High Court Karnataka High Court

N M Khan vs Krishna Grameena Bank on 10 March, 2008

Karnataka High Court
N M Khan vs Krishna Grameena Bank on 10 March, 2008
Author: B.S.Patil
W.P.19067.02

-|I-I

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

mu-an mm mm 10?! my 93  

'IE _ I
-Carl III
':"n"I':': H611' ELF: "" '" " "'*-'L

N M KHAN L~
43 YEARS, sgo NQQR MQHD,K§!A!V;!--..,
WORKING AS PEONN/'DRIVER ' 1. 1' 
KRISHNA GRAMEENA  ;
HEAD OFFICE, GULBARGA  = 

BFPANWALE  . _ .. .. 
35  s,-3:19 r«'.4.m:=:s_..'r3" "   
WORIIINGAS--PE--0N..:  N' ' V v »

KRISHNA QRAMEENA'-TEM.'}:V..N' 'N ;
MU_DHoL.VBR:m;cH_.,_sB:DAM  
1sfr.--_  % A
ssaalszm'  '    - ,

4: YEARS. Site  PA, 
WORK1NG..AS'PEON.._" ._ N " I

E'{EIS'rh'€:"a ..c§r2Ah::3'€,:{A~ »3'.-'-ma  '  "
RAJAN :«:oLLU--R_V BvRAi~.1cx'-1,_§ SI-I-ORAPUR TQ
    
 EA s..s/0 SHANNEERAPPA

. "'--yir'0RP-Z1'NG as-:-=.':+:;or-3 .
'- --KRES!-INA. GRAMEENA BANK

V. ., _NEDAGUi§I'E2A BRANCH. CHJNCHOL: 'T N
_ 'GuL13AmA ms?

 P EH2-m'iE
=49 YEARS, s/o PADMANNA

WORKING AS PEON
KRISHNA GRAMEENA BANK

N n '  GOBBUR BRANCH, AFZALPUR TQ
.  _AC3~UI.BAR(3-A DIST

M D SOFISA

45 YEARS. S'/0 HUSSAIN SAB
WORKING AS PEON

KRISHNA GRAMEENA BANK



"" W.P.1906'7.02

£33

KODEKAL BRANCH, SHORAPUR TQ
GUIBARGA DIST'

R S BHAIRI

52 YEARS, S/o SOMANNA
'WORKYNG AS PEON
KRISHNA GRAMEENA BANK
KODLA BRANCH, SEDAM TQ
GULBARGA DIST

3-:
CA')

. 14 M N BANAGAR
45 YEARS, S/0 NIJAGUNAPPA
WORKING AS PEON  "  _
KRISHNA GRAMEENA BANK  *
REWOR BRANCH, AFZALPUR_'I_'Q, 

GULBARGA DIST . 

15 AYUB KHAN ..  :  A
41 YEARS, S19 A_BDI..IL..,!§!.A..H;...a*|.é! ' '
WORKINGAS REON A _  
    
JEWARGI 'BRANCH; -JEW'ARC%I TO A

AEBDUL' $4.5 EF-Qhi' '

15  A A 
33 YEARS; S/-Q Mo1N_u'ED:N.
woR1.<.!NGAS ~9'E.0N_  ' .\
KRISHNA GRAMEENA'=!_3A'NK

SEDA|'v5~,BRA{'1'C - , 'SEER' TALu"K

3311 LBARGA DIST

. __ l7  M EVAKALMTFI  ..... -4
~ . 3 40 YEARS,S;o I-iAf1'Ivit'\hr"I"A"F'
" WORKING A-S PEON
'  BANK

. "-cH1MND BRANCH, CI-IINCHOLI TQ

"-I
 I?'.~%I'iFL 'DiS'T'

PHJAI
:  YEARS, S/0 PADMAKAR
, ~=._iioRKiNG AS PEON

 KRISHNA GRAMEENA BANK

KOLKUNDA BRANCH, SEDAM TQ
GULBARGA DIST

.».:...
~ at

V' 19 B R BANGAM
46 YEARS. S/0 RACHAPPA

 



21

22

no
to

W.PI 19067.02

WORKING AS PEON

KRISHNA GRAIVIEENA EANK
GURMITKAL BRANCH, YADGIR TQ
GULBARGA DIST

S S PUJARI

46 YEARS, S/O SIDDAPPA

WORKING AS PEON

KRISHNA GRAMEENA BANK 1 « I 
AT!-INOOR BRANCH, AF'ZALPUR.TQ ; ' ~ A I 
GULBARGA DIST  

s R KONI I 
41 YEARS, s/o RACHAPPA  *
WORKING AS P3015;  
KRISHNA GRAMEENA. BANK ; I I _
SULEPETH BRANCH? .{_J1_HI1'-.IGIiQLI'"'--. A = 
GULBARGA DIST     
SHGUWEDAR ,_  . _ .,  
41 YEARS. sgo  '   
woRx1Nc.A$._PEon._;  " .
 
