High Court Karnataka High Court

State Of Karnataka By Secretary vs L Narayanachar on 27 October, 2010

Karnataka High Court
State Of Karnataka By Secretary vs L Narayanachar on 27 October, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
   T_ " 'TE£'E:DfRECTOR OF MINICIPAL

5f(Dy_ SR1 13 VEERAPPA, AOA. )
_  Ah

1' 1 SR1 L NARAYANACHAR

1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 27TH DAY OF OCTOBER, 2010»
PRESENT H A A

THE HONBLE MR. J. S. KHEHAR, CHIEFQTUSTTOE -  A

AND
THE HONBLE MR. JUST1CE«;A;"--SZ EORANNA "  
WRIT APPEAL NO. /2O1=O  (S+R)   A

BETWEEN

1 STATE OF.KAIE{NAj_1'AKA' _  
DEPARDMEIET ORUREAN DEVELORMENT
    *

BANGk’\LCi_R§E_3– 1″ A ._

2 STAT-:E ‘ ‘
DERARTMEN*1*..jOE’R1NAR¥cE
V1KASASOU’DHA .

Dr. AMEEDTLAR VEEDHI
ABAROALOREDV _
‘- BYTITS SECRETARY

._ ” ..1V%AD’r’41N;STRAT1ON, 9TH FLOOR
‘ SIRM SVISVESHWARAIAH TOWERS
Dr—.I AMBEDKAR VEEDHI
BANGALORE …APPELLANTS

._:D

S / O LATE LINGACHAR

AGED 62 YEARS

R/ AT “MATHRUSHREE NILAYA”
ST” MAIN ROAD, 3RD CROSS

1 ieernedv» 2 Single

2

KALAKOTA MUNICIPAL COLONY
CHITRADURGA

2 RAMACHANDRA

S/O LATE M NINGAPPA
AGED 61 YEARS, R/AT NO. 2886,
PAMPAPATHI ROAD, 2″” CROSS
SARASWATHIPURAM

BEHIND CIVIL COURT MYSORE»
MYSORE

THIS WRIT APPEAL IS ‘ITILED U73 ‘4 THE
KARNATAKA HIGH COURT ACT -PRAY-LNG TO”SE’T ASIDE
THE ORDER PASSED IHitfHEA’_w.P,1\:’Q.e13419/2008 DATED
I0/08/2009. ” –

TI-HS APPEAL COIVIINGV ” ” PRELIMINARY
HEARING THIEDAY, EHIEE JIIsT1cE_v_iDELIVERED THE
FOLLOWING}, . W .

. . ‘ . ..V ‘I V’ ‘V . T

_Learned._e0uI1se1 fer the appefiant has raised a

A tddthe of interest at the hands of the

Judge while disposing of

2 L W.I§’;’N0.v}’34:I9)’2008 by an order dated 10.08.2009. A

DperuHsa.I”V–‘0f the impugned order dated 10.08.2009
te§;eeI’e, that the Ieamed Single Judge directed the

A ‘payment of interest at 6% p.a.

I A; L.

4
learned Single Judge, directing payment of interest at
the rate of 6% p.a., on account of delayed

dearness allowance.

Disposed of in the aforesajd°tern’1c,V

1 *iS’£:i.uCee

znde§x:. ‘Y/ZN « , H