IN'1"HE.', HIGH COURT OF KARNATAKA AT BANGALORE:
DATED THIS THE 25"": DAY OF' JANUARY 20
PRESENT W'j'}#
THE HONBLE MR. JUSTICE}/V>GOP,$':i;A.:(}{§V'i?fD}}. _]'
AND _ . . . .. V.
THE HONBLE MR.J,Us_T1cE:.g};;s.B0§>AN,NA M
WRIT PETITION NO.’5;’2;274/2OOQ’A_”{&§§C;}§TfjV
BETWEZEN:
E THE COMMANDING”OF’FIC%3R:’~,
HQTC (L:_;;A1R MRCE ” ._ 1 .
HERBAL. :11; NP_\GAR’POST ‘V
{BANGAE,OREj.—-560__OQ§3
2 THE Av1.R’01::;+’;(;§;’RV1N CHARGE
I{ADE\/INiANV5ES1’R}\”I’IO?*I]” _
‘AIR i«:re:Ai;gu’2~.R”r£«;Rs « –
VAYU 1-3:—-1.AvAN;’ ‘SU’BR£)TO max
NEW m:LH1-‘1.1’00″‘1–«’.: ‘
3 _; “THE U’N§.QN’0mN’D:A
T MIN.1s’rRY’0v:r.–I3’EFE;Ncr::
I>.:«:I9’r.._;3Y rrs SECRETARY
‘ _ ‘vsQm*I;1’§31,0cK
Njmzv Dj’EL’H1 — 110 001 PETITIONERS
[BY SR1’x%A4i~:>1AI2IPRAsAD. ADV.)
‘,z<'I3 POOVAMMA
gw/0 K M PONNAIDA
AGEI) ABOUT 59 YEARS
«é
WORKING AS 'I'ELEPHONE SUPERVISOR
0/0 'I'}–iii SENIOR AIR STAFF OFFICER
HQ TRAINING COMMAND. ma f–{I52};-BBAL
J.C. NAGAR 13051.'. BAN(}ALORI€ ~06
R/OF NO. 15. 159"!' A CROSS
CI11§\§'I'RAL EXCISE LAYOUT.
BHOOASANDRA _ 5 , –
BANGALORIC -94 R;[~:SPG3\I_I) :«-j;1\.1j”1″‘ ‘ ‘
THIS WRIT’ PETIT ION _FIL-E41)Ai)NDE3R:.AI§;1″iCLE–4
81 227 OF THE CONSTITUTION OF”-INDIA’._PR.AY–I.NG ‘I’Or
QUASH TI–iffl ORDER DTD 03.”o:7j09 IN “188/2009
PASSED BY TH E CECNTRAL ADMIN,1s’1fRA’1’1W;_ f1’fR1:3?UNAI, AT
ANNEX»/% ” ” ”
This p(-ztition coming 7f0r.._TVP15§1irI1ir1ary hearing
~ this day.A.S.BOPANNi1′;–»_I., ‘r1}”a1._:1€Vthaéfblloxmng2
‘I”he ‘ ‘pe{,it:iVu:.jers»_§iI=e» Ljalling in question the order
dated in Origi’nai App1ic21t’:i011
———- By the said order, the Central
A {i rf;i.1ji~s_f1-é,’tiifcé’ T1’ibunai, Bangalore (for short. the CAT’)
11215ciir;{(i{é;;i7’that. the pay $02116 as s()L:ght for by the
&1p})ii(i&1fi~i, i.e., pay scale of Rs. 50008000 on completion
years of service and Rs. 5E”>OO~9000 on Completiorl
% cf 26 years of service.
3;
,..–v-gr
.4-
in
2. S ri Y. E*Ia1’ip1’z»1..sad . learn ed C e 11 t: F211
Governme1’11 Stzemciing C0u1’1se.1 while assa1_i1i1’1g t’11e.t»._sa.iid
order would contend that the imiitire of job _
the telephorie operator in the ‘Ii’e»1Mec.()m E)e’p’:=11f{nie.IIt,_ 1:5.
not eor11pe11*abie to the work of t.e1;ephj()11.c£ c)’p.e1*’a_t”c1′
Indian Airfc)r(_:e. ‘£”herefore.”the.CAT’*was. riciti juetifigéti in 2 L’
graining the parity in the
3. Having (?OI}Si(i€i’€.§.iV_V the”-.cont_er1t.i0n of the
lear-riecih (‘,(}1.1’AriA1’E:%(‘;1v t’cr.4tl:e’pee-tzitloners, We have perused the
order péissted by “which is impugned in this
})e.tit’.ic1.i. A ;;)e1*u7sa1″-(>1: the said order would ir1dicat.e
the’ ‘Ii’i~ibur1211VV”‘hé1s merely placed reliance on the
eariier of the Calcutta Bench in O.A. N0.
87AI”/.20Q°6.1’ri the case of MRINAL KAi\i’I”I SARKAR -vs~
LTHERS arid the Jodhpur Bench in O.A. N0.
e._’f3t)/-2(§O8 in case of RAJENDRA G13Ht,o’1’ (‘$5 ANOTHER
” UOI ééz OTHERS. T hough the learned Counsel for
t
é
the pei.itione1*s soiiggfit to c*.o1’1te11d that the same conic}
not have been relied on, it. is seen ‘:t}’1at the order of the
C211euI’t.a Bench and Jodhpur Bench is in respeet,_of a
‘€e.1ephoi’1e operamr of the Indian Airforcte to wE”:o11i”‘~1_:_1.f1’e’
parity has been granted taking inio <:oI1sic3:.ei"ati(_§r1e-"the? V'
nature of work of the Telecom I)e:pé1rtmei1t anjti-»ihe siaid-.
orders have been impiementeci in "r-espeet' .01? .pef;s_oi1é'~.
who are juniors to the appe1l3;–ni?'¢–responder)tQ, AS the
eommun.ieatio'n at A2i;*3.ex11re""–'z'–\i{I.I the apVp'1ie;éint. and
others were also iiitiinated about". eofiéideifation of their
C&S€.
‘1.’h»er€:fo’re,”-at…’ this juncruire, it would not be
“V”(JpV'(éfl to contend that the such jobs
,7:lxO”4i» :”‘<:o1:ip:1rab1e when similar orders have been
in1§iE–<am.efiit;:'é:i in respect" of eertairi other employees.
,'I"£r:e:1ee,V"'\ve no reason to inf:erfere with the order
inipt1:gr1_ed in this petition.
A<:::()r(iirT1;_giy. 1.11:'-3 peti1'i<"H1 being cie\.»'m'c1 of merii.
stands disnmjssed w'it'11 no order as to costs.
Sd/-
IUDGE%g;»
hrp /bmss