EN THE HIGH CCJUR'? CF KARNATFXKA AT BANGALCJRE
Dated the 7"? day of December 2010
: B E} F' O R E :
HC}N'BLE MRJUSTICE : v.JAociitli:_sa:.»9a,, --.
E:-~ i5()«4. Shruthi . C.ana1ja.. :f.--iousiI1g1~.Layvo1:t.i.V ~
5&1 Cross, J.B.LQb£; Road, V _ ' '
MaI1ga_1ore--5'7C) _ _ V "
5. " ' A ...Petit:i0I1er
( Kédilézya. Advacate. 3
AND:%,..
1. The: Co1fim_is:3io11 for
fjpllégiate of'--Ed_ucati0n_,
.' V. _ "$331358 Road, Bvéiigalore-560 O01.
of Collegian: of Education,
" A Pala(::f:-- Engiid, BaI'1g'a101"c--56Q {)0 1.
é 'f'I'1.£':;"J.0;;ti'.x1t Dimctor of Cofiegiate of Educatmfx,
n T Uniéztirsity Coilege Campus,
V VMangaiore--570 C301.
The Principal Secretary to Czoveinment
T of Iialnataka (Higher Education},
Edzjcaésan Departznent,
M.S,Bui1dings, Amadkar 'V€:edhi,
Bangalore -- 560 00 1.
5. Suite of Karrzataka,
by its Chief Scscrtztary tn Guwrnmcnt,
Firlazme fkzparunaat (Services--I),
3
3. The learned counsel for the petitioner contended
that the petitioner served as 21 Chemistry Lec:tt1re:f»""'e_t
Cianara College. Mangalore, and he joined the "
1.7. 1975» and though the petitioner got 'A
year 1996, he was eat off two
increments in respect of teed moreover,
the petitioner waeafiso to
the pay 1'eViS?i»C>I:1' be paid for the
period from Therefore, the
leaxned fjeeessary direction to the
respondent-é; this
_ iea1’r1ed’ “—–~G=ovemn1ent Advocate for the
V:*es§:o::de1=:ts-Stete. submitted that the petitioner has
tfifference in salaxy, revised pension and
tt”‘~.«.’_two ad%j_iti.onal increments and. in the additional
flied, it is also stated that the petitioner has
paid the pension, DCRG and commutation of
~ .4 :fpe§1eio1.1 as per Government Order dated 6.6-.20{I7 and,
as far as the difference fir; the ieave salary and
encaehnlent difference axe Concerned, once the bi}! is
3’/_
5 _ ._
order, for the subsequent period, the amount to _w}ifi<: h~._
the pmitionegr is entitled to wiil also carry intergzaai; at: .
The petitrioner is also
mpresantation in regard t0"jth<.: vafiofis. to
which he is entitled in law a:1d____ii' represemaéjon is
given. by the p€fiIii{)I1{'3I', tiiefsainfi Ceflsiderecl
in accordance w'ith- I-aw. «
ckcf —