High Court Karnataka High Court

Dr.B.S.Moodithaya S/O … vs The Commissioner For Collegiate … on 7 December, 2010

Karnataka High Court
Dr.B.S.Moodithaya S/O … vs The Commissioner For Collegiate … on 7 December, 2010
Author: V.Jagannathan
EN THE HIGH CCJUR'? CF KARNATFXKA AT BANGALCJRE
Dated the 7"? day of December 2010 
: B E} F' O R E :

HC}N'BLE MRJUSTICE : v.JAociitli:_sa:.»9a,,    --.
E:-~ i5()«4. Shruthi . C.ana1ja.. :f.--iousiI1g1~.Layvo1:t.i.V ~ 
5&1 Cross, J.B.LQb£; Road, V  _ '  '
MaI1ga_1ore--5'7C) _ _   V   " 

5.    " ' A ...Petit:i0I1er

(   Kédilézya. Advacate. 3
AND:%,.. 

1. The: Co1fim_is:3io11 for
fjpllégiate of'--Ed_ucati0n_,

.' V.  _ "$331358 Road, Bvéiigalore-560 O01.

   of Collegian: of Education,
" A Pala(::f:-- Engiid, BaI'1g'a101"c--56Q {)0 1.

 é  'f'I'1.£':;"J.0;;ti'.x1t Dimctor of Cofiegiate of Educatmfx,

n T Uniéztirsity Coilege Campus,
 V VMangaiore--570 C301.

 The Principal Secretary to Czoveinment

T of Iialnataka (Higher Education},
Edzjcaésan Departznent,
M.S,Bui1dings, Amadkar 'V€:edhi,
Bangalore -- 560 00 1.

5. Suite of Karrzataka,
by its Chief Scscrtztary tn Guwrnmcnt,
Firlazme fkzparunaat (Services--I),

 



3

3. The learned counsel for the petitioner contended

that the petitioner served as 21 Chemistry Lec:tt1re:f»""'e_t

Cianara College. Mangalore, and he joined the  " 

1.7. 1975» and though the petitioner got   'A

year 1996, he was eat   off two
increments in respect of teed moreover,
the petitioner waeafiso  to
the pay 1'eViS?i»C>I:1'   be paid for the
period from   Therefore, the
leaxned  fjeeessary direction to the

respondent-é;  this 

_ iea1’r1ed’ “—–~G=ovemn1ent Advocate for the

V:*es§:o::de1=:ts-Stete. submitted that the petitioner has

tfifference in salaxy, revised pension and

tt”‘~.«.’_two ad%j_iti.onal increments and. in the additional

flied, it is also stated that the petitioner has

paid the pension, DCRG and commutation of

~ .4 :fpe§1eio1.1 as per Government Order dated 6.6-.20{I7 and,

as far as the difference fir; the ieave salary and

encaehnlent difference axe Concerned, once the bi}! is

3’/_

5 _ ._
order, for the subsequent period, the amount to _w}ifi<: h~._
the pmitionegr is entitled to wiil also carry intergzaai; at: .

The petitrioner is also

mpresantation in regard t0"jth<.: vafiofis. to
which he is entitled in law a:1d____ii' represemaéjon is
given. by the p€fiIii{)I1{'3I', tiiefsainfi Ceflsiderecl

in accordance w'ith- I-aw. «

ckcf —