High Court Karnataka High Court

H N Vijayendra vs Joint Director Collegeative … on 23 January, 2009

Karnataka High Court
H N Vijayendra vs Joint Director Collegeative … on 23 January, 2009
Author: S.N.Satyanarayana
in mm HIGH comer or KARRATAIM AT  E' 

"1-

name rms THE 23*» mm or JA1fl!ARY_ H  »2J    1% T' '

BEFORE 

ms Horrnnn llR.JUB'!'!(_2E j  §rm'gf..,%  A

wan' rmmox Ho 964:3? zoo-5" _'   %

BEEWEEN:

1.

H NVIJAYENDRA,   

S/O HANUMANTHEGQWDA, . 
AGED ABo,U*r..«_45 YEAR'S»,  '  '
occ: Si§?LE€Z1'iQN 'r.;R5'I)E LECTE§'3?2--E

s KR1sHr»3a.'§aUR?IiY;Aii%%%M Q_  
S[0..S£I3E)ASi%£:3E7I'i'Y,  «V
AGED ALIQUT47'  %

030:: SEENICFR-~ §}RA'D£,"'LEsrURER,

H R §3AYADEi'_KR§J" 
sq/0 H.C'.RANGE(3-0WDA

, {AGED Aacmfr 47 ms
- 'occ: SENIOR GRADE LECTURER

_ " H  ..G0'VIN'DARAJU
  s/0 VH._I.ih}'GAiAH
X A 'AGED ABOUT 44 YRS
0:333 SELECTION GRADE LECTURER

C mnnzsn

A 'T "S/0 S CHANDRASHEKAR

'  -AGED ABOUT 43 ms

OCC SELECTION GRAITIE LECTURER

P G rm
s_/ROAP ERWANA ANA RAG
AGED ABOUT 45 YRS



....a__

OCC SELECTION GRADE LECTURER

7 <3 3 THIMMAREDDY
s/0 J.H.HANUM.ANTHAREl)DY
AGED 42? YRS
occ SELECTION GRADE} LECTURER
3 H VEERABHADRAPPA
s/<3 HUCHAPPA
AGED ABOUT 49 YRS ,  
occ SELECTION GRABELE-<;TuRE.R .

9 B MANJEGOWDA %
s/0 BOREGOWDA  .
AGED AI-3()U'E'46YRS ' _   ;  
occ SELECTION GRADE Lscruxgssy 
10 AJAYARAD«i   'A J' '%  
s/0 Afiamfihgppfi    Q  * 
AGED~T%.a3oUT~4?L  ' 
oczc SELE;¢f_:I'I§3~N GRAl)E_Lf€*}CTURER

ALL'AREWORK-ING"i-.N"'SIi)DHARTHA
IST GRADE CQLLECEIQ;
l§.£ARALUE?§}, 'TUMKUR

'  " = .. PEFYFIONERS.

 V' {By Ski' 1_.i§éECTOR
'CO'§.LE{}EATIVI§ EDUCATION DEPT
Ba,b:c1A1,oRE 1

,j]" ~;, A THE COLLEGEATIVE EDUCATION SEPT,

 'BY ITS commwxouga,
ow s..1.P0mrrECHmc xnsrmrrzc,

BANGALORE 1. .. RESFON DENTS.

(By Sn' N.B.VISWANA'I'H, AGA)



-3-

THIS WRIT PETFFION rs FILED UNDER ARf:*i(::--.5ESf  _
85 227 0;? THE CONSFYFUTION or mma PRAY'{!;'s¥G 

DIRECT THE RESPONDENTS T0 coNSInESIEG"~~.{rHEn§ «. 

REPRESENTATION AND EXTEND “””i’–HE REVISE!) -.EAY’~

SCALE FOR PERSONAL PAY FOR THE PUEPDSE

FAMILY PLANNING NORMS, AS PER”*AN’»N-E.

THIS PETFFION coM:1~iG..VV:”‘c>N E022 ‘A”‘PféE£§:MINARY
HEARING IN ‘B’ GROUPTHIS m-;rj,«’rHE couRT_,.M.AI)E THE
FOLLOWXNG: E

hearing ‘B’
gmup with V Counsel for the

iS for ciisposal.

£2; The ‘V herein are working as Selection

Grade Lecturers in a Private

It is their case that the State Government

Scheme far the cmplojrccs of

‘fiovmnfiztéffat for promotion of small family norms med

V’ 011:: increment to each of the employms who

V. : u11;éienve;at sterilization under family pfanning Scheme. The

fState Government has extended the said benefit to the

employees of aided insfitutions Vidfi Government Order in

W

3,

,4-

No.FI,’) 27 SRS 85, dated 1.10.1985. It is their _

increment which would be given to them would. ”

as their personal pay and would cLr;n1ifi£i¢fj.éis»

end of their service. Subsequently, ‘th$?L””Stat{§V,»C’1(v}%{3I:I1Il$:f3.I.’.}{il L»

revised the pay scaie and ufider the
revised pay scale, whi:§;h*~v-eebenéeg’ 1:4. extexecii to the

lecturers who are

3. It petiéoners that ia View
of the “the_H«:§n’ble Supreme Court in
the maffer ‘-of Adhyapak Sangh –vs- State of

Haxyana _’0fheis,. A’I.R SC 1663 it is not open. for the

_ GoveI§iii1ent to déig-scximination ‘between the employees

_ Cibyefnn_1ent and those who are working in the aided

case that they have made representations

_ to {he Government in this behalf and the salt!’

3 ,f1′:r2p:esefii;é.fi0ns are not considezned by the State Government.

– H_e11ce’:, they are before this Court eha}leng’ng the said

and for a direction to the respondents to

cansider their representations.

W1

– 5′-

4. It is seen that the representations given by the
petitioners to both the respondents are at and

G and the respondents have not oonsidened ”

xepresentations. Hence, it is just and proper a

1equJred’ to be is issued to the the V’

representations of the petitione

orders thereon.

5. In View of the ofi’
with a direculon to 1 consider the

.,gHivc11 . the mtifimnexs and pass
appmpiiate order}: the light of the decision of the

Supreme three months fiom the data: of

t re iiatiiofthis om1g£;'”

Sd/-

Iudqe

4 ,;mt