZACHER. 1    

PETITEONERS 12  17 ARE"WORK1NG'A<r. 
G.K. HIGHER PREMA-RY .'Sc,HOO_L.,  « _

GOPALA MAIN ROAD,' SH.11\fz1c1GASfI_ALUK &
DISTRICT. V   A '   ._ 

SR1. 1111211. S§{1IVAMUR'1'HY,"'   A 

S/O D;'1\EUDL.m3'PA.__ "    .
AGED_4'.Z{__Y.EARS, I  ' 

W0-RKING  AS-SISTAN«'£'_.,_H_ ,

TEACHER AT:,G.2:.*111GHER PRIMARY SCHOOL,
ASHOKA SHIIVIOGA TALUK <3:
DIS'1'RICT._ *  ~  

. .. PETITIONERS

I V'  . (S3}.'S:~;_A~-R  ADV., )

THE" STATE OF KARNATAKA

'~ BY ITS PRINICIPAL SECRETARYJI.

BEPARTMENT OF EDUCATION.

A  M.S. BUILDING, BANGALORELO1.

THE COMMISSIONER FOR PUBLIC INSTRUCTIONS.
NRUPATHUNGA ROAD.
BANGALORE--Oi M



petitioners-8 to 11 on 24.7.2006 Annexu_r_e--D.

petiti0ners--12 to 17 on 24.7.2006 AnneXure§~Edf'a.nd'

Petitioner No.18 on 2.8.2006 Annexure-F. 

2. Petitioners claim  reckon.» ":t.h~eir

services from the date of their-.1.n1tiaVLi    ;

the date of approval of  grant-
in--aid for the purpose.V:"of  seniority,
increments  and other
consequen:'_cial.    considered have

presenteel. tfiese  ' 0'

3.0'   for the parties submit that

the 'gnatter  '-fnpllyddcotrercd by a decision of this Court in

 /2002 dated 1. 12.2006.

 dated 1.9.2006 and affirmed in

w.A..Ne.;i2si't/2007 disposed of on 24.2.2009 and

 w..g.Nes. 14375-14380/10 disposed of on 20.7.2010.

 4. For the very same reasons as stated in the

 Waforesaid judgments, these petitions are allowed. A

M



direction is issued to the respondents to reckon the

services of the petitioners} to 18 from the date oi’

into service up to the date of approval and .

grant~»in~a,id for computing their’-pe11sion–aVrSrV’4 nu

consequential benefits includinéflpay”

entitled to.

TL.