IJERI B:2A'IecIze{_, VJE.'-WARGI TQ 
   '- 

47 YEARS, S_(O'--SAIBANNA
¥.'oR;s'..~'.NG,As PEKN  

_ KRISHNA._GRAMEENA BANK
.. '.'AwaGu:m:..3f2Ar§:3H, SEDAM 1"'
 ..Gm_BARGA ._ ..... ..

A" '- N'
 sic NARSAPPA
 woremuc AS PEON

   BANK

SHAHAPUR BRANCH, SI-IAHAPUR TQ
Gm.-Baficm DIST'

I ",0 s KHAMAPURE
~ as YEARS, s/0 SATAPPA

WORKING AS PEON

KRISHNA GRAMEENA BANK
SALSANBA BRANCH, ALAND TQ
GULBARGA DIST



26

M
'J!

28

29

Ca)
CD

W.P.19067.02

(31

B K WARKOOR

39 YEARS, S/'O KAHMSAB

WORKING AS PEON

KFHSHNA GRAMEENA BANK
WADEGERA BRANCH, SHAHAPU R TQ
GULEARGA DIST

D A SOLAPUR A V
43 YEARS, s/o HAVANNA " 
WORKING AS PEON

KRISHNA GRAMEENA BANK
KHAJURI BRANCH, ALAN1) TQ
GULBARGA DIST  "

VGUPPIN _   
47 YEARS, s/o GUNDAPPA ' 
WORKINGAS PEONF  _  if ;
KRISHNA GRAMEENA     
HEBBAL BRANCH, cH.I'.rTAPu12   V. " '
GUIBARGADIST   ' "

 *    

41 YE.fi.RS,;’S’,fO
W0.RKINGAS*-EEON. ‘ ._ ‘ ‘
KRISHNA :;=RA§A*9;sr:A’VEAre::.

YADGIR, BEANCH. YADG_IR TQ

G’GIBAR{3A_ BEAST vA

S B PARKHANL’-E A ~.

40 YEAR:-L.,S/0v”BASANNA
. .s.f.’..’oHKmG PEGN
VA KRISHNA eRAML:n:NA BANK

Pabru’ ‘VH3. BRANCH, ALAND TQ

3’1.

B RAMGOL
s/0 BASAPPA

woamwe AS PEON
KRESHNA GRAMEENA BANK

A s ARALAGUNDGI BRANCH
,_ ;:EwARGI TQ, GULBARGA DIST

NAWAZ SHEIKI-I

38 YEARS, S/O RAHMANSAB
WORKING AS PEON
KRISHNA GRAMEENA BANK

0.’!
GI

34

35

S5?

C0
« .. j-J

W.P. 19067.02

N.V.LAYOU’I’ BRANCH
GU1BARGA (TQ 85 ms?)

‘v’ N

39 YEARS, s/0 NINGAPPA

WORKTNG As PEON

KRISHNA GRAMEENA BANK
AFZALPUP BRANCH, AFZALPUR IQ
GULBARGA DIST. .

C H GOSAVI

40 YEARS, s/0 HANMANT!-I
WORKING As PEON
KRISHNA GRAMEENA BANK»
NELOGI BRANCH, JEwAR<3_I__ TQ _,
GULBARGA DIST. " '

CSGOLLA
40 YEARS, As',/0 SHIVA»PPA'.,
woRK1NGAs._PEo_N . _
K_R1SHN.{éi. _
KAMA'rHAM;A_,r;.RANCH'
BIDAR B2531? " K–

” , ‘-

42 YEARS; $.10 .’I’IIk!_ ‘APPA I
wozzxzm ASPEON ” _

KRISHNA GRAMBENA “BANK
NBHBUGUN.1, GULE$A2′;R’.}.-A

as BIRADAVRV , __
* 45,YBARs, S/’O”SID_DANNA”‘”

