High Court Karnataka High Court

Basavaraj vs The State Of Karnataka By Its … on 18 December, 2008

Karnataka High Court
Basavaraj vs The State Of Karnataka By Its … on 18 December, 2008
Author: S.Abdul Nazeer
IN THE HIGH CQBRT OF' I{.r'-SRNATAKLA

CIRCUIT BEECH AT GUL-BARGA

DATED THIS THE 13TH DAY 012* m3c:E;vz!3E12..A§.2%308f "   °'

BEFORE   

THE :~mN'nLE MR. JUSTICE s§'~.a.3.'!_iUi., !9fA$ZTE$R   '

wan' Pmrrxnn am. 1'3:;9.9;2«97t3e$   
BETWEEN:   ' :

Basavarag'
E':/'0. Veerayya ~. V V
Sifice cirztcci. E111?' his .}_.»,£<?.   

ShiVakufi1:ar' "  _l'

S/0. Ba1:I3.1}fiiSSi€)11€Ii'
Tewn Municipal Council
Shahabad.

Dist: (julbmga    , 4. A :~z;:Ffg$:_z»{§_ié;'¥:-i;)'t::'¥;zT;';*+,:s«. 

(By Sri. $3.3. E{umma11,AGA, f-:31" R~1 'i.c« :i§.§§T3"
R4 rservezi}    

This Writ Petition ';fs~~.fi1ed;"u;;;;1e;_;s.;~::c;es 2225 &. 227 of
ishe Ccansfiiufion of India;'pra§*i,*;gi;--.t:.; £{1'LL'T,(%.5C>t f?~_~3 to IE-fix the
ggension of the petitioner in "the sééale ;&,....R.*3._§_r22_.

Easagmag, the cqjigagigl petitioner, had hem} worieziilg

. _ as a.» Opsefafifierv §_1;;_'T:>:x;*:2 Mtzniaiyal Council, Shahabad,

 Gégiiharggz  He rctired from S€IViC§3 on 30.11.2093"

W11'i§:--=,A'he    ssrvice, ha was given revised pay 3931:

«V atta§'£2sd"*ff;.~ iftié yeast 01' 431$ pumg ogzerater w.e,£ 09.63.2098

 thzf: 3&1}: of Rs.90~--:2G0. It is the case the cf petitiener

.  t;E2.a1t'2i§hile fxixag the gaerxsion, the 3"' respozment raised 33:1

V' 'cxi3 jectiQn with rsgantl ta paymfint of rfivistzd ;:3ay goals.

According to the 3"' xzzspondazzt, the getiiiozzer wag entitleii



us

for p€'f3.1i:':i(3I1 in the scale of 80443 and not in the scale of

Rs.9{}-5200. Therefore, the 43" mspmjzdstni passed an 0r=fi1g:'éi'T.

dated 30.03.2003 dimciing recovery of excess   

pay and aflgkwancas paid to the p€titior1er_  T

texminal benefits payable ta him. Baf§av::fifaj x J 

said Carder bcfere this Court iI1 W.P' 4I'%Q:'4..162Sj]  '

this Com": aiigwed the writ  b§:. _ ¥:ni1Q=:r.'1v;da i;Ve{1
19.072095 and set asidrf At:ii§éX1§fi€~V B-.Qrder'?;Si11§?V in so
far as it afiects 1:115 interctfi   and the

{Director of Iv!§m'32e:;if{2a1 : AC¥mi}3iSt3T'§{iiL'I1,. ajfsangalorrs: was

dimcied  "   "Va"a§ter after afierdmg
opportunity {Q the §t3'.»1;:}kI1'-f;')'iJ.g'V."-'KVI";-.,':'!Vm3.t3 eperativs gortian of the
attic: passed.  !:.ta3'.$_CT0m_,'tViS'bLVas under:

 : t1":_€ facts and circumstances of £1115',
r'.--(:;21s§é, {£_::«:t  made by the petifioner is; will
 thfi writ yetifiarz is aiiewed in part.
Tfifcj fingyugned C{",)I}1}ZE111}1".iC21ti{3I1 at An.z1e:~=::1re-C in

AA VT  {fir as it afieets the interest of the petitioner is
 Cbnccmed. is set aside. R€S§303.1é6l1t N92 is
dimmed to I'€'~€Xa1'{iiII€ tbs: matter, afisr affordixrxg

a fair and reasonable opmrtunity tea the
petitioner, within a period of three moths fram

£33.-E: data 035 receipt sat' a. copy of this 02:36:12 If it is

7 LR



(3) to issut: a writ of mandamus dixweciitzg the
£'€i'.'E":pQ11(i€I1f N93 :0 3:e--fix the petnsien of
ihe petitioner in the scale {sf RS.90--;?.()O
from the date of rfitirement and pay all 

consequential and monetary benefits:

{b} ts) i,SS1l£'3 a writ or dimction or  

deemed fit ta this Ho11'¥:31e {34:=11rt_,.V__'1'i_'}L'  M

circumstances of the cas3e';"i::.1« J:11t:: iu_t&_i'£:S'_t  L"

f_)f_§11Sf.iCC with. cost,

Ch)

I have  \ learned £Zf:3*1:1:V:);:'$}=:l"1'f'r:;>;* the aparti:=:sg.§

 It   V;ijsp:it€.Vv_£h,a.¥; pursuant 13:) the order of
this coast'\;;.p.._:&:;:§;a:-:_s:q::;20o4 dated 19.07.2905, ma

Direcmz" Miixzjréipai' Aflmffaisflafien, Bangaiore, has fimsd

 'flag fi€fiti~:'_in€i":.=§ pay  at R:=,.9€3~200 and has dimcted

' of f€$w68,441,1~ recovered from the

pe1:itiv:}izer.,  has further diztctrsd ;ve«f:i.xa1:ior1 {3f £3.11?

 "-v.__§3cnsi0:1"the petifiener. 'Z'11<-:v order 03? the Director of

  V.?v;I'11I}}:(£fi§3E£l Administration, Bangalere is at A2113-£:x:um~D.

K  to the said oxdesr, the 431* mspondeni has raefundeai

 sum cf Rs.68,441/~ ta {ha petitiemczr which is mat in

diapute. The 4&1 respondeni has fcmvaxfled the 3323332213?



papers t9 the 3"' respondent for fixation of pension ofhth-3

pstitioner in a scale of Rs.90-200 as per Ann-:xur£:~E.;. _:

matsriai has bmn prociuced by the 1*espoI1dents~§_ té” .

that the pension 0:” the pctitioner has fifxen fi’?’t3{i’ “‘:’hf’.§”‘5.-3-f.”(v§_}.(‘.’ u

czf R396?-269. Therefore, ; direct ?.;;1e.3%fé1 ‘4rag’p¢::-351::-LLA_’_:o;, 7

cansider the requast of the p5ti€if311er ‘fQi*:*c-fi:~<é1;i;»n_g:sf Zfilisé

psnsion in accordance with law: ;§{'pe::1"dé égf thy-52:3
months fimm the date offéeeipfi of a "§:”%3{)}.77{:l’_’VViL.¥;l::,;(L’£§’; j.N0 costs.

3d/-.2.’
Iudgé’