High Court Karnataka High Court

Sri Putte Gowda S/O Late Putte … vs Chief Secretary Zilla Panchayat … on 30 October, 2008

Karnataka High Court
Sri Putte Gowda S/O Late Putte … vs Chief Secretary Zilla Panchayat … on 30 October, 2008
Author: Anand Byrareddy
 _ AND;;    

IN THE HIGH COURT OF KARNATAKA AT BAN(}ALoRE

DATED THIS THE 30"' DAY' OF 0CTOBEi;?:i2§§€'.8j'::    _  

BEFORE;  

THE HON'BLE MR. JUSTICE A1'qA:4;3BY12,A§r::j1§%s*  L

WRIT PETITION Né.3§I9 OF 2003 zssafiszj  
BETWEEN: % L  
Sri Puttc: Gowda, 53 Years     
S/'0 Late Putts Gtrwda   it _   
Rctired water     _  

NagamangaI%=tyWn%da1%i°a'I¢i1a§*=~t   
Mandya Taln5:,.Van£.i;f;)isiric¥,  4, [    PETTTIONER

(By Shri.   Mis. Vagdevi Associates)

 '1;VV'Chie;{»fv$ecr;§iaxy

% Azszgapancnfiyaz
' .Mémdya'  f_ 

-- ' ,2. De;:.';-u t':'y*;. Commissiormr

V n Man&ya District

.   The Chieffifiiwr

Town Panchayat
Nagarnfcmgala



4
hours. The petitioner had made a representation dated 29.1.! .2007

in response to the same contending that he was not eti3'yis--g;ch

excess amount, The respondent without fumishiiig, 1-tiaiy

particulars had issued yet ane3theij~”‘f1’uiiee it

directing the petitioner to pay the ‘.v’V§.;)etit§ufi»i’ii;’~_,ti2:eiVV

submitted a representation dateti”‘v{i3’;{}i tixat he

had to be furnished with ggatiftieuiarriiizintii documents
as regaxds to the aliegeii It is in this

backgngiignd-_ V iictitixiil is flied.

3. is (if the Cminsei for the petitioner

, ‘ that iA1;nexuiiéS”B…..?§¥t¢3 C, are in the nature of urders directing

t.ht?iim,titiQfi~£:1*f”pay the alleged excess amount which fort: closes

airy V hearing or enquiry, as to whether or not, the

;1ft:Sp0!1(it;tlii1S are entitied to recover any such atieged excess salary

the petitioner. This aspect of the matter was in fact the

_»$!;i::ject matter of the earlier writ petition. It is specifically held

it that the petitioner ought to be given an uppurtunity at a hearing

g

‘–I

5. Having regard to the lancer uf {hams

dear that the notices which are viriua.H_y~in._Lhc Egf VV ‘

issued to the ptxiitiuner to pay the

pwccdcd either by furnishing’ £316′

pciilioncr near it is e1ppar<:3nl_ fl']&E i}i6 VV..Q§,'§i,'~i§.'Vi,1.EfL)Ilt'£I' Was in the
malicr, insofar as the allcgalicfij him is conccmed.

Accordingly, 111:3 F aw vilialed and

the Anncxurtss D and F are
'luasfwd howcwr, at liberty in initiaic

appaxpfialeg of the excess paid, if such a

'pmga- *:;s s.3.aiiab%;a a$:vJH'§es£ed with the rttspomisnis, and if the

ASii:I"l'RK;'.$_.iSnil'i with the settled pr"mt:iplcs cf law.

Sd/–=
Iudge