in mm HIGH comer or KARRATAIM AT E'
"1-
name rms THE 23*» mm or JA1fl!ARY_ H »2J 1% T' '
BEFORE
ms Horrnnn llR.JUB'!'!(_2E j §rm'gf..,% A
wan' rmmox Ho 964:3? zoo-5" _' %
BEEWEEN:
1.
H NVIJAYENDRA,
S/O HANUMANTHEGQWDA, .
AGED ABo,U*r..«_45 YEAR'S», ' '
occ: Si§?LE€Z1'iQN 'r.;R5'I)E LECTE§'3?2--E
s KR1sHr»3a.'§aUR?IiY;Aii%%%M Q_
S[0..S£I3E)ASi%£:3E7I'i'Y, «V
AGED ALIQUT47' %
030:: SEENICFR-~ §}RA'D£,"'LEsrURER,
H R §3AYADEi'_KR§J"
sq/0 H.C'.RANGE(3-0WDA
, {AGED Aacmfr 47 ms
- 'occ: SENIOR GRADE LECTURER
_ " H ..G0'VIN'DARAJU
s/0 VH._I.ih}'GAiAH
X A 'AGED ABOUT 44 YRS
0:333 SELECTION GRADE LECTURER
C mnnzsn
A 'T "S/0 S CHANDRASHEKAR
' -AGED ABOUT 43 ms
OCC SELECTION GRAITIE LECTURER
P G rm
s_/ROAP ERWANA ANA RAG
AGED ABOUT 45 YRS
....a__
OCC SELECTION GRADE LECTURER
7 <3 3 THIMMAREDDY
s/0 J.H.HANUM.ANTHAREl)DY
AGED 42? YRS
occ SELECTION GRADE} LECTURER
3 H VEERABHADRAPPA
s/<3 HUCHAPPA
AGED ABOUT 49 YRS ,
occ SELECTION GRABELE-<;TuRE.R .
9 B MANJEGOWDA %
s/0 BOREGOWDA .
AGED AI-3()U'E'46YRS ' _ ;
occ SELECTION GRADE Lscruxgssy
10 AJAYARAD«i 'A J' '%
s/0 Afiamfihgppfi Q *
AGED~T%.a3oUT~4?L '
oczc SELE;¢f_:I'I§3~N GRAl)E_Lf€*}CTURER
ALL'AREWORK-ING"i-.N"'SIi)DHARTHA
IST GRADE CQLLECEIQ;
l§.£ARALUE?§}, 'TUMKUR
' " = .. PEFYFIONERS.
V' {By Ski' 1_.i§éECTOR
'CO'§.LE{}EATIVI§ EDUCATION DEPT
Ba,b:c1A1,oRE 1
,j]" ~;, A THE COLLEGEATIVE EDUCATION SEPT,
'BY ITS commwxouga,
ow s..1.P0mrrECHmc xnsrmrrzc,
BANGALORE 1. .. RESFON DENTS.
(By Sn' N.B.VISWANA'I'H, AGA)
-3-
THIS WRIT PETFFION rs FILED UNDER ARf:*i(::--.5ESf _
85 227 0;? THE CONSFYFUTION or mma PRAY'{!;'s¥G
DIRECT THE RESPONDENTS T0 coNSInESIEG"~~.{rHEn§ «.
REPRESENTATION AND EXTEND “””i’–HE REVISE!) -.EAY’~
SCALE FOR PERSONAL PAY FOR THE PUEPDSE
FAMILY PLANNING NORMS, AS PER”*AN’»N-E.
THIS PETFFION coM:1~iG..VV:”‘c>N E022 ‘A”‘PféE£§:MINARY
HEARING IN ‘B’ GROUPTHIS m-;rj,«’rHE couRT_,.M.AI)E THE
FOLLOWXNG: E
hearing ‘B’
gmup with V Counsel for the
iS for ciisposal.
£2; The ‘V herein are working as Selection
Grade Lecturers in a Private
It is their case that the State Government
Scheme far the cmplojrccs of
‘fiovmnfiztéffat for promotion of small family norms med
V’ 011:: increment to each of the employms who
V. : u11;éienve;at sterilization under family pfanning Scheme. The
fState Government has extended the said benefit to the
employees of aided insfitutions Vidfi Government Order in
W
3,
‘
,4-
No.FI,’) 27 SRS 85, dated 1.10.1985. It is their _
increment which would be given to them would. ”
as their personal pay and would cLr;n1ifi£i¢fj.éis»
end of their service. Subsequently, ‘th$?L””Stat{§V,»C’1(v}%{3I:I1Il$:f3.I.’.}{il L»
revised the pay scaie and ufider the
revised pay scale, whi:§;h*~v-eebenéeg’ 1:4. extexecii to the
lecturers who are
3. It petiéoners that ia View
of the “the_H«:§n’ble Supreme Court in
the maffer ‘-of Adhyapak Sangh –vs- State of
Haxyana _’0fheis,. A’I.R SC 1663 it is not open. for the
_ GoveI§iii1ent to déig-scximination ‘between the employees
_ Cibyefnn_1ent and those who are working in the aided
case that they have made representations
_ to {he Government in this behalf and the salt!’
3 ,f1′:r2p:esefii;é.fi0ns are not considezned by the State Government.
– H_e11ce’:, they are before this Court eha}leng’ng the said
and for a direction to the respondents to
cansider their representations.
W1
– 5′-
4. It is seen that the representations given by the
petitioners to both the respondents are at and
G and the respondents have not oonsidened ”
xepresentations. Hence, it is just and proper a
1equJred’ to be is issued to the the V’
representations of the petitione
orders thereon.
5. In View of the ofi’
with a direculon to 1 consider the
.,gHivc11 . the mtifimnexs and pass
appmpiiate order}: the light of the decision of the
Supreme three months fiom the data: of
t re iiatiiofthis om1g£;'”
Sd/-
Iudqe
4 ,;mt