High Court Karnataka High Court

The Secretary The Common Cadre … vs Sri Kollur Nayak on 4 December, 2008

Karnataka High Court
The Secretary The Common Cadre … vs Sri Kollur Nayak on 4 December, 2008
Author: H.Billappa
38% N45 H¥C§§~§ CGURT GF KARMAYAE-{A5 EANGALCRE

mrsa '11-us 'ms 4"' DAY as mcamaaa, 2o';:eé%';._ .

BEFGRE

1':-gs §-§G¥\.¥'ELE MR1s§I§i}3'T_.J§€'E..§{"Bi.L.tfi'F%§:R   

k*§¥.P.¥i§0.€03G2i2E5_§,§;'{§3';

BETWEEN:

"fine Secreiary   

The common Cadre Cor:2r:§%ttee--»_ 3 V ._  

For Empfioyees «of Primary Ca~oper3a::ve_"T'..   .
Agricuituraf and Rurai 5eye£dpme_nt Baé1kV!td~~..f jv --. 
Kamataka States; fi».£__ur v;;n:<a:a::ac;_ R--ofa.d; V
C%:amara;'pet.2'Baf1*gaio:'é-.5633 818" _  

.. .  'V _  "  A PETYHONER

{$32 8%': ,G5:opasa;z%§'s;%.%;}a%V ;*%«i§§'e--g};}se --- Adm}

£-_Ef.§2.

 '§v.':_ :3ri;,§{ei§s3rNa3}éE;ii oréer at Annexurefi, the seccmfi

rs:*fg;§s4es';§5:§'eza§V_hafidirested the petitioner to pay the saiary of the fimt

A V:Vf'e3por:,¢1!e~r3'H.;§fv$i}e peréec; from 23"?-19% to 33"?-s em

_-%¢.'~;;*§§:;riieve§ by mat, the petitioney has fiieé this writ petition,

 ~ ;  ,  $24 brief, ifm facts are, the f§i'$¥ respondent was warkéng as

‘ ‘ai”s-égervisor at Saga: in ?’C.A & RD. Bank: He s.:.:a$ tsansférred tn

.– Sraba by srder dated 3-3-3996, but, he was not aiiewed is @9214

there. The tyansfer srder was msdiféed and he was pesteé $9

RAJ

Hcsanagar, where aisc, he wafi not aéfswed to work. fhereafter, he
was transferred to Kappa by aides” dated 22»?-$96, Hefafas not

afiowed ta wcfk there aise, The firm respondent appr¢a¢§fi’e§i”-ihés

Cesar: E: W.PJ\§Q.2823?;’€996, This cwzt direatadfi-e’§§i§%’£}:$r§§i’—–‘§.é~-

seaside: the representaécisn ef the f%;jst.,;*j¢$;’:>::s:f*:’&é:’i?::f:’_f§éicQ?’d§n§§y,*.

the representation ef the férst responzient :§*:’as–5be2;~;; ¢§%s2;d”*;’s:z§

by W59? éated 3G.?,’E§S’Z. the Efst«…fespé$r;-déxrzt V§’:a;:sv:i5;1e%,g:°§z._V§ii;fe_:;§:’sejd? té >

regort ta duty at fiagazi Acco::éi’iVfi’:g1i3!.§VVt§1é’fi:*§t’§esfi¢nc§ent has
reamed foei dzgty 3% Sagf:;§f -an S3S_?, “«The saiafy of %he fits?
respcnderzt has not beenfiaiij :t?:a”~.§§é:’:§f:§§’-from 23.’?,’i§§§ is

3&?.’%:_99?_. – X fresponderéfi has approacheé {he
second’te_s1?,~m§en£’ ézéj*;:.’2§é;:§g€:e”‘§~.:e¢Laa–‘2:0$;2§93«~@4; The sesozrzfi

resgjmnfient 4Ey*-.::;ric§e f dé’%’edv 2»?-23% has éigected ihe petiiiener ts

. ” &;péi%§;«:éhé:%’L3a¥7’ar3§ cf t§fé%*E% st respendent far: the periaé from 23-E?-3§§8

‘ .. :Vter.j;.33€r- . V

.fi«;g?§:”i$véd by that the petétézmer hag féieé this writ getitéonx

7:’. ‘?he ieamed cmnsei for the petifiener corztendeé thaé ‘me

A ‘p»e;t§é§cner has not wo§*kec¥ for the peréaé from 23»-J?’-«’E§96 3:6 3%?»

‘£99? and tberefsre, the peiétiener is mt’ Qfiiiiifid far the saiarya He

aésa submitted mg? the aonaerrzeé bank is mat a party 20 the

V.

.|.’.-.>.

proceedings and tfzerefare, the imgugned er§?e_r..__’4;:é1;§’§séé;::”‘%§;e

sustained is”: iaww

8. As agaénsi this’ the Eeigzrraesfi-T ;ai~:s:T3r%.;$1e§”§<$é"V:§=2.§ =a§§,r$t

respandent aubmétted that the f"%rsi:__~:'es;3é:3¢'5e'awt vveTs'§?*1§Ar£§;f:etr§;«3 L.

Sagar ta Samba and thereafie§V;VL'L'E§§"V'Hg$aréga'f:avfad gfizereafieg is
Kappa and §f't aéé these gazéjféees, r;e;.f%_7pandenfV§¥§a§v not afiowecf
ta wogk and therefore, this Court in
wfizazsvsa znés Qsaééz 3:§§¢t;ed.ihé' petitioner ze censiéer
the represié'§ét;¢%fég%%" §§2s ;§é§néént and accerdéngiy the
;'epre§é'rifati¢;§i: o:f.§§§é§ "f§r$i'.V{%ép;z%2§iei1i:"§i":a$ been considwed am' by
crdervldgtévzi: .re$p$r%d@nt hag baerz fiiracied to
fepari fe£VV'd2;;tyv.at¢V E';g;fg§2_;'" accerdingiy, the first rewencient has

%'c;r d::i1%*,';"–~iai…$.;B§8r an 3'E~?-W97 and he is werkéng there'

» :§~§–ss_ aE$,;§ ;-3.a%s§::;%é':"E'€€3:ed that the firsi: respondent was not aiicwed to werk

aria themfareg the petitioner came: contend the

f§%§§ resfiorzrikzzt is fiat aniéiied fez)?' {ha saéary for the pezicd from 23-

~?~ .

egstéfied far the miary for the gsericd :§§’é§:*s*:’-2j3g*fg3i9_;§’SAT§§3–?. V ‘

‘€216 gemnd respandent considefing ‘£!~»{aV rnéatéfiai e»’e*z_V:91ec:§zr«:i s§§:?{i_.;é’§sV¢

taking me aaresideraiion the fa£€$”~Va_fid c§fm;ms{am;e”s éf’éhé casé V

$335 déreated the petitionfi’ ta §a;§.£..i:i}{é’V$a’is;:fy of f’he..f§rst:§respondent

fat’ the mriofi from 23»?!’§ is -.459 not find any ewes’
63°’ i¥iega§§2y Er: £1; ?herefo;e’,”En« é}jyVca§s»si_§e.£f;ee:§”‘i%*%7’e%é.v, there is as merit
in zhés writ petifiionéahgi héncg is,_ fié dismissed.

Aé:;ardE::égAV!§}»;-“§.t ~§:3_:ii:i§<s»:1§1'éé:é%<fi_" 3 '
Sd/-.

Iudge