IN THE HIGH court? as KARNMAKA,
DATED mss mi 29'" em: as mwuasn, 201$ 1
BEFORE
ma mums MR.JUSTICE.H.B'1LLfisPPFs.:'.';V. % k
WRRT I
Bommalingcsltxwans g " A
Sidlckona, (}.D.}~Ialli Posy . _
Si.ra'I'aluk,
Byits . _ PETVPIONER
1. s/osrt,};,B..~s:1avi Hobli,
2 _ ffaitlliasbist
..jmgh~-school,
Rear Soreklmtc Village,
= Nahhai Post, flcllavi Hobli,
v Taluk & Dist.
" Rap. by its Head Master.
11/,
3. The: Deputy Director of
Public Instrucizions,
Tumkur District,
'Fumkur. RESPONDENTS - 'A
(By M/s. Vishwanath Assocéaues ii:-1' RALR2 sd.' = « :° _ .
Sri Sumsh S.Karm-adi, HCGP fir R33; 7
This Writ Petition is filed under snnci
of the Constitution of India p:.*a3ri_;t1g toqnash :'rhéf_J2;dgment , *
and Award datnd 22-11-2005 'iz_1"*~MA(EAT) 'M':/G3 by the
learned Pr1.{)istri:ct and Scssions"~AJ1Lr_1ugc Ahiiemtgcr EAT,
'Fumk11rvicicAnncxm'c-A.and
BETWEEN:
Srinivasa s/G...
Doddatlfirnmaish, '*:;, "
Aged about 3.5" .
High schoo3.Tcc»gh.=gv,.%' ' ~ _
R/at. ha'
New Sorckiinte Vilhzge, "
Ne}ah.a3.,Post, Bcl1aviv"Hohfi,
Tum1:1:r'Ta1uk " .
. PETIWONER
( By S'1i_Arun° ma : " r for M] s.Vi.shwa;.3ath
L AND':'=--
shwara Education
..f%iety,
Sifflttkflnda, G.D.Halii Post,
Siija Taluk, Tumkur District,
T Rcjtamsentcd by its Prcsficnt,
.. ' Secretary -~ S.B. mah.
W.
2. Sri.R.Shivak1:n:1ar,
Head Mastcr,
Bommalingcshwara Rural High
School,
'I'u1nkurTaiuk8s{)ist:ict.
3. The Deputy Director of
Public Instructions,
Tmnkur District. .L'.'=_RESPON'DENTS f;
(By Sri V.R.Pra-sauna for Rf? ~
Sri Surcsh Sliarmadi, HCGI? for '
This Writ Pefifim is filed"un;a!-at are and 227 of the
consfiizution of indiapraying to czuashfiwe passed by the
Educafionai Apg:95.!;ate-;jVTr_ibua_a_l 1~2m5 vide Annexure-F
in M.A.No.1I2€303_.-bniy in sdiar to the direction of
reinstatement toasty image offim by trw respondent No.1
'
Thersé on for Hmrim this day, the
Court made flmefoiiowjngt "
.....
_’_.counsei for the petitioner andAt!’?e learned
for respondent in W.P.Nc.63I2006 are present.
‘filed a compromise petition under Order 23 Ruio 3 of
reads as underv-
5/
‘ The petitioner and the 1’
respectfully subznks m under-
1. The above W.P.No.63!2006…..is4
Petitioner Educafion cmnzmgs;sg%
Orderuudgment and award %ed’22’?’–§_1-20C)5.”_[5!TlT MA
(EAT) No.1i2003 passed ‘i:ag”‘t£*se
Session Judge and mmbenyieai. rum, vagae
Annexme-A and 3%
dimcting the Rama’ the 1″
respondent Afilant of the
Pafifionet; as –£éa6h:é’r’–?.”in..SI5ciai science
;and5:t£:–‘;’–;3ay4.j_a!i’-«”sélary_ and allowances
payabl e–.t9′::hi:gn am from he date
otfi:ih:a&tmS%appé$:aii.
2. ‘ mg writ pwaon and aftat
:,’.”.eafing,u dour: by the order dated 19-1-
‘ . “*’-*~*”io grant an interim order of stay.
order dated 6-3-2006 on I.A.l for vacating
.7 Cour! via pleased to obsewe tha:
is to work at the place indicated by
.% sociay which hang the High School at
” . ‘émawgunas ofsim Taiuk, Twas: District.
3. Thatsincethefiraspovndemdidractaccept
theaffarmaclebyfi1eP&%Socidymdna¢mined
k/
5
unauthorized absent, Sm pafitioner hfi
déscfiirvaxyactionanduponconducfingemuiryand
onflxebas§sofenquiryre;3ort,anardarofw’mimfim1 ._
dated 25-2.2003 in No.17/2oo7.m came to he
by the pefifiener socialy, mm which . x
mm: pram-rad an M.A.(EA’l’)?J2008 % 5 A-
leamed mm a. swim Judge and E.A’r-.{j
Tumieur. whim is pending
4. That the 1″ rapondmt in ttha V’ J.
cnanangod the am
22-11.2035 in MA (Em
mam Prl. Dist 3. EAT,
in s 6 I’ar as d% re-
*mWmM$7#n¥ and M mom ‘0’
directiogi -to to re-inmta him at
Ri’wal ‘H5gh same: at Ganfiganahaifi
% ‘%mI;ju;ae$%%Tumkur 3. omact. which writ petition a
V 1kcsu;;aga%fm%&:e above unit pefition cm by the
‘ Pe:itiotjs~r.’Ed§1cation Society.
by virtue d subsequem devdopmarm
ahs3__Aih purstama to the order of tormimfim cam 25-
the em: impugned in was the above writ
though my not be available and the writ
pefifionsmay not survive for comiderwon. mm
intervenfienoftl’|ee¥w’smdwei£wisha:sofbc£I’at!1e
1/
Paths’ . pehh’ ‘one! and 1″ respondent have a1*i.\w9d.f : [T .
an amicabse sefiiemmt on the roumvmo ; –k % AA A %
(5) Tim the omv attenna-man o5–_1’2+2e%ock y ‘k 7
and 25.2.2008 passed by the T
tennimfing the 1″ agllé
responwnt is wirostated as *a,
science at Sim Tam.
Tumkur District at and other
benmfits wmmt mo: rrmgoa
(ii) to have in
atfiniésgundi Magi: Taiuk. Tumkur
u¢smm;;a v;.e.r.o1-as-2am;
(ea) * ghau fiotward the order of
‘aM11§’ 1* respondent to fin Dept. of
‘Kamatalm for necessary approvai
A ” » _ av:mga»qu%r_éd under kw.
‘X __ ‘av), the 1″ respondent shaii wimdmw the
_ an M.A.(EAT) Ne.2I2008 pending on the use of
x Prmist a. swim Judge and Member,
V’ Tuazkur.
(V) That the 1″ rospondant teacher has no» ciaim
against the petflioner and an the claims mina the
petitioner iswaived.
L,/
Wm-arm. it is respocuuny prayed that m
Couxt may be pleased to dispose off the my’ W:
patificns in terms of the above ‘arri~.i§d»éi». _
in me imam: of justice and my.-
2. In View of this. are éi-f
terms at the compromise entaed It is
_ 3
J “ViT’u.dG9
NT!-.