IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS THE 2 13" DAY OF' NOVEMBER BEFORE THE HONBLE MRJUSTICE H.B11J.A:*?f'A% j' WRIT EITLON NO. 144o5Lz%9;§S;_Q§_1°g2;;' '& j» * ~ 7 BETWEEN : 1 K *1' THIPPESWAMY . s/0 K'I'I~IIPPESWfi--M"1'_ V AGED ABOU'1'4~4YEARS ~ ACCOUNTANT % V BASANNA _ V S/O SIDDAIAH. AGED Aaou'r"5o~YEARsx' .. coox % H *V'.*." %y%Gz*RUrsii%RT%f%ivTV ' %%%%% % . '3/o.~Y.ERAPI=A_ AEEEIZ} ABOUT' YEARS . '8-OWBHAG¥?AM,MiA M 4310 THIFEPEEEUDRAPPA " ~ V' Asap Tmom' 50 YEARS '* CQOK". * P!-ZEMMAKKA T "S!Q__YELL.ACHARI "AGED ABOUT 52 YEARS ~-Ass1s'mN'r coax la/, 5 HANUMAKKA w/0 BASANNA AGE!) ABOUT 45 YEARS Assrsmrrr COOK 7 ommn 3/0 KADAIAH AGED ABOUT 55 YEARS WATCHMAN ALL ARE RESIDENTS 0}? (3/0 HMTFG COLLEGE . SC/ST HOSTEL, NAYAKANAHATTE, CHALLAKERE TALUK, _ . ' _ CHFPRADURGA ~57? - " 1 PE'rrrIONERs (By an: A C mvé» 1 "I? THE "STATE 01?" KARNATAKA REP. BY ITS VSECREFARY . . fro c.oVER.N_MEN1' !_f's(::<:.1AL WELF:'-é-RE DEPARTMENT A « KGMS BEHLDING - A ~3A1s:.'I'}~§. moon, M s BUIDLING AA BANGALORE 550 001 Erna DISTRICT SOCIAL WELFARE OFFICER CHITRADURGA D131' RIC? CHITRADURGA 5/ 4 THE CHIEF EXECUTIVE OFFICER ZILLA PANCHAYAT CHYTRADURGA DISTRICT CHITRADURGA (R-4 DELETED VIDE COURT ORDER DATED 2 1- 1 1-2008) 5 PRINCIPAL " % A H M 1' FIRST GRADE COLLEGE NAYAKANAHATTE % t CHALLEKERE TALUK 1 A V .. CHITRADURGA D1srR:3) if x (SR1. R-*1 T0 R-3) THIS' _w.:=>, A 13.. m.E1)'U/A.2% & 227 0? THE congrmirxon QFAIHD§;5," VPRAYING T0 DiREC!' THE RESPONDEN'.'IV'Sv.TO-_PAY'MINIMUM WAGES AND OTHER ALLOWANCES Ann' CCJNTINUE TO PAY THE SAME BY fiE)c'1*_EM)1_N1:sT;«.26.9.2oo6, MARKED AS ANNEXURE-A AND 3., Rsspfictmrsmt AND WHICH ORDER HAS BEEN 1:u:1éLEMErm?:1::T;;"BY THE REPONDEMS 1 TO 4, AS PER ORDER j,24.3.mo7 MARKED as ANNEXURE-L AND - GRANT SUCH OTHER RELIEFS AS TI-HS HOWBLE COURT "DEEMS _F1'i=*r IN THE CIRCUMSTANCES OF THE CASE ANB % ' «ALLOW " THE ABOVE WRIT PETFPION WITH ALL "-mN$:3QUENT1AL BENEFITS mcwmrm ARREARS or MINIMUM wacms AND ALSO INTEREST THEREON. This Writ Petition coming on for u hearing this day, the Court made the fofiowing: b/ ORDER
Heard the learned counsel for the
also the learned Government Pleader.
2. In this writ petition
227 of the Constitution of tiic.__ ” V
sought for writ of ‘iespenderxts
to pay the the other
allowances by this Court
in w.r7.N§. 1759 \iv;P.No.43574/2004 vide
Axmexuxree-‘BV’ ‘V ~ .. ,. ” é .
frm s “–V(.3Q1_1rt in w.P.No.43574/2004 and
has directed the respondents to
pay? wages with efiect from 1-9-2003 and
_ benefits.
V’ Therefore, the writ petitian is aliewed and
” respondents 1 to 3 are directed to pay the
V ” V wages and aiao the consequential benefits to the
4./
petitioners, Within six weeks from the date of ”
a copy of this order, in terms of the order ‘
Court in W.P.No.43674/2004 and 14Vf1i*.}15Io._1*z59L1;,1§ie~i:;,f15}fT
_ . mdg€e
Bss.