ninv-nu-I’aA.u-Q A n nl-Adm!
W\JK!§II’UL1 HIT’ I’l.’:\J.lV

‘ ‘- _Kz21sHNA GRAMEENA BANK

. fiF_.i.fi”JI?i’3,.i;»E’RAfiCi’.i. ALAN13 TQ

% ~ GULBABGA DIST

V KRisHNA BANK
* SIDDESHWAR BRANCH

V’ 39

NIB NIAQBOOL

-39 YEARS, S/’O NABISAB

WORKING AS PEON

GULBARGA DIST

C R PATIL
38 YEARS, S/0 REVS]-IE’I”I’APPA
WORKING AS PEON

41

42

43

4.3»
~ OI

, .:£}Uli%AR’\3z’x “49””

w.1=.19067.02

KRISHNA GRAMEENA BANK
WANADURGA BRANCH,
TALUK, GULBARGA DIST

G D PATTAR

38 YEARS, S/’0 DEVENDRANPA
WORKING AS PEON

KWSHNA GRAMEENA BANK
MALLI BRANCH, JEWARGI TQ
GULBARGA DIST

ss MUGALI A
33 YEARS, s/o SHANTAPPA ‘fi_

WORKING As PEON =

KRISHNA GRAMEENA BANK… A ”
DANDOTHI BRANcH,~r.::H1T’:=APUR TQ = ~ ._
GULBARGA DIST ”

NBMAKANDAR
40 YEARS,VS;lOv.BA[2-SUDD1N Z

KRISHNA ‘e-RAMBENA; BANK
_l\.fl.A_l_.G_A;T’I’I _;!3R.A.!~!C.1!-!, SH-3K.A.P1uafrQ
GULQARCA—n:s,,._. , * ”

cs KADL1’A’N’v.*’V . .

4-5’¥E.%RS’, S}GV”S£D?uA}€, FE-‘A
WORKING AS.PE9i’~! ” f ‘
KK1sHNA A1éAr:K
ALAHALLI BRANCH; CHI’I”I’APUR ‘l’Q

LJD1

‘4§1″‘{EPaRS, s/o VEERABHADRAPPA
PEON
. “KRISHNA GRAMEENA BANK

KHUBA

: 37 YEARS, s/o I-IAVGAPPA

wor<KiNG As PEON

'' 'KRISHNA GRAMEENA BANK, .

46

KURUE, KHTELACJ BRANCH
BHALKI TQ. BIDAR DIST

s H MANIYAR %
as YEARS, S/Q I-IUKSSAINSAB

48

49

_ Vcn”

. P___

BENDEBEMBLI BRANCH T V

— SHAHAPUR’I’Q,GULBA;_RGA-D181′

WORKING AS PEON

I{RiSH1’\I’A GRfiLiviEENt’\
UDCHAND BRANCH, AFZALPUR TQ
GUi.BJ’\1TtGA DiS’T’

C G ‘TTF’GONT}

42 YEARS. S/O GONDAPPA
WORi'{I’NG RS PECN
KRISHNA GRAMEENA BANK
CPHNCHOLI BRANCH
GULBARGA DIST

1 M BANDILAL ‘ _
37 YEARS, s/o MEHABOOBSAB
womanc As PEON
KRISHNA GRAMEENA BANK ‘ –

SHADULPASAN _
36 YEARS, .

KRIsHNA-r3RA_MEENA_BANx: I V

KVBLIGGA_.«.,_ —

37. YEARS, _S;’~£-‘AF,’EER%.PPA

WORKING AS PEGN ” ”

;«:.I=:zsHm ‘-*’=\’.’.’-*..’.’.€E’£.”}l’.’A BANK

£–_IJ’I ‘.933

VBYLAHALLI BRANCH, “BHALKI TQ
V, 4;_BL::-AR 9:913 V

B. SE.}’I’r”:..R’

” ~ 44..YEARs; s/0 BASAVANAPPA

PEON ‘

% KRIS?-INAAAGRAMEENA BANK

BA!i”i’-Afiiiwfifi BRANCH, AF’Z.A’ ‘UR ‘T ,

‘ QULBARGA DIST
: C V V1’I’I’AL

“~35 YEARS, sic» VTJERANNA

-‘WORKING As PEON ‘
KESHNA GTRAMEENA BANK
JAMAGI BRANCH. AURAD TQ A
BIDAR 0191*

w.P.”19o67.o2 ~

C
«E

W.P.19067.02

S S SAJJANSHETW

36 YEATRS, S/0 SOMAYAPPA
WORKING AS PEON

KFGSHNA GRAMEENA BANK
BIDAR BRANCH, BIDAR ‘I’Q & DIST

S v HALGE

42 YEARS, S/0 VISHWANATH
WORKING AS PEON : ‘
KRISHNA GRAMEENA BANK
HUMNABAD BRANCH

HUMNABAD TQ

BIDAR DIST

SSPATRI

35 YEARS, S/O SADASHn_iAPPA- _
WORKINGAS _
KRISHNA GRAMEENA BANK * : .
PET!-! AMMAPIJR BRANCH – . V ” ”
SHORAPURPTQ, GULBARGA-.DlS’I’-. V’

