High Court Karnataka High Court

T Narasamma vs The Devaraj Urs Vidya Samsthe on 20 October, 2010

Karnataka High Court
T Narasamma vs The Devaraj Urs Vidya Samsthe on 20 October, 2010
Author: Ram Mohan Reddy
_ 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 20th DAY OF OCTOBER 2010
BEFORE  T

THE HONBLE MRJUSTICE RAM M0H_z,xi%1  4
"HuTPEnTm»:N0.6094[20O {S:RE§fl,L"~  "u

  _   . 
MISC. W. No. 5289/2010 A * V %
1NW.P.NO. 6094;f~~2009"{S--RES)}  

_El_E_T__W_E1lT;

T. Narasamma ._ -.
D/0. 'I'ippaiah.  V  V

AgedVVabo1_i"t ' "

Assistant '1'e"a_.ch6?r_  ._ _ --

Bethixr Channaibasappgf "

siddappa'High.er  "School

Anekondap ._  " 

Dafwcnagere Taluk 81' District

 '   %%%%%  ...PETITIONER
 M5"i:'} [G

 L'  S'ri M_§ Hirernath & Shivananda D. S., Advs.]

1. 'I'h e':":Devara}' Urs Vidya Samsthe (Regci)

 'A  Befhur Road, Anekonda

V. _ Davarlagere

Lkk



  '(s_\}'  Mundargi, AGA for R2 to R5}

4
[Q
1

By its Secretary
Srnt. B. P. Saroja

2. The Block Education Officer
Davanagere Taluk 8: District

3. The Deputy Director of Public  V 
Davanagere District    * .. 

4. The Director of Primary Education
Office of the C.P.I. ' -  V'
Nrupathunga Road
Bangalore

5. The Secretary .. _ --_  ;
Department of Education'  _
Government of Karriataka  V
M.S.Bui1di;';gI" _ "  "
Bangalcreéé ?Ij_ '

6. S1f'i"D1riari:i.anje}}g'a Rergldy '
Assis.tant *1*ea¢11er« _ it ' 
Aged: Major     
Ujjairai Jagadguru Higher Primary School
;I._C.R. Extension', Jagalur
, (Zhitradurga. District
 " T. .  """   RESPONDENTS

Gt} 3″\J’*C*2\3

is filed under Articles 226 and 227 of

the Corzstitution of India praying to quash the order dt.

DDV25/’ION/2008 issued by the R5, as per Annex.M, and

consequential order dt. 18/ 8/ 2007, passed by the R2,
as per Annex.L and order dt. 30/ 7/ 2007, passedby the

R3, as per Annex.J by issue of writ in the

certiorari or any other writ or directions asthe

be and etc.

This Misc.W. application filed to

R4 to release the salary grant on”parV-with.hier:coi1eagues’~op

as per the orders produced”at:V’*Annex;G_1″&:”:G2;;

These W.P. and_’Misc.i_:W, ciorryiing on for hearing

on LA. this day, the Court rriaae vtfoiiouring:

is listed for orders, with the
coIise1it’o_fVtheVV1earned'”.Counsei for the parties, is finally

and by this order.

petitioner, an Assistant Teacher in Bethur

H Siddappa Higher Primary School,

Anekohda” in Davanagere Taluk 8: District, an aided

iinstitution was appointed during the academic year

M

1991-92, whence the institution having recommended

the appointment for approval and admission vto’..:grant–

in~aid, the Department of Education

2/ 7/ 1991, approved the appointment

imposed, amongst others, ti’iat__ ‘the

petitioner must completelier te’achcr~trainingpppcourse’

within 2 years. It is assert_ed_- similarly
circumstanced _V Sri Anjaneya
Kannada H§gh_er Bhashanagar.

approved without
aid i992, AnneX.G1, and
measterwaigipgirr it 31/ 10/2004, Annex.G2.

were adniiitte”dit.o– gr’ant~:–in~aid. It is the allegation of the

ppa.1:.itio’nrer- ipthattttheiapproval of the appointment of her

Department of Education was not with

the con=d_it’ion of having to complete a teachers training

xcpourisetwithin 2 years and hence the petitioner was

it iscriminated, in Violation of Art.i4 of the Constitution

fiisi

of India. it is further alleged that though her employer
submitted proposals and recommendations for

admission of salary grant to the petitioner onrparwith

other similarly placed teachers, the

Education Department by letter d’t’.”=

AnneX.J, rejected the rec’on1men’datio’11::~-r ias

communicated by letter”l¥mnex.l;’.v- order –5whent”

carried in appeal before thye..Vf)irec.tor, .resp_on_dent No.4,

was confirmed ‘ .. appeal as
communicatedgin theillletter /V10/2u008, AnneX.M.

._ « ggislliopposed by filing statement of

objections dt. 6/ respondents 2 to 5, interalia

admitting the similarly circumstanced teachers

i€,l”=S_avitri Devi, B. C. Ravi, C. Yellamma,

“Re’Janasidadgappa, Shivanandappa, Basavarajappa, etc.,

llrvdifferent schools, were admitted to salary grant. It is

also. untrained teachers, in different managements in

Lin

stated that the empioyer of the petitioner had submitted

a proposai only on 2/9/2005 to admit the petitioner to

salary grant, by which time the Karnataka”Ed_1i.cai:_ion_

Act, 1988, had come into force, petitione:i=..h’aying riotw.

possessed the prescribed qualiificai-tiori -appoi;::m¢;~Lt

as a primary school teacher_, was. disentitled..,to salaryiir

grant. V A H

4. The petition’er2’h.as uan’:affi–d_avit cit. 6/ 10/ 10
undertaking to” in the event
directions «–are_ ed “salary grant.
to the admitted fact that
teachers9..sVim.ilariy’:’p1ac.ed as the petitioner. in primary

sVe_’:i’too1__2A’ Whose””a.ppointment during the year 1991-92

‘ ylwere without grant and without the conditions

.’to””iunder5go.5’ teachers training course within 2 years.

whenvno prescription of qualification for appointment to

I .t:he_«said post was avaiiabie, the approval of appointment

Lri

of the petitioner without aid, subject to undergoing

teacher training course within 2 years, there is’~_n<iore

doubt in my mind, that the irnposition_"":of'

condition tantamounts to discriminationduvndeif 4- * in

the Constitution of India.

6. Petitioner’s ernpioyer having repeated
requests by to the
Education Dep.artmen*- .the[.p’etitioner’s claim
for respondent —

authoritya the claim as had
beenildoneAintrespeet’ the petitioners colleagues in the
order them to salary grant during

thejear 2004;..flA1th.ough learned Government Counsel

,’ __AnneX.G2 is not dated, but nevertheless

u petitioner’s colleagues were admitted

to ésalavryhvgxrant in the year 1992 and 1994itse1f. If that

it ~ so, then it was all the more reason for the respondent

M

is disentitled to backwages, but entitled to fixation of

salary, increments and benefits for pension only.

Petition is ordered accordingly. Comp1.ianc:¢ ‘

6 months.

1VIisc.W. S§.8?.’.”i’97 is rejected as u1Lnve€;-es’s.;aI*y»,. in

View of disposal of the Writ Petitiony.

Judge

‘A3 – -.:m.:.u:-_.::.:’;:.<.=:ar.*:".2;~.'i=:ywgxgW -ms: