IN THE HIGH COURT or KARNATAKA AT
DATED THIS THE 4TH DAY OF NoVEMBER_2o-1 ;_. A'
BEFORE
THE HoN'BLE MR. JUSTICE A1s'Dj:JI;._N;é,:zsER . T 1:'
WRIT PETITION Nos.254331~446;*2o'10{EIJN--o'1A)
BETWEEN:
1.
Bhaskare Gowda __
S/0. Kale Gowda V I _«
Aged about 42 years ~ - fl } .A
Working as Head Master 1
Sahakari School, Housing Board
Holenarasipura .
Hassan4_33'istr1et._V_ a 7
'Radhad V
W/o.'=K.G. Rangaswarny
Aged about 42'»-years' "
'waking as..Asst. Mistress
in ;MathematiC's -------- ~ "
_ 'Saha1:af'i._._Schoo1, Housing Board
3 "flolenarasipura
Hassan D':sfn'ct
..MaV.nje_ Cowda
S./o;«._Deve Gowda
Aged about 42 years
AA ; «Working as PE Teacher
V' ..Saha1/cari School, Housing Board
Holenarasipura
Hassan District
Raine Gowda
S/o. Kari Gowda
Aged about 36 years
Working as Asst. Master -
in Science
Sahakari Schooi, Housing Board '
Holenarasipura _'
Hassan District '
D. Sundaresha
S/o. Devaraje Gowda _
Aged about 30 years * '
Working as S.D.A.
Sahakari School, Itlotisigg A
Hoienaraisipeira _
Hassan..I3istric_tj =
Shivarama' 71.;
sxo. La}£KfliaH1:'3
Aged .abo1,it' .39 jrears_ 'A ' __
Working as Ass t, Master,----
in Arts - _
Sahakari Schoo1,A~Ho=a'sing Board
Holenarasipnra '
'Hassan District -------- ~ *
" ~ sn1.:.'H_;c.' Bharathi
. 'Aged 34 years
'«...Wo_rking' as Asst. Mistress
in Social Studies
Saiiakari Sehooi, Housing Board
A I A" ljiolenarasipura
Hassan District
(By Sri. M.S. Parthasarathi' &« If V
Sri. MP. Sfikanth',"«7:,A.dVSI)' g
Sycd Munajir Adil. J
S/o. Syed J affer
Aged about 34 years
Working as Asst. Master
in Hindi
Sahakari School, Housing Board
Holenarasipura
Hassan District
B.P. Basavaraju
' S / o. Puttaiah
Aged about 39 years _ *
Working as Craft Teacher
Sahakari School, Housing Board ._
Holenarasipura A
Hassan District
it §§.j. :PETITIONERS
The State or i{arriat'a.1:{a %
Primary' Sccond'a.ry"Education
,, 8: ~ Building
a . - ...1:'n-.s,.AAmb3ec1kar' Veetihi
. Bangalore,--- 560 001
_ by its Secretary
' ' 'The Coinrnissioner for Public Instruction
New Public Offices
Nrtipathunga Road
A. , c_'Bangaiore -- 560 001
3. The Director of Public instruction
New Public Offices
Nrupathunga Road
Bangalore -- 560 001
4. The Deputy Director of Public }.ns'tI--'uction it
I-lassan District I "
Hassan
5. ' The Block Educational Officer'
Holenarasipura Range
Iiolenarasipura
Hassan District
6. Kritika Vidya Samasthe :
Bydarahallilfl H.
Ho1enarasvipu.ra* Taiukg -V 5
Hassan..distriAct_«." ' ' ,
Rep. bjrits-'Secretary-a'i'.'j«, RESPONDENTS
[By Sri. f§i~"R}1 to R6
Sri. Venk_atesh R.' for R-6)
V-i.i'l'ha:'se writ petit1'ons are filed under Articles 226 and
A' ._ 2-A27'.,o1" uthe «Constitution of India praying to direct the
'r_es'pond_er1ts - I 5 to consider the representation dated
19 , 7'. 10
"'««.TI'l1ese~1§'etitions coming on for Orders this day, the
'Court made the following-
ORDER
The petitioners are the teaching and non-teachiriif _
of Sahakari High School, Holenarasipura, :I3istric’.g_r
run by the 6th respondent. According toaathie l4peti.tione19s;.___th.e. at
school was admitted to the salair3r___grant..V_ It is that ;
the State Government has failedvl4l’togv’1’e_lease’the’salary grant
w.e.f. November 2009. l–iave.A representations
at Annexures-M and N ElSfF..20/xlivolf-requesting the
15: respondent November, 2009
and also to .01″ficer’*to’ manage the affairs of
the aforesaid– sch7o.C1.,_p l’Since”th_e’ said representations have not
been cons’id4e1*ed,”–th”eg’ petitioners have filed these writ
V petitions seeking tlgriellfollnowing reliefs:
” fjirect the respondents–1 to 5 to consider
flue”~.:repr’es_entation dated 19.7.2010 of the
if A with regard to continuing of payment
of salafi} grant-in-aid payable to the petitioners.
L _ bl” Direct the respondents to consider the
x _ rrepresentations preferred on 19.7.2010 vide
Ar1neXures–M and N seeking for appointment of
i
Special Officer to the Sahakari High School run
by the 6*” respondent management.
c) Pass any other order/s as this Hon’l:)le=”‘–V.’l’
Court deems fit to grant in the circumstaneesl ‘7’
the case. ”
2. I have heard learned CounseI__fo–re_the it
3. According to the..petitior’:eij’s, the school’~in”lquestion
was admitted to the salary l’gr.iar1t the order at
Annexure–A1 dated_._ V’ to the terms and
conditions’*-mentiolriegl. therein.’ “it~Visl their case that the 1st
respondent’ has tol”d_iVsb_urse salary to the petitioners
herein w.e;f…_4N0Vernbe.f_,” 2909. The representations were
filedwaeslvvper Annexu_res–M and N on 19.7.2010. The 151
resp~o_ndenthas<to consider the same expeditiously.
the result, the writ petitions succeed and are
llacicordinvgly allowed. The 13*» respondent is directed to
.lc3o-nsidjer the representations at Annexures–M and N both
fl_,,…..«.w.,,w_
E3
dated 19.07.2010 and pass appropriate orders
accordance wih law within a period of six weeks
date of receipt of a copy of this order. No costs.
Cs