High Court Karnataka High Court

Smt C S Jayalakshmi D/O Late … vs The Coffee Board on 3 April, 2009

Karnataka High Court
Smt C S Jayalakshmi D/O Late … vs The Coffee Board on 3 April, 2009
Author: B.Sreenivase Gowda
"  SE2? 3. Jois, Adv.)

IN mm HEGH comm' 0;? KARNATAKA,  _

DATED THIS THE 3rd DAY OF APFEI4L:;..2£§1ij9.A 3 %  "  

8 E F  2  "I " '

THE E€iON'BLE MR. .JUs*:*:+:;;E BV§'8REEN;3fl!i$E,V: >

Wm; Petition N}%:;«? 4.5. of i2Ao:;:f7_{%s} E
Between:   *    

1. Sim. (3.8. Jayalaksiltni'  __ 
D/(3 1atcC.S,  Rag _ «V
Aga: 32"y<§ars;_}?[e--.NG;«58,I_y.. 
"S1j.rtiatI;i;é'§_ Stfitnajn  :1' . V
Tm: B1c;ii}{:;"4*h .PI1£;$;<é;v--BSI{».:IfI Stage,

 Bkar1ga10m%8%5.%%%   

2. 32-; N.R."S2it§.:ané:1da
_ _ S/é'~VN;Raghav_eI':'dra Rae,
 Age: abgut 54 years,
 /Q 3?, 65*31"'s;'3?0ss, 3" main
   Eadarixthi rsiagar
 . vV"'B;a1iE;~31¢3."e 72.
  '~   §'c:ti1:ioI1e:1*s

 A n"d; 3-

 =  T113 {'.»<:3fi'ee Board,

Rep. By its Chairrnan
Vidhana Vecdhi, Bangalere.

:2 The Ijnien of Inéia,
Rep. 855 its Sacretary,
Ministry 0f Commerce,
New 13611;} I20 O01



TN}

3 The Secretary ,
Coffee Board,
Sr. BR Ambedkar Vcedhi,

Bangalore 1.

   T 
{B}? Sri 355.1%. C, Ravi, Adv- for E91 1;._R'3 _  2 "  "
Sri G. Shankar Gmldr, Adv. 1b: 2)   

This writ Pefition f1}€ci*I_}r;e:i;er Armies 226 And :22?
Cif The Cflnsfitlifififi Of..~I:1d_1':3.  §91f3«§'in5g"-to.v"diIect the
rtispendents to ext€2}€jA-- to  .pé'tiii.9i1crs with 5111 benafits
of retrospczctive proniotjari  to_ '-.thc'' -. cadre. of Asst.
Supeziiztenciezat (M}....aI1L§. t§fi1§5::eaLfi;s:r'the next higher
cadre {)f, « _A-::C£mt_,s  Qffi§$§'/A$St.. Director 91'

}E'I'o;110tiQri;':e'_*:s§t.¥. V -- . 'V S~5:c;"eta1y / Asst. Cofiee Marketing
Officflr and c:i.:;rifi1;é'z::_ti:;_r6vise the date: of promotion of
the: jietiijonsrs 'Ute _ "i-:hé:;' of the date of which their
rasmctivt: 313.:1ir$'?g&?*f::3:f€3 pmmotfizd and extend ts mam all
th3C"n1oI1ctaI'y'benefits and arrears of salaxy, direct the
rfeéapgzjdgnts i:'u-:'r5:x.s':'se and rfifix tha perisienaxy benefits

"  i:§:§: tfis: p€;tj_.t:lone:'s and 11smut::11t on revised data of

 V  pmAmQt'esr;$:aAVa10ng with irltersst on the beiated payment of
 ._ é_r3.'ea157s"?.A. from 81% date, the arrears fail (1116, till
Atfie dja.ieL~'IQf"pa3'mant 0f iritemst from the Eiate on which

their~.fju;::a"i<)r were paizi arrears {iii the date af actual
§3a§;"3I}fi.I"ii {:0 the petitioiaers.

This Writ Petition (taming am far Pvelixxxixzaxjv

 héafing in B' Group, this day, the Cfc:-11:": made the
 fofiowing:

/4 / _,
%,.f-3:'



ORDER

The petitioners in thiar writ. pefitisfl’

fer the foilmvmg reliefs:

iii)

issue a Writ in the I3at1.iI.’Ei ‘c;~fA’mand,afl1us ”
directing the nszst-;*c»ndez1tsV to ;-:’x’t’¢n4€Vi to iitgé.
petitioners with a}1_”._;bene’flts’ -,_9f’, fatffispectjve
promotion to the cadr%:.._of Asst.”S}.;p€I”ifite13dent(M)
and thereafter to fifixt I”1i§_g.11’1tiI’ cadre: cf
Accmmts Off’ic;er;’As’._st.:.Dimctpér cf Promotion /Asst.
Secretary /Asst, ‘ ‘ f’.3s:¥f1fi2§:: Markifiimg Ofiicer and
consaqucrxfly ifgyiscj :21: dégteiz-§f gitremotion of the
petifio11§3:’s tc-9′ ma: r;}f’~.fth_e ‘date of which their
respc€t:ti§§:j1;1iiQ1¥3″‘ivef(:_ prdmcted and sxtend to
tI1t;=;n’1″‘v-ti_:e’ mo1}«:t.*§ry&_’ bcnefits and a1’rear*s of

issue “furt11c:3f “véfit, Qrder or direction to the

zfe$po1”:ad<;fits to revise. and rcfix the pensienary

-1?;6I1efits’t0–*””che petiticaners and conscsqucnt on

Argaviéczd dates of promotien aieng wi9th intercsi: on

. “”:::-a:?i’2;?;ed pagsmant of arrearzs (fig 12% 9.51. finm

date, the arrmars fell dug, fill tha date: of

}1aji’I§if:¥1f. or i1′}t€I’SSt fmm the data 011 which their
juriibrs were paid arrears till the date of actual

” payment t9 the petitianers, in the intarcst af

jixstice and <-fiquity.

Pet:i’€.io:1ers beforr: prafexrmg this Writ if:_..:2_%:s.r_e

issued the ittgai notice Annexgrg G ‘datéd.

and renxinder Annextzre iqghe

respondents requesting ‘é-if
retrospective pro1;1__3oti0I3. __.1_L: 1.336 of Asst.
Supnetary benefits and

0fV’ p.;a}%_ “:<:11'd_ "p<:13sioI1. In rasponsa :0 the
rsmintisf,-An1i:je:§':§1je"i*~!. the respencientfioard by letter

fiyméxum J' 16.6.2006 infemmd the petitioners

–:;Eatt€:r is Ming p1″0C€S$f3d cxpeditiousiy.

iéghcn 1:126 matter was iisied far hearing the

iinunsei appearing far the petitieners submits

” that {he rrequc-:51; 0f the psiitianars for extending the

§b)éiA1fifi'{ Qf retmspectiva pmmation ti) the: satire sf Asst.

Superintendant and that of ACME) frtam the date 33″ their

juniors nazneiy KL. Satishkumar and 7 Gfiaers is

$4,

csnsitiered in the light of the judgment of thi_é§”ii§>1§1*t in

W.P. Nos. 33105306] 199′? and other

in so far as this C1a3′;13″”0f« .t1i:s:: 3;3c%itif.’1::z11ei’s Lnfor’ j VL

payment of arrears cf’ pe13fs.i_0i:_V. is ‘§;_;1ncm:’Iie d’–~.%Vth¢

respondents have ckxallézxigfiii, thé sof tiié
mdfiz’ passed in tht=:’°wf1fit pt:’*£’:i’t,i-.V*::If41:=aVV–ViI2._ wntgppeal and the
matter is pending bcfe1~*-fi_niie’:’ Dix:-*é§§irfih;;. Scnch.

At t1:is”‘«§:.xj11Ct’§,;:r€; -:fhe”«.{é飔‘I3.€;C1:’.f«Counsei appearing

for V ‘;3§%tifc.i{>.i4ig<4é:i'5V:":§ifi1bI:1i§§V'that the patitionars are
a:1t31'i1ed" _ for_ V' if1At.,6I'f2$t.. the belated payrxient of

pensiofiagjs they 1213}: be givan liberty €10

repgtésexifgfiiggns '%:.(;~ 1:116 :r€sp0ndent.s mquesting

" 'pay interest on the belated payment of

V'

V In View of '(hit mattm' the writ' patition is
ciifiyosgd' bf with ma folkéwing observations:

E} The iiabiiity 9f the respondents in pay
axreazs cf pensicn, if any, tn: the petitianerg
'xiii be subject #3:: the resui': cf the writ appaaji
penéing i)t:foI'c: the Division Bench.

Petitionefs are gven iibertif’ « 5§:?:3.é;E<e

I'€.pI't3$€I1t&ti0I1 to the 1'espond
of pensionary b€1f12?’fits« .wi:h§,_¥1 %xwo monéhs j
from the date of =fCCfii§2IfL (if ea.’ CQp§;’v..LLAof.:. £5115 ‘

camel”. If such 3. re;3rei;ac11ta1:io13 is :13;é–;:’i’:3,”th<3
rem:-andents dift:(;te:ri t-:)'"'¢<)t1_sid§§:r 3:16.
dispose of the'–s;i:::1& in at:C:.11't1_;aij;:é"ivit11 law
Withm twee n1<}:aths; fi'–C%II} the date éaf receipt {sf

such r€;p:i::sc11.tati0::.