High Court Karnataka High Court

G R Puradabasavaiah S/O G Rudraiah vs The State Of Karnataka By Its … on 31 May, 2011

Karnataka High Court
G R Puradabasavaiah S/O G Rudraiah vs The State Of Karnataka By Its … on 31 May, 2011
Author: Anand Byrareddy
,, ,.'gr21nt»t..£n aiijd. ltis furtherpoirlted out that  per the Government

"=Qr'cier"da'tecl'8§?,_l972, Junior colleges could have two Second

   the stt;de'et strength is between 251 and 500. It is the further
l   the petitioner that in the year l992--93, the strength of

  theP;'e~t:ni=ve:"s%ty C(}ll€gE3 went up to 26?. Thus, anethet' post

establish a 'E're--university College, which is 
grand--in~aid was sanctioned by the 
The petitioner had joined the  
5.31983 in the said instittttion. 

by the Government as pe:r...orde;nsthy separate orders
andarnemo. V  l' ' ' l V' V

It is   ttohefpetitioner  that he acquired the
qttalifieavtvionlofrlh April 1984;" Therefore, it is his claim

that the'inst-itution'Wars'"admitted to grant with effect from

1.

1.1988. andltlterefohre, .”the”‘.petitioner was entitled for salary

Diizlésiont Clettlés dnd one Second Division Assistant–<:urn~Typist

5