High Court Karnataka High Court

M.M. Sankanagouder vs The State Of Mysore And Ors. on 18 January, 1972

Karnataka High Court
M.M. Sankanagouder vs The State Of Mysore And Ors. on 18 January, 1972
Equivalent citations: AIR 1972 Kant 352, AIR 1972 Mys 352
Author: A N Pai
Bench: A N Pai, V Malimath


JUDGMENT

A. Narayana Pai, C.J.

1. The order impugned in this case is an order of the State Government bearing No. RD 208 ENG 39 dated 10/19th June 1964, whereby sanction was accorded to the pre-enlistment service in respect of 130 officials of Belgium. Bijapur and Dhar-war Districts as noted in the annexed statement being counted for purposes of pay, pension and seniority.

2. The attack or challenge is limited to the question of seniority only.

3. So far as that matter is concerned, the contentions and arguments are not different from those considered in our order just pronounced in Writ Petition No. 530 of 1969 (reported in 1972 Lab IC 1204 (Mys)) and connected cases.

4. Applying the same, therefore, we quash the impugned order bearing No. RD 208 ENG 39, dated 10/19th June 1964 to the extent it directs that the pre-enlistment service shall be taken into account for the purpose of seniority.