SYED::mA.JA?…..’;’« ” -Z ~ j A
45 YEARS; S30 .’§’:GH’D.:iA%’USSfiEN;
wORI<IN;3–RANcH,_mpcai-R ‘I’Q

GUEBARGA B51′-3’5′

, 42 YEARS, S’/0’ SIBDALJNGAYYA
. AS Rgprra
V. KRISHNA GRAMEENA BANK

H15 BRANCH, SHORAPUR TQ

A ” ” ‘GUI,BA Rm -BIST

G’S{*JAi.iY
43TI?2AF€S, S/0 GURUPADAYYA.

WORKING AS PEON, KRISHNA
GRAMEENA BANK, SAIGAON

V’ * <»__BRANcH, GULBARGA DIST

" 'GUIAM RASOOL

43 YEARS, S/O IBRAHIM
WORKING AS PEON

KRISHNA GRAMEENA BANK
PUTPAK BRANCH, YADGIRR TQ
GULBARGA DIST

61

62

Ch
Co

pm:

(3

S D JADHAV

YEARS, S/O DADARAO
WORKING AS PEON
KRISHNA GRAMEENA BANK
AURAD BRANCH, AURAD ‘I’Q
GULBARGA DIST

M N SUVARNAKAR

42 YEARS. s/o NAGNATH RAo7.__ . 3 4′

WORKING AS PEON

KRISHNA GRAMEENA BAI’iiK._
MURKI BRANCH, AURAD TQIS
BIDAR DIST I’

RAVI KUMAR Mmsmé

45 \.’.n_:A12.s, sgo ; A ‘

WORKING As PEON
GULBARQA, ” ‘A ”

GU.._.’°ARGA . ‘

1-.1 LGIJTTEBA = » v

33. XEARS} sip _L.r’..XMA’H ” « ..
woRmr._’r3As E–‘E:’.3}’u”‘fi’
:z,R1s_m~:A’ GFAMEEHA’ ‘BANK
~’ARGreA BRfiNGH;. ALAK,

GULBARGA”DI.’€T* _ A

. B H ALURE ‘ ~
~
WORKING As mom,

GRAMEENA BANK

~ .ci»1p’U3ARA.BRANcH
%.raiDA.:;_»_ .

65″-._

c,_’G’PARiT
35 YEARS, s/0 GURUSHANPAPPA
WQRKJNG As PEON

A ” KRISHNA GRAMEENA BANK

SALGERA BRANCH, ALAND TQ

V” GULBARGA DIST

M B KALE

40 YEARS, S/0 BASAVARAJ
WORKING AS PEON
KRISHNA GRAMEENA BANK

W.P. 19067.02

6’7

68

69

-4
ca

71

W.P. 19067.02

find
find

HAGARGUDGI BRANCH
GUL”BAl”?(‘3A

H S

33 YEARS, S/0 SAFISAB
WORKING AS PEON
KRISHNA GRAMEENA BANK
SHORAPUR BRANCH
GULBARGA DIST

B L KOLSURE

33 YEARS, s/0 LINGAPPAR’

WORKING As PEON ‘fi_ ” _ A _ V-
KRISHNA GRAMEENA BANK’ * ‘ ‘
MUCHALAM BRANCH, BASAVAKALYAN

TQ, BIDAR DIST ‘ ~ ‘

s N BHIDVE ‘ ‘S ‘ S

44 YE.A.RS, s,_._Io NAQSHEJTAREQA S
WORKING As PEOI;-_I ~

KRISHNA’ GEAMEEEJA . V ”

MEHK.«L’BRANcH; BHALLII .
ggnnr;-nI::’}~__

I-ll ll\ LJI-3’9

m;i”PsL.%;R1 ‘ _
40 YEARS;-‘£’sfQ”MA1’¥IKOPPA
B’£{Etv1ALKHED”BR’Ar€CH
nUre1NA1aADA.TQ«9;=31DAR’D1sT

, S N BIRADARV
.. 40 NA’R”‘r’AI’~i R’ 0
WQRKENG As PEON,

KRESHNB. VG%MEEN!7\

S: “V ASON’A!A.BRuANCH. AURAD TALUK

72*-..

