High Court Karnataka High Court

A Ramappa S/O Eerappa vs Common Cadre Committee For … on 2 March, 2009

Karnataka High Court
A Ramappa S/O Eerappa vs Common Cadre Committee For … on 2 March, 2009
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALGRE: '  

DATED "mas THE 2"" DAY 01? MARCH  M '. :1 T 5       A.

BEFORE   

THE HON'BLE MR.JUSHC'E  :L%%g .,. :'%

WRIr1>E27r1oNNo.5:9_gx2oos   
BETWEEN:  PM 

Aflamw   

Sfojierappa, V   V _

Co-Operative  'Q '  ._  V
 --  PETITIONER

 flli, 

Mysore I;)istIict.   % V _
( By ws  Advs.)

 " »   df--P.A.C.C. Banks in
 Myséfi;  .Cl1amarajanam' Dimict,
' A "Rep1Imet_§efl by Member Secretary,
"'««..Cz'o.__;M.l,3--;" D.C.C.Ba.nk Ltd, Nehru Circle,
 Road, Mysore.

V ffimnoaa Ca&'e Committee for
Mung of P.A.C.C. Banks 2:1
Mysore and Chamarajanagar Distriats,
Cio.M.C. D.C.C.Bamc Ltd, Nehru Cficie,
Ashoka Road, Mysore.

 



3. The Prhnary Agiculmre Credit
S lL   T' _
Rcprwemed by its Presidanl.   A'
S E I-I1maa;ma.._ 
Mysore Diwicc.  " "  V

4. 'I'heStateofKamatak;L,   
 by  fut 
M.S.Building9 L ' i %       %
Ba.I1galore----56000l._,_._    

(By sri.G.B.Mamama.:;f' '  re: 'ii--1:tn:i{.73" 
Sri Shash&<fi1aS'gf~.S§"' ~   H(_3GP=§xiR4)

 

ms Wrii'    Articles 226 & 227 ofthe
Constittxtionof   the letter (med 31.3.2008
imled by R1 3311:! R2,   

    on for Final Hearing this day, the

 "VCieu;xfirma¢ie§'t¥t§'f{;Iiowi1:g:

 was. workmg' as a Manager of the Pmmy'

  % '   Credit Co-operative Bank Ltd, (for short, 'the Baum
  Iimmun:_  '  Tahnk, Mymre mama' ' - The Bank is Wu unda the

VT   of fine Kamamka Co-operative Societia Act, i959 (fur

% 'A shott'1heAcl'). nmhmmeofmepaiximamzmsdmofbirm

E 15.1.1953. A1 the time ofthejoiningtm Bank, he and finuim
3:
33%

-..

 



2. Respondent Noel and 2 have filed  

objections. It is comnded that

ma filed writ petitions before %cougteg;geew.p.r§o.4.5?z9/2364

seekmg’ a direction” to respondent 2 f’é)i<Vthe1r'

salary. In the said writ an order on
28.6.2006 to pay
salary to the éageagm to the Registrar of
mat all the Societies
make 1 fimds created under the

Cmmnon mandatory on their part to make

oaf'"fl:e–.–.c0mxflmtion to the Cadre Fund of the

The petitioner has flied a contempt
Noe: And 2 in ccc No.23f2007

of the order in w.P.No.45719r2oo4 dated

' and that the said matter is peming before this Court

Neal and 2 have denied am pet1t!0ner' * has furn§hed'

original S.S.L.C marks cand, cmmuazive record and cilia'

cextifieatesaitbetirneofjoiningtheserviee. Itisfmthercomended

Q».

4. On the other hand, aoomoa Ativocate T

respomiem Nos.I and 2 submiw {mt

respondent Nos.I wt! 2 in
Registrar of Co-operative the
Bank has produced the The
petitioner being tho the said
documents the age
proof, College, Pmdavapura,

peat!’ finer is has pro¢1ced 3 copy ofthe S.S.L.C.

«sf binh of the petitioner is shown m

ko;3.1§s”0. It that in the writ petitinn flied by the

% M petiti6~n.¢i’in x%v.§;o;o;o45719r2o94, this Cotnt has clearly held tho: the

is by the Cotmmu Cadre Conmlittee Rcgzlatiom

‘ Registrar’ of Cooperative Societies. Tixis Court has

the Ccamn Cadre Cmaw e for paymm of saLan$’ due

the Therefore, the petitioner is not guocifioa in

K

con1endmg’ that time is no relatsfi ‘ of mwm’

between hitnselfandrewondet11Nos.1 andV2;”‘ A

5. I have canefinlly
teamed Coumel at the BarVa:§Vd on

5. m .< is am there is
no rexaamsiaip between himself and
salary by them. Unda
the % respondmt No.2 to the third

t-Q petitioner as its Secretary with effea

fi7zxt3.&<!'§.3;f2()08:_'is:ViL1A§'ga1 and unenfarceabie. There is no meat' in this

othershad

~..__ ti!egi 9. in W.P.No.45719/'Z064 for 3 direction to am

_ V tepaythea1thesa.lm'y.Infl1esaédme,
j has recorded a findingthat the thkd wndent Bank is
by the pmvisiom ofthe Common Caée Conrmitta

Regulations framed by the Regim ofCoopermve in

Ks.

X

30

appoixment ofthe pditienertothepoainquefiion.

has not produced any material to show mat the H

indicated in m said pmposal has been accepted.


his daze ofbirth ceztifiwse issued hy_the   fem    ~',:;.~,,-3;'  

akso not in dispute that the    a V

d1spute' as per    third

 

respondem amongstptmrs    the age proof,

the qna]ificanon’ V % L orme Banks and
for a Service Regiaa’ of

prociwj his under his own sigmure with are

‘R1’and’R2′.Theagepmofissuedb°y

College, Pandavapura, Mandy: D1s£n’ ‘ct is at

These mm would clearly mdimte am the

ofulfi:-‘§Vh ofthe pefifimaer is 6.3.1950. A1 thetime ofargusneats.
V A Coumel for rwpondm Neal and 2 has produced S.S.I…C.
V’ méxaswdofnxepetuima-ominedfiommexamaakaseomuary

K6-

Age} amended by Kamataka Agt No.22/1982 states ‘*

any mm equivalent theme, the date ofbirth and age

itlthepresmcasesirxeethecomaryisnot mmisnea A:

H

w@ ‘ Examination Board, which also indicates
birth 9f petmmes as 6.3.1950. Since & V’
petitioner nag. disputed the con-emy
cfitected the i:oaned HCGP to .-eievm; the
HCGP has produced _by the Board
pertammg’ ‘ to the Board
(Public 1968. Leamed
Coumel regfiexs nmI1E8tlwd’ ‘ by

the §aid towers at an undfi
point of_t’i1neu’1mk.e date ofbfiih ofthe petitioner is

M . V_ who has pwsed the SSLC emmmaI1’ ’01: or

thefageadofthesavice,ihepeti1imer!1asoomeforwardwifi1fl1e

5
Wk:

_,

I2

preseza writ petition for a declaration tha his xof

15.1.1953. The Hotfble Supneme Cour: V’

petition filed by the Government x Af%

service claunm’ ‘ g a younge: aw “ass: ‘efé?I&nd1ng__ ‘ V

services should he
STANDARB c0MP41W1;m, VS.

- AIR 1995 sc 1499)     
that petitioner was born    second
rmondent was    infomimg

hirnthatthepetiticmeriiag ;ug5.32oe2 mdhse

cannot be id’ tooomfi séiz:

3. petitionand it isacconfngly

No m.

§E§§§