IN THE HIGH couliw or KARHATAKA
CIRCUIT BENCH AT DHARWAB
DATED THIS THE 9TH DAY 09' JULY 2965' % j :*: *-
BEFORE V
THE HC}N'BLE MR. JUST§CE:=$. AB!'33JL'--1$I.A$EERVif--..__
WRIT PETITIOH sogggisesigofia .
BETWEEN:
Baicharzdra Sicidaljngappa' _
Cihoushetty V V
Aged about 63 years «
Occ: Refized Z.
R/a. Nié-224:é;'é%1?1§iI:-fit
Haveri PENTEONER
(By Sri. P. G.«..4§C11aii'12%é3;Ii:3iIt1:1},z,
H.K. Rsvanna Sigtiiiappa Advs.)
of Karnataka
A Rey. By; its Secretary
" Education Depafitment
M,s;~. Building
' Bafigaiore -- 560 001
" The Commissioner for
Collegiate Educzatiozl
Palace Road
Bangalort: --- 5360 GO 1
1'
3. The Director of
Collegiate Education
Palace Road
Bangalore --- 560 O0 1
4. The Deputy Director of
Collegiate Education
Dhazwad
(By Sri. K.B. Adhyapak, AGA)
This writ petitionisfificvd"eif1{ier"}X1fi:ie}.eve'V'226 and 227 of
the C3onstit11tio1:§_ef,Indis_a' praying tQv"d_iI\I:Cf¢'§";16 respondents to
compute and pay refirement be_z1’ef:it:M:tc.
This gig-;1v’fDVI ‘ hearm g this day, the
Court made t”.i1e”f0ilgt:§ix1gi ‘ e
,j”e..:nBm.
5 In £;’.ase,”‘ tee eefifioner contends that he was
.’ V. “‘Werici1{.3g*é’s Seiieefiitendent in KLE Soeietfs Guddeppa
He retired on 31.03.1998 after
Ajage of supezmfmuatifion. it is further
‘ ‘Contende§iA3~ that the pay scales of the State Govemment
“‘Lem.;;1e§*ees have been revised with effect from 01.04.1998
the benefits have also been extended ten the emyio ees of
u private aided educational instimtions. Hewever, the saié §ay
seaies were denied to the empieyeee who had retired between
2
‘$2:
“¢»¢’4
01.12.1997 anti 3}.€)3.1998. Feeling aggrieved by the saiti
order, several employees of the private aided ixlstiiufiqns
have filed the Writ appeals in WA. No.343–34_?f’ _
800-830/2000 and other connected mangle: 2.
direction to pay the eo}:{zmutafion:;ban€1_,A§’3€1i?{3 V.
revision of pay scales as 11;-:emme1;ci’e{i by.v”V–fheV St?’
commission. if is further eofiiefiéed zhéit. appeals
have been aiiowed on .Anen1o.1fe~A order.
However, the petitiofier hag r.:o’£ “E5vee–2f1:[V the relief in
accordance oxx:§ef._”– .. V_._j’1:’:§f1ere:{“oz’e, he filed a
IepreS€nfatioxzig;£o.’:fl:e. msgooxzdefit as per An1:1eXure–B on
24.042003,’ “respoxident has not consiciered
the said it<pfesefita1Eio_n',Ve::ii1e petitioxzer has filed this Writ
_ seelcjng vfe}1c;wing reiiefs:
a writ, order or (iirection in the
A ng3.é;L1r!e}’o1f mandamus directiizg the respondents
V ‘éoeompute anti pay retirement benefits such as
A’ coiizmutation of pension and DCRG by
fealculating the tieamess allowance at 1510
points as contemplated under para 6.3 of the
Governmeat Order dated 18.01.1999 and
filriher ciirect ths respondents to pay
dificmnce amount to the petitioner as
by this Honme Court in WA. Nos.343~34*£:;’*20{:§)’?.%3M”
and 800-836/2000 and <;q;;u1;ecte;,:""':e§§;:f:éi-zé.
(Axmc:xure–A). _ '
2. Direct the rcspondefits_ =3″
mandamus to consieier’-.1jepz’éSer;tat§6§; ‘thew
pefitionctx dated .[A11;j1é:Qi:e’§B)Vf:i12
terms of the ordferzt da§;i%i”_
Nos.343-347/2006 ‘A _1an’c’i.. .§’I’»$00:{zi3a,]2Q00 and
connected 1 ” ”
3. ggftheimj éizectien as
this E%If§1;’:i’.?’;s1€’ under the
case, in the interest of
jxisztiée 2£ndVVecfi_;»jf;j;zv.«’?
The m.”ats:_i__:¢:§l,on record clearly estabiishes that the
»p§é*i%ti;>I2.¢r«.i1..2T1;s””v fileci a representation as per A11nexur€:-B
It is the not the case of the
. resi$i:11d”v2i¥1tS that the said repzesentafion has been
N u . ::ccns§deii~éd. No objections have been fikad by the
_’ f’e$4p0héents. Them is no reason a3 to why the
“‘répI’esentation should not be COI.’1Sid€}.”f’:d by the SR’
respondent at an early date.
E;
3. In the result, the Writ petition succeeds is
accordingly aiiewed in part. I direct the 3″‘
consider the representa’elon at A;1meXure~B .,
in accordance with law within a gtl:i;’jeei
the? date of receipt of a copy Qf this and T$i’i3′(:i aA’ c<}};}jf'c3f k'
the said order to the petitioniér. No
costs.
CS