IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DI-IARWAD DATED THIS THE 5TH DAY OF MARCH, _ BEFORE I' I A THE HONBLE MR. JUSTICE.S4UBHAS'H:I3. A:iI;¢, WRIT PETITION NO.6:I02$/QOIOISR) BETWEEN SR1 GANAPATI, S /O NARAYAN.IBHAfI'; " AGE 58 YRS., OCC: RETIRED -'SIRAS'I""'EDARI R/O ARUNA HABBUWADA, TQ.,_I<'ARwAR ' DIST. UTTARA KANNADA 581' 306 j' . * .. 7 * ..PETITIONER (BY M /S. cIRc'UIfIf'_'LAw=__FIRM; ADV.) V. AND: 1. TEE STA'l'E_--.OF EIARNATAKA _BY ITS PRINCIPAL SECRETARX, DEPARTMENT OF REVENUE, 'M.VS.EI;_ILIENG, BANGALORE 1 2. THE REGIONAL'«COMMISSIONER, IOFEICE OF THE REGIONAL COMMISSIONER 'EEIQAIIM DIVISION, BELGAUM 590 002 ' V1.3; A.THvE'13ERt3I*Y COMMISSIONER, UTTARA KANNADA, AT KARWAR. 4,, THE. TAEASILADR, "OFFICE OF THE TAHASILDAR, AT KARWAR " I .. RESPONDENTS
. ~ (BY SR1″. K.B.ADHYAPAK, AGA FOR RESPONDENTS}
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
__ I227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASI-I THE
I 2 ._.JIMPUGNED ORDER DATED 16/09/2008 PASSED BY THE
RES.NO.2 PRODUCED AT ANN-G AND ALLOW THE
REPRESENTATION DATED 8/8/O8 PRODUCED AT AN_N0~F OF
THE PETITONER. 7
THIS WRIT PETITION COMING ON FOR _.lP1¥2Evi;IIi&II§I’A_ RY
HEARING THIS DAY, THE COURT MADE THE FOII.I,OwII&;-cg ‘ .
Sri. K. B.Adhyapak, learned :’A_dditioI’1al’~ Govfifiirnent
Advocate takes notice for resppondenthsi. ‘ — A
2. Petitioner is c1.aifn.ing.’_lAthel,Abenefitunder sub-»rule(2) of
Rule 285 of the Karn_ataka.vlClivpi1 Rules, 1958, for
the purpose”of’palculatiori”‘of'”niirn.ber…of years of service to
avail voluntary’_retiremen’j;, ‘ I :
3. :V2V_By.cOrn:fi1uI1ication dated 16/09/2008, the
RegionalI4_Cornn’;ieSi,oneIf; has rejected the same as the
pet_{iti’on.er is unotieligible for weightage under sub–rule (2) Of
if ‘Rtile of’KCSRs.
Adhyapak, learned Additional Government
Advocate submitted that, the petitioner being a government
A Velrnployee, if dispute relates to employment under the State,
%«E.
‘V’ Y
such matters have to be agitated only before the Karnataka
Administrative Tribunal.
In View of the same, petition is dismisspedvuriitni
to file appropriate application” before Karnatapkaif
Administrative Tribunal.
Sri. K.B.Adhyapak, 1egr:i_ed _AGA’~is:_i”pier1nitted to file
memo of appearance in*e.four”iit¢t§k¢§{ it
sdi–
Fudge