High Court Karnataka High Court

J N Murthy vs State Of Karnataka on 6 June, 2008

Karnataka High Court
J N Murthy vs State Of Karnataka on 6 June, 2008
Author: L.Narayana Swamy
"gm

IN mam Hxafi coma? OF KARxAmAKA AT aAnaa§egm 

namma wars mum 6" may or JUNE,.ééé3fwf¥;f.

ram HON'BLE MR. Jvsmxcg L u3§A$AfiA*sfiAMx a; 

wax? FETITIGN NO,8468f2Ga7{@MwR%C} j
BETWEEN: '."m. " ~. ~.';"~w'
1 J N MURTHY _m'»_=,
sic LATE 3. Laxsnmxxagagaggg
RXAT 540/27, 2ND_B{CEu5S} "_",
AN§AIAH REEDY Layonwgk' 'a=
aamaswanz ,w-_< V.a
£$MfiALQRE~55Q:0é3$2 _ =
i 3*' .=A1_ s». ;:§ smmxwxommx
{fly Mia samrfixbg fiEGBE_A$SDCI$$ES
ma gangs; K:Rax=$HETwy,gAnvs., )

up...-------

1 SEATE 0? Kganamnfla'; =_,
R2PaEsENwmn"aY'Iws=SECRETARK
REvENfiE"nEFARTmExm

 "   ' ..... .. V

':_aANaaLag£+§5Q_ao1

2 fH$ ccaMi$sic$2g
DE?AREM®NT*QFAENBQWNMEfiTS

L"'= mEHAfl$SHWkR_EHAVAfl,

%_ --cuaAJ?Eg,
*~f~¢fiANQALOREh18

'.3«.THm»$EEcxAL nzpvmy comxssxomma
1, _3A$GALORE nzswazcm,
"._KRISHI EHAVAN, K.G. RQAD,
. E&fiG&LORE



-2-

4 AssxsmANm comzssxonma
MUZARAI wnxxs,
coapoaawxon ARE&

329 rnooa, panzum BEOCK
VESHfiESHWARAIAH mowmns,
aAxeALoaE~5se 001. ~W"~. ; _. ». -J: »
1. ..;;Ra$9omn£Nms.,_
{BY Sxi N KUMAR HCGP *. 1 " V3,'. ~'.'-

THIS w.?. FILEE Phgyxxa $0; guasaifiag sexism

aw. 25.4.2007 Eassan Ex *$HE $Eccx3 VRESPONDENE
Vina ANNEX.A. QUASH raE¢ ognmn *32. }25.4.2ae?
aassmn BY R2 vInE'AmNEx;s;»; * ""

wars wax? pmwmxxew uemzxe UN $03 PRELIMIRARE
BEARING xx 3,w GRQfl9_EH1S'DA3} ins COflRT MADE THE
E0LLQWXNG; Wa". i '=-."T=.' V

;,£hQTp§tifi;¢né%Léfihmit5§that he was apyointad
as  }B&shk%i' [in  i§é-- fiadxe of Seaend Diviaion
Clerk *t§ $fi_xfinfi%3%$a Swamy Tempie, Bangalore

Sg§£h.¥alfik. V Tfie salary 0f the petitioner was

 ' §éin§E §&$d fra the tample fund till 19?4.

A=  her%@ffiefiH the semwnd respandant infarmad tha

Athird"i§$pondent that a 'yaahkar' is nah a

V". Govéxfimmnt fiexvant. Ax yer the said

u xgémmmnimatian, the benefitfi granted to the

Epetitionex was withdrawn. subsequently, the



...3-

Enfimmwent Coxrnzisaioner by zneans cf an oréezgf dated
29w?w1986 created a clerk post on a» m§n¢h1y

galaxy of Rs.450/--. The said  i--1953

"zzzzmzezscaa-ssfully challenged by the-*";:zréf;£.*:t:'i£§ne.§r "by 

filing W? No.1G723/1996. Ehagaéffiéx the st§£g by"

order dated 4w12«1997:_san¢t;§ned _:a¢f:$ca;é" gs?

Suaczcmd. Qivision C3.ez'3C"V'v"g_'V"" "th§'.3 ' 'i:.S;ta'fl.3»??t1!eHx?. The
Endowment Cenmi.sf:si:§,«pne4ié""'_'V' "~h«;'.s ' <:¥x<EiV. er dated
5--6»-2004 re-fixe::1"1:;1s¢é.=.  éiafirQc»fi.:_ 'i;ii¢ _'petitianar from
1974 fin tpeQ§¢ax§f$§j$e§é§¢,§i§i§1on Ci&xk. Wham

thinga gté¢d=®@fisQ,§a_§s%§~:aa7 iAnnexuremA}, a

notgée "came §£m h§ igéaad by the Endnwmant
C:m:t§S.--5sfli;.m:§erVV  -. _ t,~3:m~' patitimner ahould re--gay
Ra ;,a§}32a/e . weiag tha finanaial benefits

ggtaaaaa t&"~%im within saven days. mhe

' ;.V:§t'97§;iVt'iiEifii€%§3%  --ha.:s mam produced Annexuxrems the mrcler

 A-;'»Z*{Lji*_'a«~VAlci¢;xi§fV1  fram the date
sf rec.*:e.:§€..;;:ut.v.  'Ifixa secsanci respondent

an consider the same
and pa.f3«s V orflera within arm math
the@r_:eofV’.L””~V VfI’i*:ae_’v–;:>:.1Te’:r .

Sd/-

Judge