Ni’. BI-SOLE

41′ YEARS, s/o LACHAPPA
WQRIGNG As PEON
KRISHNA GRAMEENA BANK

S” BIDAR BRANCH, BIDAR DIST’

S H VEERANNAVAR

38 YEARS, S/O I-IANMANTAPPA
WORKING AS PEON

KRISHNA GRAMEENA BANK

’74

75

76

” ._ ’78:

WP. 19067.02

y.-.1
IQ

BELURA BRANCH, BASAVAKALYAN
TALUK, EDA? DYST’

ALISAB UDIGIRE
39 YEARS, s/o ZAFARSAB
WORKING AS PEON

KRISHNA GRAMEENA BANK

ALANDI BRANCH, BI-IALKI TALUIL V
BIDAR DIST

A s KAMBLE
33 YEARS, s/o SHANKARAQ
WORKING As PEON ” _
KRISHNA GRAMEENA BANK’ *
ANKALGA BRANCH, JEwARG1_ ‘EALLIK
GULBARGA DIST ‘ ‘ ‘

S M HIREMATH . 2
37 YEARS, $10 MA;A.NTAY”¥A ‘ ‘
WORKINGAS PEG}! . A ” .. z
G’-‘MMBBNA ” , ”

-u-_ 657 ad: In I

GHOR. CHINCI:!.QLl BRANCB’ A
‘!’.,*’-.i.’.4_!,.1I<:,'B!,",?.'.–B!s"'.ffI)'IflK'

32 YEARS,*s;'.§5 'SHANKRA-PFA

KRISHNA Gi?.ANiEENA._ BANK
GBAT BOBAL BRAWH

1. -HUXMNABAD TALUK, BIDAR DIST
“mm SHINDEH “”” R’ ”

35 ?E5\RS, SIO DEVARAO

‘” “V BW’Q_RK!’N.G As PEON

BANK

. ALGUB BRANCH, BASAVAKALYAN TQ
B1_3AR..Bis”r’

HAFJVGY SWAMY 0 MAT!-IAPATHI
34 YEARS, s/0 GURBASAYYA

1″ WORKING As PEON

V” KRISHNA GRAMEENA BANK

80

BI-IALK! BRANCH, BHALKI TALUK
BIDAR DIST

S S UPPIN
34 YEARS, S/O SHIVSHARANAPPA

81

Q)
to.)

83

84

WORKING AS PEON
KRISHNA GRAMEENA BANK
BADEPUR BRANCH
GULBARGA TQ AND DIST

M B MUGALE

40 YE!\.RSi SIC) BALCHANDRARAO
WORKING AS PEON,
KRISHNA GRAMEENA BANK

TALUK, BID;-ER DIST

v JALAM BRANCH, BASAVAKAZLYAIE-A I

I-‘RABHU K 1-:.A.L.A.1.. V» ~
34 YEARS, s/0 KRISHNOJIV.
as 92014
KRISHNA GRAMEENA BANK
Ci~iiNCHANSOR 3:=:M-.IGH–. ‘ ;
ALAND TALUK N * ” ‘

GULBARC:.-KDIST _ ‘

33 YEARS, Sm smssmua-.” N —
«
KIRISHHA GRAME.–‘.._Ei+IA’ BANK

YADGi?JERAiiCH *

1v.GU–LBARV(}.:RfTQ~ Ayn-Q DIST I

Pmbrr li)”KvAi1;.@V£L,\4″ ”
34 YEARS, S] O?D(‘3i\E’DiBHA

‘ ‘N wonmm AS PEON

KRISHNA ‘GRA_m-:ENA

N EADMUGALI BRANCH, ALAND TQ

N _ 55%.

N ._Bi~DAR” ~ D_1s’1′

VV”(‘§’V”Y”–Ni;fI’ii?.£AR

:34 YEARS, s_/o YAMANAPPA

~..WCFiKING AS PEON

KRISHNA GRAMEENA BANK

N “V-NAGNOOR BRANCH, SHORAPUR TQ

GULBARGA DIST

= I . mumunu ran mu. P.B.RMAfl0PAL. MW.)

W.P. 19067.02

I’B’I’I’l’l0llRRfi

W.P.1906’7.02

1 KRISHNA BI”INK

A BODY CONS’I’I’1’UT’ED UDER THE
REGIONAL RURAL Et’\NKS ACT. 1976
HAVING ITS HEAD OFFICE AT
N.V.l.AYOU’T’ GULBARCIA

REP BY ITS CHAIRMAN .

