High Court Karnataka High Court

F J M Crasta vs The State Of Karnataka on 8 August, 2008

Karnataka High Court
F J M Crasta vs The State Of Karnataka on 8 August, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE am DAY ore AUGUST 2003
BEFORE'

THE HONBLE MR. JUSTICE AJIT J.GUNJAL;~':"~--- I   
WRIT PETITION No.9936/29o8(s»R;Ljj;«_   iii " -  Y  

BETWEEN :

F.J.M.Crasta,

S / o.Sundar Chawan,

Age: Major, 63 years, _

Occ: Rtd. Professor in Physics' _
St.Aloysius College, Ma11ga1bre,.. r
R/o.Ba1a Yesu Krupa, '- _ .
Vajdyanathanagar,  '   3  
Mangalore. « '    2   '--.'"=.._..PE'I'I'1'IONER

{By sx¥;,R.;;.sh:r«,;g£1ppi%k5a;]~   %
Sfiiiayed  

AND :

 The: State"-hf 
 RA"€i'3I'A(i'«%I3;?AV'43V(1 by its
 Eduafafim
Dcpatiinent; 71'v!.E'>.BuildiI1g,

Z ' _Ba11gs'a1or€:__.' '

Q; " %

 ' (iommiésioner for

'  ' Cbllcgiate Education,

 Paiace Road, Bangalore.

  V . V '_f'i'h¢":* }Accountant General
 , In Karnataka (A & E), Deleted

X  P.B.No.5369, Residency
Road, Bangalore.



_    notice for respondents 1, 2 and 4.

  VT , _ T ee1"ve"a set of papers on him.

4. The Director of
Collogtate Education,
Scshadri Road,
Bangalore.

5. The Principal, Deleted
St.A1oysius College,    ~
hflangaloie.  _

[By Sri.Shashidhar S.Ka1'an1adi,gh;HC_( }P«.V   «  '-- _ 
forR1, 2 &4)     "

This writ petition is filed node!' AI'tioies"'2i26 and
227 of the Constitution of India ;w--ithv--a"prayez*to..dii*ect
the respondents to refix th.e'~pay.' sc;a1es__of"c11e petitioner
in terms of the directions iSSued._ HVo'r2.'Vb1e Court
in W.P.No.9570/2006 datcAdV_9.2.2_(_)Q7 as  -Annexure
'H' or in the alternative  the *reeponc1ents to refix
the pay scales; {of  "  ies;'ueV" appropriate
direction to the  '?)y.Vdctern1ix1ing the
payscale pay t1'1e..s§.1I;;§.e to 'theTpetit:ioI1g-srr with interest in
terms of tI1e"f'.¥o'J_ei'jnmé;r:t order.  

Thjg ., "   ' 18 on for prel1.mz.nary' '
 '€I;if5 day,   made the following:

ORDER

S.Karamadi, learned HCGP is

counsel appearing for the petitioner, to

4?/

-3-

3. Mr.R.A.Shiraguppi, learned counsel appearing

for the petitioner has filed a memo seeking deletion”.

respondents 3 and 5. Hence, respondents 3 andgffi’

deleted at his risk. Petitioner, to amentiflthe u

4. The petitioner, after A compieiosfi oi”

IZ)egree, joined the 5*’! L13

Ilvemonstrator in Physics, on services
as a Demonstrator were ifsstige case of

the petitioner if” issued a

notification Soto £113″ that the post
of Demoxi’str’ato1′ habolished, but the

Demonstrator will be deputed to

:_ptofsuev.’:L15ostc to promote there as Lecturers

orice ifiegree. The 591 respondent

: V’ 3,£1epute:i4″the_peti;2ioner to prosecute his studies in M.Sc.

– petitioner completed his Post Graduation

Physics. The Government, pursuant to its

. dated 25.04.1986 approved the appointment of

petitioner as Lecturer in Physics with efi’e-ct from

” 15.06.1976. His pay: scale was fixed in the said cadre.

The Joint Director of Collegiate Education, Mangalore,”-._

pursuant to his order dated 08.02.2006
fixation of pay from the date of appoixitnient asii ‘
Demonstrator and fixing the pay of the

the date of promotion as Lecturer. it

petitioner is that he has given a
respondent regarding deficit ‘in “due
to fixation of pay The
mevance 01’ “lei :ih..»«§txti. ‘ the said
representation, 1 L200’? as per
Annexure it

5. Havmé’ that a representation

is.–vg:ij1en pet:itio11er__pm’suant to Annexure ‘G’ and

been considered, a direction is

to respondent No.4 to consider the

_ _ Vrepzeeentation.

Cionsequently, petition stands disposed of

V p _ the 4’11 respondent to consider the said

representation within an outer liznit of six months
the date of reccipt of this order.” ‘

Petition stands disposed of accordiggly.

7. Mnshashidhar S.Karam_adi, V’
appearing for respondents 1, 2 and S

memo of appearance Wit13in,ft>1,3;° ”

:udge

SP8