High Court Karnataka High Court

M.R.Devraj S/O Late … vs State Of Karnataka on 2 July, 2009

Karnataka High Court
M.R.Devraj S/O Late … vs State Of Karnataka on 2 July, 2009
Author: S.Abdul Nazeer
IN '13:; men C(.)UR'i' or l<.AR.NA'i'Ai(A AT BAi\i(}A1.()R1gW 5 j A f  _ '  

DATED ms THE 2"" DAY OF JULY 2009

BEFORE

THEH()N'BLEMR.JUSTICES. ABDUL % . 2 % 

   

WI?ITPE2?TI0NN(£8074x2VW-,4" .  A

Bptween:

MR. Devraj, _ ' __
s/o tau: Sri MR. 
Aged about 58         

Asst. Professor and IIOI)'bf _ -

 '  %   

BMS College ofEngine<:xing,_ A  A. %  =
Banga1ore-~560019."v._  . ._  "   Petitioner.

(By_Sm§  %%%%% 

 

     Cgmémnissioner,
~ u   &  ;'}épt., M.S.Bldg,
' _  O01.

  arot'TecIm1'cal Education,

 -193..  Palace; Road,

H V    *,BangaIore-$60001.



3 The 
BMS College of Engineering,
Bull Temple Road.

Banga1ere----560 019. _  «.  

(By Sri Shashidhar 8. Karamadi, HCQP  and"R.2. A    
Mls Vishwanath AIS, Advs. for R3)   -- " .,

This Writ Petitioizi-sVfiledA&nde§f".AriacV   " :mMLi26 & ofthe
Constitution. pmying t_e's'e1_  aside__t11z3   7.3.2009
issued by the third geayqnégnfi, etc;     . 

This \Vri1...Peiitif$t:  Order%§  3 this day, the Court
made the folltjmringi - x  1_ L  * 
Tllough the 1 .5: pA<$stéé Vtbr Orders, by consent ofthe

  é  A imlze  it is taken up for final he.-am' g and

    

  "   _2.T Ihefimoner had joined EMS College of Engmeering,

  the my 1975 as a Lecturer in the Depasm of

  He was selected and wned for PM) Frog-mme at

  zrm Institute' of Science, Bangalore... undar the Quamy'

'4;

.1"



Improvement H0  (fix short 'QIP') by the  

Teclniical Education in Karnataka, Bmagaxcgrems pa; file   

Axmexure 'A' dated 18.7.1987. In this   

was entered into between the  axfithe   

as per Amaexure 'B' dated   
petitioner could not complete   the
period prescribed.     a mam
dam 25.4.2009 so"   of finmcial
dues. Fearing 5;; gfietitaoner filed a writ
peiition befo;4c   7746:2000. This Court by the

order dated 11.:§;2ob3  $9.4; said memo and directed the

  the matter in accordance with

Iéfivz, fpennitted to tile a represmtation to the

   regard. Accordingly, petitiemr flied 3

 Annexure 'M' dated 21.4.2005 to the

 'oztf BMS Coilege of Engineering. It is file case of the

  an 3P$Jf0Vai has been accorded agin fer the

 V   ofPh.I) Progaaxmxe as perthe order at Annexuxe 'V'

5';
V4



dated 24.1.2m7. Hewever, the Principal of BMS ceuege mi

Engineering has issued a memo as per Annexute 'X'__A4-'amt. ea' 

7.3.2009 for recovering total amount ofsalary  to   =

the deputation tram 1.8.1987 ta 31.7.1990    

memo is as under:

"Sri MR. Devaraj, Aséis1éi£':t_AFroti~:sz§§§i'~«.;S';r.;'EE{)D of
Chemistry is hereby      P_1j$1i€.1pal-
Secretary tbr Highger.    cited
under refi(1:)«*i$5.*;__ fixgyovéer iizé  from
the mcumb$n~'£V§1i.  the  as per the-
    the Rule 19 cf
KCSR  hot 

 _  the resolution of BOM dated

  L 2fi;i2.2ti:z3;'x1x¢ totaIlVV§fi1Aout1t of saiary paid during the

   §§(V5£1:1 1.3.19'87 to 31.7.1990 with 10% of

'i4.~11;%s:;~est wc;.4i;.gf:a§t to Rs.5,23,555.48 and the same will

A be"re¢ov:§red%'Ma1 the monthly instalment of Rs.16,56s2.

 nP}Mo (59% ofNet Salary) commencing from the salary
 £91» £116 month ofMarch, 2909."



R

4:2.»-



Petitioner has called in question the validity of . j f  

memo in this writ petition.

3. Ihave heard the learned coanaseajktmhe   *   %

4. This Court in W.P.N§.'i~é_§'x9§46f;';()0§)A  f-he
memo dated 25.4.2000 ha;    to tile a
detailed      with
the recovery   and the third
respondent '1'h.e'sa5nm in accordance with

law after hearing the memo at
which.» the does ma disclose that the said

s§sm;de:e¢ it is also not in dispute that fie

‘7U,_A41m.eVxure in nmme am is oppos& to the

justice and opposed to the directions ofihis

iv: iv;i>.No.1T74emoo dated 11.3.2095. Therfibre, the said

V — to be quashed.

LE

LAJ%ee%A~”eee%[Bem/zézodé

5. In the result, the writ petition s1§{;;;a;e& _ T L
accordingly alkxwed in part. The meznoftxdéj X
datw 7.3.2009 is hereby quashed. The
the titst respondent for a time diepesel in Qn§A]1ee
in the light ofthe directions E3335 in
W.P.No.i7’746i2000 gated. _11.3.2@ees’V’et’ three
months fiom the eke Petitioner is
pennitted to Ameme ‘M’
daxed 21.4.2065 aluiagfiitig. this order before the first
respondent. If made fiom the petitimer
to Axgmexlue ‘X’, the same is subject to

passed by the first respondem. Ne com.

Sd/”3.

Judge