2 UNION OF INDIA
BY ITS SECRETARY IN THEIR _
DEPT OF’ ECONOMIC AFFAIREE, . ‘ ,_
BANKING DIVISION, PARLIAIvi.EN’T’ “‘I’RE’f”‘i°’ I
NEW DELHI 110 001 ” ..

NATIONAL BANK ROREGRIC AND
RURAL DEVELOPMENT,’iN%”11JTIGRDiAL _

DEVELOPMENT DEPAR’I’MEN’I” – v _

I3)

REGIONALRURAL AND CQMMER_C.IAL._
BANKS’ DIVIEION, c%ARIvIENT~HOU–sE___i
3RD FLOOR, 1DR’.ANN1_E1-BESAHT. ROAD,

REP_BY”~!TS EENERAI, MA-NAGEIE. REBPU” ‘RTE

an onI.?N.n.nIIIIT.’.IInv;3′!’0II IE1; _ ~
IIEDDII, IIDV. Eon R-9)
‘IIoncE To R-a mm IIu_EE_1eIEIiTI ,.~

{T1113 PETITIoN’Is ‘FILED UNDER ARTICLES 226 & 227 or’ THE

* _AC0i¥f§’I1′!fLIfI1QN or {ORIGINALLY NUMBERED AS W.FS.PiO.19067′ –
_ . 19151 f2€X}’2,..4Ii”._.vF.NO.1€r”u’u’:7f2002 RF-T9.!!\!F.-D AND W.PS.NO.19068 –
‘ I9I.sI;i:I_(Ieg ARE_ DELETED) PRAYING TO DIRECT THE 15″ RESPONDENT

To “PAY fsP’E1IT1oNERs SALARY AND ALLowANcEs A3 ARE
AI=PI.IcAI_E’LE FULL ‘l’I’ME MESSENGERSISWEEPERS FROM THE DATES

.. OF TIIEII? RESPECTIVE INITIAL ENGAGEMENT AND To FURTHER
I RDIIIIARISE ALL THE PETITIONERS As FULL-TIME EMPLOYEES FROM
I’ …THE_}DATE OF THEIR INITIAL ENGAGEI~.IENr- AND GMNT THEM AI.-L

CONSEQUEN’}1AL SERVICE BENEFITS SUCH AS SENIORITY, PAY

‘V F!XA1’ION, ETC.

THIS PETITION COMING ON FOR ADMISSION, THIS DAY, THE
COURT MADE THE FOLLOWING:

{i
If

1. In this writ petition, the petitioners are

to the 1-1: respor1dent–Krishna Grameena Bank

E

the dates of their res,.~.:r-_+..ive engagenrents” ._to
regularise their services as e’urr’*}c3’ees;QL:grn”‘t;1I.e d.a-,” of

their engagement anthers’ ..&n–*-.-.er-.+-..2…..nl

service’ benefits such etc.,

‘2. it is -if “t.-“nah- mey are all employees

employed} eyieie em amt
on wage basis as Messengers in
the later on they were converted’ ‘ as

part ,1j;nc ‘Messengers thereafter as full time Messengers.

. i ” . from the date of their engagement as daily

they have been working for the full day and

as regular employees continuously without

inteirirption as a.-;&st sat-.c..Z.r..*-r.red posts. Their principal

i v is that the 1*’ re “-d-rt-Bank £«:-.-.iler3. to im_p1er_rrent

the award passed by the National industrial ‘I’r1hm-£1 r.-3&1-..

issued a direction to the Bank stating that the part fie
Messengers in various Grameena Banks in the country were

Ey

‘-“new-…r-.<.-.-.s as applicable to full it

Jr

' e: ,

W.P.l906'".02

16
entitled to full time wages and for regularisation of services as

-.r_ll time employees from the date of their enfiagement.

“;”h- petitiueners have p-__.1_¢.;zer_1 the details of ._

engagement of each on’ “f the «late. pf’:_

conversion as part p_

regularisation as full time ,Messengets– at l”i”‘m=
details furnished in by the

respondent–Bank.

