High Court Karnataka High Court

Kalayn Reddy S/O Muddareddy vs The Chief Executive Officer on 24 September, 2010

Karnataka High Court
Kalayn Reddy S/O Muddareddy vs The Chief Executive Officer on 24 September, 2010
Author: Ajit J Gunjal
»  -»DVis.t_: 'GuiVbar_ga.

  

V'  }v.._"l"aIfj_:e Chie;{"E1Xe(71.1t.iv<3 Officc:r,

IN THE HIGH COURT OF KARNATAKA.
CIRCUIT BENCH AT GULBARGA.

IDATEI) 'I'H1S'l'HI£§ 24W DAY or? 
BEFORE   :'%] u
THE HONBLE MR. JUS'1'iC.',;I»i;H  %   
WRIT PETITION NO.81837-81:98;3c'3g""()'.1§+' 

BETWEEN:

1. Kalyan Reddy

S/0 Muddareddy, V
Aged about 35 yeai'S;"' ' V1'
Occ: Princip'-3L1"  3:  A '  
Murarji .D-aésaig  -._Sch001.
Be1amE\agi:-*i'aiL1k,. ' " "   

A1a;1dV,v I)'%s_f:  "

2. Devisharlkeir.'f-_. *   .

S/0'Hanam2;ia?1V;._  

Aged éiboéut 28 yea1's,'"_.'*

QCC: ScIén_CeTf:aChef,

Muréxraji D'e"s21iv_Res5identia1_1 Cofiege.
" vNid21'gut2d Tal11kmChitt:apL1r,

... Pet.It:1oz1<-zrs

(By W .£?:'Y:(§_.CV'l1agashetti, Advocate)



Ix)

Zilla Pa.11cii21yz1L
Giilbziigzi.
Dist: Guibarga.

2. The Distric_:t: Backward Ciass &
Minorities Officer.
Gulbarga,

Dist: Gulbarga.

3. The Deputy Commissiorier.
Backward Class & l\/Iir1(;'r_iii--r=;s
Welfare Deparimeriti " 
Guibarga.

4. The District. Social  V jv 
Gulbarga.     _'  ~ 
Dist:        

5, Nitin Mam  I
Services ['Regii§::'. {}u'lba.rga{ "  V  "
Represented byais Erogrietor,

Shara1'1iagouda'V'.; -._  _ 

 Respondents

(By ‘€~;3ri,__Vijaya1$éi«L._.Natekar, Advocate for R-2

. 0 ” . V “”Sri’;- Sihiwvgkumar Tengli, AGA for R-3 and R-4)

V’KA’l?l%ll’:;:.vv’»V\/’iffii’:”PCTIlTIl(}l1 is filed under Articles 226 and
2’i17’of thef_C€)r1st:it,ut.i011 of India, praying to quash the
imp««1.1g11_:’3(i~,0’i’de1′ dated 12.05.2009 passed by {tile 15*

resp0;.1dL{ni. prodiiceci as Annwi) in so far as mm
<-"t3.Xl,'CI1dll'lg the similarly benefit to the petitioner
_ i~[_"a_pp"0~i.rite(i by the 50* respondent, and 1'10tification dated
_' 173._6'.'€}5.2009 issued by the 31"' respondeiit published in

,/}j4,r;21V0I1i11g for the teaching and norrteachillg staff in the/if

the daily news paper "Vij2-{ya

Kar11atz1ka" ; –daz ed
28.09.2009 produced A11n–E and etv.

Group this day. the court. made the ib}Io»vi1’1’g;

This pet’it.i0n croming on for preIi131in211i3%:A.}jeé’2i.if’§’.z1§{*’?B’

Mr. Shivakumar er1gIi4,7._:’iearnee3.’1;A’:Addit4ie’nzii=,

Government Advocate t4e1kese«e.u1z10tice fo1f’Re-sp{;11c1ent,s 3

and 4.

2. Both g::n¢_ pe1?iffi0Oee:rs.:’were 00a1::,{:§;:’i’1s~1tpec1 by the 5111
respondergtr. appointed as a
Prineipaiey was appointed as a
Scieneg J’11″0t in dispute that their
app0intni”e.p1f. is basis and the tenure was for

3. period’ of 0r1e”year,.vwhicth has new expired. The scale

‘of’payaefefhe”fi_rst: petitiorler was U 1000/» and tllat of
t:1s1.e”‘s’&:C()«1″1§€ij_pAet.itIoner was 38,500/–. The peiitioners are

qL1esi:i()i’11111g the noI’.iI”1cat.i01’1 issued by the z’e:~:.p0ndem’s

I
;