EN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 16" DAY OF FEERIEm2Ey',lE'E20%:0 E
BEFORE
THE HONBLE MR. ]USTK3::£i~w,F~1.N.A'1'€AGAJ\}K)i:iAi'J ms
w.P,Ng.:19Ae2;(§I64/_E2t3e9(sw1i3 E
BETVVEEN:
1, M.SHl"\/"ANNA: V
S/O MAYAE\T1\{A'V, V_ g
AGED AEo_I,.?1*«..69 RS1' _
EARLIER v1o1§:{1:N'G'AEE "
sELEcf1f\E['QN"G.RADE__1,EcfEURER g-->;1im_
NEHRU ME:vr£Ej$g1AL':.co.LLE:;E
SUIHA, D.K.D£S'I'J§'EC1"~RE'E'IRE1)
R/A "PR'EE'rm E3E:EEA"'-- 'NC:.__1' 1; 3%" MAIN,
MAHAIANAEAYOUE;Vi1}AfEANAcA_1{A
1}; STAGE, MYEQRE 4 570 0: 7.
*. E29" 'E"sM'lfK.c§.1={QNNAMMA
" 2D/TOEKJMIC§A;NARA'FI~IY
_AG_1:E:» "ABQU'1'.5-GYEARS
mg1{1J1'EE..W'i3E"K1NG AS
SEI;EC'Ii5ION 'GRADE: LEc:';I'UR.ER AT
' NEHRU _MEMfORIAL <:0L[..EG_E
3 "3U1,_I.1A;'D.K_DIS'1'RJ'C"i'SIINCIE R]?."I'I'RfrID
'- 1%/._A J?'~1().208,V.BLO(;IK, KI{;R}'AJ..A ROAD
"_!:{URN"J'IB/\G--574 327
7., EULLIA, ;m1s'ER1<:'3:'.
3. PROF. "L131-~1R_t_r_1o"m., CAR sTm3I:1f;
SULI_.LA~»574 239, D.K.DIS.TRIC'I". '
4. M.RADHAKR1SI~INA .
S/O A.VENKAPPA GOWDA '
AGED ABOUT 60.YEARS~--.~. _ jy '
EARLIER WQRFJNG As, 1 '
PHYSICAL D1'REc:fI'"QR. AT ' A
NEHRU MRMQ.R1A_L 'c;<31.1;:?;.G.R'
SULLIA, D.R';.1)1s'J*R1_C'1' s_R~1C'1:' REi['_LR_I£1D
R/A M'AN'jIRARv11,1;AC.R'8: POST
SUL;L'.}A~~ 574. 248 --I).K.D1'S']'}{1C'£T
5. C.RAMR'S':1',_C0wDA'-
s/0 .§3ANA'PA'1'}-£1"GQWDA
V' A. AGRD A"i3o'U?1f60 Y1':ARs
» _R;ARLI;r;;gwQRK1__NG As
' U.__':'D.C. .,A"Ir.R%RI§1C1=:.I;J ME.M()RIA1_. CO}Z.I.J':'GE
' -- .. 1:»,1<.191.s"RR{C:i:C'.
sm';L1A, D;;{<j.j_n!_fs"1C'RIC1'snxzctlz RE']'IRED
R/z?x.._(EOQ§\IAJ;)KA .HOUSEi, SAMPAIIE VILIAGI3
«1J.c).<R:)0;§:A1tn<'A, sU_1...L:A--574 234
. .PI£'1"If'1{'iON.EiRS
(Ry Sri.M.N.PR,ASANNA FOR P.S.R/-XIAGOPAL ASSTS.)
AN D:
GL\xA~
U")
1.
8″!’/\.’I’I§ 01%’ KARNATAKA
BY ITS SECR.E’l’ARY TO C}()’Vl1-I1{NMJ:?ZN’l’
Fl’NANC1f€ .1>La1>AR’1’jM1;:N”;’ (SEIRV1’CIES~I) H ‘
VIDHANA SOUDHA, DR.AM.BEDKAR_, \.I.£«f.15:DH1_”
13ANGAL0R33:–560 001. I ‘ ~–
2. PRINCIPAI.. SE(IRE’FAR’Y ‘1’oTv”1iHE c;tJvE’2:N’1va5:N’i’*
OF KARNATAKA (1«11G1«-HER 13:_DTt;<:mij1oN) " .
EDUCATION mPAR'1T'M':{«:.N"1*, '
M.S.BUILD£NGS, . .
DRAMBEDKAR VEIEDHI’-,._
BANGALORE~«56O om. ‘
3. c:oMM1ssI0NL;1 ._
I3ANGAI,_QR}3~~56() 1′ .,
4. I013?’ .D.E1{I3C}’3i’QR ” –.
OF COLLE1GIA’_I’E :,:1″)uf;;T;/\”1′–1..c_:_)1\I’.
tJ:N’1vERsmj (:Rg:;11s.Es
MANC§.AI,.C)R?}Z~5.75’CG’?. ”
‘ V’ – ‘3.V ” ;A.€:C®UN”‘:’TAN’1’ G135 429112441, EN
‘ KA’:z.NA’1jAK’_A.,(A & F.)
– 1. £3./”§’;.F”\I(:_”‘rV}”X’L(:’_3’n1g.V’.~llVL€.”S6D”O()T .
6. ‘p..z{11\:_;:I
?_ NICHR{~E M;I€M()I{.EAL c:r;)1:;ma(;:’e:,
‘ ‘ ‘ —- i{UR_’UN]fi” BHAG, SU’1’,,LlA, m<.574239
'(By '._s1m'.M.(:.NA(;As1T1R1211; 1«-1<:c;P FOR R16
_RI?§S.PONDEIN':E'S
3 SR1 ARUN PONNAPPA FOR R6)
dxm
.1…
These w1’it petitions filed LIi'”l(l.€I’ Articles 226 &.227._o:f5._tl1e
Constittition of india praying to quash the orders da.t_e'(l» 7/.’£’;.l2(}l07.
9.5.2006, 15.3.2006, 12.7.2006 and }..8.2006 as per’
Q, R, S and T and etc.
‘li’h.ese petitions coming, on for p.relivi11i’ir1aryi”-l’1e’ai’ii1jgtVl1lE3S,€ petitions is that
their service fr_r;>m_tl1e date olliiuitiiali”alppointment tili the date the
managemeht adriaittedijtcillthe gt:arit~ii1~aic1 was €XClL1Cl(-3Cl by
the IfezipoI’1ééi}fS_.Vtfl1iiQ c;1.ie:ilati_ng* the pension and other benefits.
2.” V’ lC,l’€E’l?’;l£f’£1l –iSs;21e’–.ea’i1’i’e up for CO{“1Si(l€!’EJt.l()I1 before this
Cotiijt ii: li9431}”2005 and Cor1i1’eCtet”‘l matters disposed on
. E3,l.G.:;OG().~I.i;E3E1I”l1€(l cotinsei on iooth the side stiiniriit that this
li:o1i*r.t’ and coimected matters held that
:’espm’~1der1ts are liable to take into C{‘)]1SlCl€ILl[i()21 the period from
the date of initial appointment to the date of mtmagemeiit was
.. __admitted to the graiitwiiraid for the purpose of’ CL]l.C1_1l:’.1[l1″1g
(3
the purpose of ext’encli11g }}€I1Si0I1{iI”y V;11V1aI Qtl1er
benefits.
iv) .Respo11de.11ts to pay ar1*_e3.1fs_wit}1″iI1{é’r’eéVL~ 6% pg. V
within a time frame of t}11’eé.ni0ntI’1S.._ =
DKB