3. It is 3×5″hei§~. Union Go”ermne”t
constitute:_d~ to go into the
allowances and other
benefits of the Regional Rural Banks.
This Union Government during the

pe._§.’.’.rl”….e.r.-.y of petition filed by the workmen and their

said writ pe..Lti-an before the Apex Count was

._ ‘c’iisposed.Vp_of.i’Von 01.u-2.198’? ‘w”ith a die.-:-.c*&n the. L… C_._1.1al

shall refer the dispute to the “i’ri’ounal preferably to

.. atetrired Chief Justice of a High Court within four weeks and
it futther hoping that the Tribunal will pronounce its award as

expeditiously as possible. Pursuant to the direction issued by

the I-lon’ble Supreme Court. the Central Government by order

M1/
U’

17

dated 26.11.1987 appointed a National Industrial Tribunal
consisting -i..n_ot:oo S.Obul Reddi. retired Chief High

savin-

“-~i;u—t -f -«aim-. Pradesn at ‘.-_=

dispute that the dispute E

and other benefits payable to the iempiojreespp

Rural Banks was gone into’ 0′
30.04.1990 which also “employees
who one before this «respondent-Bank. The

award passed by’ the

4. relevant portions of the
awanj runs into nearly 500 pages.
Counsel invites the attention of the Court to
page 28 and 29 and paragraph

29 and so of the writ petition. In

.0 the ‘1’:-ih-at-..-.=.1 has bu_d that the Messengers]

._ on ‘time or text-tpo:-ar_-,* basis -1’ on daily

virage used to commence their duties an ‘nefere the

as business of the bank hours and end after the closure of

0 bank in the evening and that they were engagal to keep the

premises clear, dust the counters, tables. chairs and other

furniture, fetch drinking water, clean vessels and do all other
Irv
v

W.P.l906’7.0’2

1!-‘
on

jobs for the Manager and other staff of the branch. The
Trb=.11I.al has also referred to the reason were

confirmed on daily wage or m-,….rt h.’__m_. _t_-isis as Messengers. _.__ This

was due to the letter “”su$ by the -3′

on 16.12.1980 stating that them[was,,ino-

time messengers on regularbasis “in
paragraph 4.410, the held’
of the Bank beyond the
working hours by merely showing
them i_n. employees paying
there on other basis or on some

“6
‘- tea. the $n.ri_c.es of these

employees shal.1_”bej with effect fioin their mntinmus

engagement. Itis observed that if deemed necessary, it

V’ . toxt.he”%ern1nent or the RRBs as the case may be,

i required number of posts to accommodate the

it pgeeeecm and all those belonging’ to their class. In

4.425, the Tribunal held that it was proper, just and

_ -m “hm. the-.- thI–‘ shallbe given effect to from

01.09.1937, the we on –me the s-..-.p..m.e ct.-um passed the

order directing the Central Govefixnient to cor-.s*.it-..-…. the

Tribunal. In paragraph 4.427. the Trihunai issued a direo”*n

\,

W

19

to eliminate the anomalies and to bring about uniformity in the

pay scales in all the RRBs, at least to ensure that theemployees

hall be entit..’-.41 m all t_h.e aLowa,nees benefits to State

Government sefiiants of rxamfiubk ‘-.i.:’1:.i=.I.-_L ‘weti’:__

entitled to. It was therefore
entitled to claim’ the dmife’ nenoe
umfo’ rmity with the State ent matters

of pay scales,

5. It is of paragraph
4.424, the employees such as
‘ tion with effect from
the ciiate-.o1itheiz-:’eon1innons~engagement. It is also held that the
fact post of a mgular Messenger in

.-;._§lB§.’ei..=:;eh. _”r~ Head Ofiioe was absolutely irrelevant and

, via.-.’* of the f…..-=- . t……hn- the so-called part time

._ itriiether engaged on *.-4%:-. or -2-. -….m… _me.r

Basis” made to work fuli time by the re’-mtive

.. __ Lements. The managements, it is held in the award

hcannot extract full time work and even beyond the working
F hours from the so-called part time Messengers by mezely

showing in the acquitlsance rolls as part time employees paid on

W
V

20

either daily wages or on some other basis. It is also clear from
the shave met though the awand is given eficct

01%. 1987,

El’

w $1′ as the pesitioa prior ..js

concerned, the “i’ribu11ei has &° ‘

9+

as under:

