High Court Karnataka High Court

Nivrutha Powra Seva Nowkaraka … vs The State Of Karnataka on 3 November, 2010

Karnataka High Court
Nivrutha Powra Seva Nowkaraka … vs The State Of Karnataka on 3 November, 2010
Author: Ram Mohan Reddy
IN THE HIGH COLERT OF' KARNATAKA AT SANG:-ALORE
DATEIIB THIS THE 3953 DAY OF' NOVEMBER 2010

BEFORE

THE HONTSLE MR. JUS':':<:E RAM MORAN R23m}$§ " 

WRYI' PE'}'IT£{TJN NOS.i'?:212~13i2Cr10(SgRjf;S)'ff  % T 1

 i

2. NIVRLI'1'HA PCJWRA SEVA N€')WKA}¥EA§<;A _ X
SE-IANGHA, MANDYA DISTI2iL"fF~.,_V 'f\V..V_ '-     
REPRESENTED BY ITS SECRETARY' % " ~ "

3&1 VEERABHADREGQWQA  _ 

SR1 KAIJKAMBA smvngiia BH2?.w'AI§IA 

OLD T0WN%,.T,M;a§iI:§é:A,_  
MAND¥AnIsTR':53r. 

2. KFEERAE§ji?x£§RI33§'§L'f§%E3i};'¥ ' 
AGED man?' as YE.'_Af~?S 
$10 13RA3HA9R;E3fE:§%Nh£ENT ORIDER DATED
12.4.'2t')1Cr,_ ANN:%:xLifiE'*B"%Tc;LTHE PETITIONERS AND

THESE  W-RI"1" Pmfrrows comma ON FOR

" HEA;;?§5Nf3'r {N 'B' GROUP THIS DAY, THE
' V .   "THE FOLLOWING:

GREEK

Reeofiiiug the submission of learned Govemmcnt

  that by order dated 16.63.2010, the benefit of

H   'finvernment Order dated 12.4.2010 vide A1'mexure-

  is extended to the Retired Mmaicipal empieyees, the

first grayctr is rendered infructuous.



3
2. As regards sacond prayer to extend the benefit

of IILA. as and when granted to the mtired Cjmvernmegit

Servants to title: peicitioners as Well) witheut: 

further apprevai form the Government,    ~

Govemment Advecate submits that .zmtr;maf£iic g%.i-s:t¥=';nsicm;1j~_ 

of bfiflefit of DA. to retired    77:

when ganted to reared  S§I'¥afi't:S"'flO:§
possible because of thg commifznémz of" ' ths 'State

Govertmnent to pay péiisaiozi  Liirban Local

Bodyguugip fiéier to 8-'7-2004) is

contingerit'Q;"1";');eI;ts:i§51;%,'r3<§:'1*tj§f4ii:'i;i1:i<:2r1 of if 8th of the salary

bill by itklrg     Accordirigly. learned

 VVV'A&dvoca{<§'é submits that whenever Q.A.

 i§T'{"~@V<'.§§1i.--:tO the State Government Empleyeas

 guild pax1s4:;:31;<é:*sA, first respondent: Urban Devslopment

H to approach the second rasg)31<ie;*1t-

Dejpartlnant for appmvai along with

T . _4{,'o:1firmation that p€flSi0l'I contribution upto the

ijrevinus quarter has been paid t9 the Government am}

that the treasury ofiicers can start making pa_V111er;t as

seen as they receive the Govertnnent Ordsr sanctioxliflg

M

DA. to mmzicipal pensioners, without waiting Vfoxf

aumofimfion fi"{}Iii1 the Controlier of State AccouI;.ts_".'-

3. in the light of the submission of M

Government Advocate, the second rs3§1ief (:io~¢S.

5 ,

for consideration. It is made (11% thai; first 1’eTspt§Ai*3d§311t.-

Urban Development
recommendation and of
F’i11am:e Depafllnomt H .1 i._(’73()’£!{3I’If1II1(€I1’£
Grder as and to the State
C’:ova*Im1ent and if
appficable to in any (went,

” 813011161 not oyitend mom three months.

V. iflfrii of amordéngly.

Sal
yadqe