High Court Karnataka High Court

M Karunakaran vs The State Of Karnataka on 9 March, 2010

Karnataka High Court
M Karunakaran vs The State Of Karnataka on 9 March, 2010
Author: H N Das


Between:

1

IN)

‘ . S/0″vl–=.1t e Esrfariv-Jwgd1’a
. W<).:'E_<ir.g u;~;.P%1ys'i-£211 Education Teacher

1N THE PHGH COURT OF K.'–'\RNx"-\Tz'\KA AT BANGALORE
Dated this the 9"' day of March, 2610

Before

THE HON 731.13 MR JUS TICE H N NA GAMOHAN_!)2£–$.' . T" "

Writ I'ezz'.ti0ns 189610 1900 / 2010 (S '

Sri M KarL:naI<;a1'z1n, 46 yrs
S/0 N Muniswamy
Working as Head Masier

Sri R Rudreshaizzh, 45 yrs
S/0 late M Revanna '_ _
Working Kammda Trtachefr ~ _ –

Sri B N Tara, 40 )’i*s.a . V
D/0 late. Nazajundzzppzr Z. _.

Working Hind-i_ Teglgchgar . I

SEE C Krishn’:1ppa, 4′
Slo K Chéizgviippa ‘ – ‘
Working as S-.<:_4ier:.:c Tcrgchrér

Sri .C?g11'u:1iz1l1esl12:ia2i2';–w49 yrs;

"/.\,1VI'.L1r;;~, Working ;2::"SVri Chockalénga

va::,;,.»;i1aya_:»a1i'g1i»_schoot. Hejjaia

Bid;-Edi Hribii.'vF{Va1:11a:r1aga1raa Dimict Pe£iaio11c:'s

' R Pa_1dn1zimrbhz2 & Sri S Thyagamja, Adv.)

a'w

And:

1 State of KamaxI.aI<;i — by its
Principal Scci'ctur_v Ii
D€p.'.lF[I]'k'3I'l[ o'fEduc;1tion
M S Building, Bang:-xiorc. I

(Q

Commissioner for Public iI]S11'UC[i(}l1S
Ni'up:.-it'htiiiga Road, BLll1g£.-liOl'C E

3 Director 0fPubiic II'l.'s'iE'LICli{)l1

Dept. 0'fSccondzii'_v Education
O/0 Comrnissioner for Public Insiruciions 7
Nrupathuiiga Road, B;ing;ii0i'e I i

4 Dy. Director for Public Iiistructions
Rtiinzinagz-main Disirict

5 President _i '
Sri Ch(}Ci{L1iiE"lgi! Vidyitlayu v
Valliappa Né!g£i1'E1,_HCjj1'!i2l 3' ii _ V t_
Ramzmztgumm 4'

6 Hczid M_:1.<tei" . —

Sri Ci1()Ci:BJii1Lg,£i V igiyta E_;ji’yf.-1 H~i_gh*$c’ho()!
i’iC_EjiliZl. Bid;idiitii()i3iI’i V
R;timi_ii;igzi1″;i Disti*ic! _ RCSp()E’](‘iCil1%:-;

:_.{B3pSinE N.;1:gE.iS.i’ll’€C._ dP’i:’oi’Ri»4)

‘I”Ei_i:.s’ei”»?\/fit… Fc{i’;-ions are filed under A:’t.226/327 of the Constitution
prztyiiigtti dii*<:ct i'e:s.pcii;i'ciits to i'<':c§<0n the account of the pzisi .%c1'vice 1'Cn(iCE't3{;i

7 by the peEitionc1*.=s~f{0i:'1 the date of {heir initizii appointment up {O the date of

£1pp1'OVt1i oftheifaippcinti'3icnt, etc.

i' "i'i=.csc Wiit Peiitions {;'Ol']1il]g on for Preiiinixiziry Hcming this day, the

"-_ (:{')iJVi'i*E'¥li'.\(§i€ tilt': foiiowing:

(JRDER
Smt M C J\'a1gashree._ learned Govcrmncznt Plcadcr is t§ircctedit_o*tz§kc

notice: for responcicnts 1 to 4.

Learned csounsczl for the petitioners suhtnit than 1-cspc)11cie;’nt’1s 5-ait1’Ct*-(;)”‘c1I’t:T’-

0:11); fo:’ma1 parties and notice on them be dispensed».._ 4Acc:):”cling’ihyV:, ‘m)tIia;v:f_or3._

i’CSp0i1d€E1[:~; 5 & 6 is hereby dispettscd.

In these writ petitions, the [)€[i%iOE1(“‘7-‘1″§’»h§tV3_’p1″£i)/Cd”«fK)l’ a writ in the
natturc of nmzrciamus directing re;s-p0h(_1et’2_£x i:'(3’E£’1k<"3V"'.'fIT['(:J' _account the .~;ervice

1'endcred by the pc:'itAio1§c:_1's f'{o:Tt thE..gi'a:tc of their initial appoittttncnt up to the
date at' ztpprovi-':1 ot7.tI1c:u'- at|T}§'}(§'it1[tTt(;:t]V{"' fut:-~thc pLIt"fI)0.'§C of !'ix:tt.icm of pay s't'..'i%lC._

.~;cniorit_y and other "Ct..)t1.S't2f.}{I<".'"-:,11i'¢Ai'!. i3ét=.E:t'its.

111.~E.;le11tic21I 1112lL{f:§I’~,’ .zt_Div.t.’~;i0n Bench of this Court in WA 29!/2{)()7
h’C’1(§»’,1}:i§t.,t,1v]C :ic.\p4.:)r;:§éi’::.3 shall take min account the sctviue rcttdrm-:(§ from £h_\Q9::i. of

their ttppointmettt for the pttrpose of pemiottmy and other !egu~i!y_’etjt’ii’.Ie,(l”

benefits. Ordered aec01’di:1gIy.

Smt Ni1g£1ShI’Ci), Government Pleztder is gimtted three ‘w<=:e'k:< t~imc':=.' 'to

file memo 0fappezn*z:ncc.

An