‘The salary structure refen’ed’to ‘Vin ”
proviso to Section 17 (1) of Act” takes in fold’
not only the monthly salary but also an
and be-neytfi that ,are _’I’hat
being the case, absolutely, no reason for the
Central Govemme-ni’~ ‘fa allo-all
allowancesand deny-.ilte_’.~rest. This
defirtitelyis’ equated
them to em stntctare___,,.Tof the State
,epnplo_yees, Government cannot
say .1′-._.c::.j “gey and employees
only _toV._the*e,xtent”‘of”the scale of pay and related
ll-._.e”t’est of r..:llaI.;:a.nees
benefits. *rz’~:’s’eigm:fierue to note that it is not as if
G’ooemncent’d«onie1;_i’i”ctll,..-tine den-as-u-wed by
theemplo_yees” in of letter No. F 2-32/ 80-RRB
V. _dated:~05.a.2.’,;l 980. ” Subsequently, the Central
, (.=eeermé*;-e,r1,t did concede certain allowances and
benefits on*~–~part with the State Government
‘I’.’~.e.-e are seveml like medical
. facilities, travelling allowances, casual leave,
. pt-ivfiegev~”ieave, enoasl*u’rer.t f%l’.’t_-.,’, lemre
‘ fare – I oomaession, festival advance, vehicle
allowance, accumulation of earned
~ leave, cash allowance etc, which we allowed, but
‘they are not on part with the benefits efliolled by
the en-.,-L-leyees of State Government. In my view,
the salary structune when applied to the
0_fiI”cefiierr*@loye-es of l2’R3s, sl1.e1t.ld be extended
wholly so as to cover all such benefits and
allowances as are admissible w the State
Government employees in comparable posts and

‘U

W.P.1906’7.02

IQ
pd

status. This will at least bring about uru’fomu’ty in
eachofthe states oorwemed.’

What is clear from the above is in order to “shout

unfl ormity in the salary structure of the

employees of the Banks with -pf’

em.’p1oyees of the respective Statesin :pay,t’* ”

III

“elated alL.~=.-ea-.nees and the
employees shstili be as
were admissible to ll em-harm in
compamble % posts l uid T aha’-t
unifornlity ‘States

6. .-L-.-. t…e …..a_.. _1_a_nnot be

constrlted :tl3.e..-petitioners-employ*es ‘me entitlfi for

5-.’

efiect fmom 01.09.1987′. The efieot of

is are entitled for Iegulaxisation with efl’ect

‘ they were continuously engaged. But, in the

l’ of pay-scale and allowances the award treats

je1_rn_ployees on par with pay and allowances received by the

, “‘$«_’*t” ‘Crovernment emp1__,e_s in so far as the period prior to

31.08.1987′ is concerned. For the subsequ._.t period they are
treated on ..par with sponsor hank ,_ei’nplu~yas_. The

petitioners are fully fortified in their stand in connecfio’ by

W

W.P.19067.02

IO ‘
ID

the judginent rendered by this Court in W.P.No.29697./ 1995
‘..’.is}.v..–.;..d ..f -11. 01.03.2000 a copy of whkrh is at

Ann”*tir–G. in the sa;”.:’. writ p-ebliion, a. dueo1;’_o’n’.t0

the respondents therein to reguiafise the …1L.

sweepers or messengers from V

engagement as part time sweepers.
settle their arrears of wages, ieiieh
expeditiously as ..A to the Bank
not to pay the but to deposit

the -n…._.-Hue in 05 years and give it to

necesgearyl the marriages ef ‘r…..1′—i.:’
sons[da.ughteIsVViv!ii£:heve’r.’v:’as earlier. in fact, foiiowirtg ‘ui.t.-%

judgment Court, this Court has also disposed

V’ . other involving number of similarly placed

“einp10yees.4’in::V§.I.P.No.13580/2001 disposed of on 03.03.2006,

ilv.(§PLNo,i1’ss7ii/ 2003 disposed of on 07.09.2007 and

!l!iP,N.o;;1E§152.!2002 disposed of on 07.01.2003. All these

are placed. to that of the petitioners

entitled to get similar benefits.

0/

W.P.19067.02

I9
{:0

7. Learned counsel for the respondent though makes an
auemp. to s=.i____it “,1 the judgment rendered. by in

ii’o.296§’r7,’ 1995 has c.-fen 9199:9999 :a”notVsa§p”§i¢ahk

to the facts of the present case, he “‘

same. The said submission has basis; as

by the National Industrial’ is applmabii ‘ is]

petitioners as well.

8. In the result feasofi, I «ms the
following: ‘V _.

3 direction is issued to the
mspondenteBani;- the services of the petitioners

with ‘ their initial engagement. On such

respondent-Bank shall settle the monetary

. ‘ ‘t9’wfn’teh the mti%nem axe en..Lt…._ in aeeotdance with

. of the o’nse1’vs%n- “”‘n.|w..1

‘-“e above within a W-,…f’inr1

of sixfmoiiths. The amount due to the petitioners be

as and kept in fixed deposit for a term of 5 years with

i to the petitioners to draw the interest accrued thereon

It is further made clear that the respondent

authorities will be at liberty to release the amount invested in
i<'«'|/
U

W.P.19067.02

fixed deposit depending on the gcnuincncss of the claim of the

7 rune _ ¢;__p1oyee to meet the contingencies that

.1111]-