High Court Karnataka High Court

Omprakash vs The State Of Karnataka on 24 February, 2009

Karnataka High Court
Omprakash vs The State Of Karnataka on 24 February, 2009
Author: Ram Mohan Reddy


E354 ‘F§i’§Z %§§§¥%”. CQEER’? G?’ §{AR§”~§A’§?z5s§{A
{ZZi§R{§’iQ-3′? BE§§’%{TZH £1′? G§.§LBf’;RGA

E§f§’Efi TEES T33 24%: 33.’? air FEBRUAH’§;’$G{§§ A’ %

EEFGRE

TEE I~§$1€*3LE mmagsrzcx .

‘WEE? PE?i”§’§GH 2vio;93639″;.2′?09s ;sj1’=;:§}sv}”

BE”§°¥EEI’i’:

E

QMPRAMSH
53,/<3 sasmgym . V :

AGEE} ABOUT 38.’€EARS – ‘

5iS:’3EST?$:§*«§?”‘E-:FEA€3%§E.7R ..
:§J&TEG7?k’.&L §§%E3€732§~§–§;§~&~«_PRi_§sé.fiR’f SCHQQL
$AR~A¥i~ Cséiighi ;iE£}f};’§L_E~?;’;§ ‘

g§:”:;A§2 ‘ ‘ ‘V

_ . gszgfir é%:’0,§:s;+g:~;»’: §;f«:é§=;M
ms} MAKBUVL AEMRD
” A.c&:2~3.ABauT”38 mam

SSSESTFEEQT’ ‘TEACH ER

” V T_ s§’;a:§i<é';?.§.§L..§£1€2H ER PRMARY SC§§{}{)i,
* ._ , S'§§R_;&.Yi~§§;%LLE BHALKE

' 5;i:::A;«";»:_

aéiéua Sé§YEE1®

SE8 ABDEEL EABEEE

I AGEQ men? 44 YEfis.RS
* ASSZS?AE~%'£' Taagza ER

gag; Sri: V LAKSE–§%¢fi%JAR&YA.E€R

§'€A'I'§QNz5§L HEGEER ?R§MAEY SSHQGEJ
SARAYE GALLE BEALKE

Biflfifi i3E'?E'{'EONERS

jéifié

THE STATE 01:' KARNATAKAW .

Rgpaasgyssmis 83′ yrs PRI?%i’CiPA’L A’
SECRETARY TO G0vERNME:__m%_-A» ..
EIDi§CA'”i”E{§?~¥ BEPARTMENT, M SBUEL
BANGALORE 1 * ‘

THE CGMMISEQSWR E513-.

?L:BL;c:Ns’mm::r;–0N«_ . ”

asgw PUBLEC o11*§’1<";'a*:e:s'
NRIJPATHUNQA _R..{}£§i17} '
BA?§GAL{3}§'E_1 "

-“§’HE;.B:’R§;€§i%<§R' i}_f3T__P%..}B%;i{"f;' H »
:§§s*§'2§§U:;:.:0N"' » '

{m€.#;'F:;%»3L:{fiiC?i?i~~f§a:S —

E§REl?ATHLJ}J,§:'t R{}_Ar:' '
§A§GAL<"2gE._'V:»_ ' "

_ _ THE ‘Ié::’>V_11’s.»::~,ez:’.*;’5:”~:§’:’»:3§és”E*,§«2

PL’-BLEC }’i’§STRE§jC’T§GN Ef)EPAR”§’MENT

£3-EELBARGA ‘:;::*s;1s;0N

{:vu;,;r33aRGA

_ ‘§’i~§’§3.,v_Di{~§}5’i}TY :)zs=2E<::mR $9 ?UEi§C

§2§$":*:é12_:;'€'§':0§sI$
E'%;'£§s"«R Bmszm;

~. gzgmfi

” TEE SLGCK E§E§C–;%.’T§Q?*§ QFFISER
” §E~§§§L§{§ ‘I’z%.LU§{

3% BAR

‘f’HE Eiiigijfig PAP€C%i}’;YA’F£§

EIBAR BISTRICT

REPRESE§!€’FE’;§ BY FPS SHE?

EXECUTEVE OFFESER E
M
24″}

8 MRSEM F’?s.Si*§;% S§’i§KS§~§Af’%A SA§ViS’?EiE
SAQAE GALEA, BE-§?sL£<Z§

BEBAR
9 f%IfifE"E{}?€AL ?%fE{'i'i»§"§ER ?R§MA§Y SCHQGL

8&RA§ GALL2, B%¥ALK£ ._ V

Bifiéfl ..~:4,.RE:gPQ_;x:1:2~E;«r:'s._j;. '

gs;-if M mmga 3&5 ma R1~Ré<}a:\:;%_'§<¥?} élzie
UNREPRESENTED} _ =

"aims WEE? ?E'E'i'E'§Q§'€ ii",-;»2-E—m:§ ;m;;sa 9';"'Q"bzRE<:?r V

THE": RESPO§*§§Ef'~§'"FS TC} RELEASE SALARY 2.2:: TERMS
GE? -3413 wmavaz §f:REE§*?*$S"'£;':3%"T§4E-Ef; PET:':"*£::NERs 3'1:
aasaggg, 29.3.}.§§8 5?;-E §?.1€§};,3;§€T3;«*5.'i;:"§T_}E A¥€NE}{{§RE A,
B, :3 :9: §:w;:R <3?"-":"H.£';" ;»'P§:::*iT:VQ'NERs WETHQUT
§§:N§<"§RCi?~fG RULE 3 Q§?7…'£_'E«i§:..E<£§R3\€PL'E'}§~§%<;;":' E§UCATIQ,?€fiL
:N3T:?U?:@NS.?t%?E'5_., " * . ' '

:'E' I»£§-S'%'.€R}€"§":'E?§'i'§f§'éCl%§'€'—CG.?viE?4G 35:: FGR ?RE;.H£*-3&R§§*~EG
(§~G§%{}:§?}= *§":=-;V:s:.*.jj'~.m:fg";~.V~-'mg €:a:;m* MADE ma
?GLLO'éfi:§\I§}: * A

ORBER.

§:~’3*%,._ peiiiifiner céaims ta fie apymlaied 233;:

geiitiimaer 3:2 §k8.}99*? ami ihirsi an

:?;8§%fe, §§E§1 ma: fi1¢’.*;}:§’ appeiizifiézzéis as Szfimai

:’%’$ac%:€£*~:§’ WW5 3?F§’€3V€é %:; rim ?€S?0I%§€¥E? » fiezsaztmeiit

&’ ~.. 9531.”=.§.’.2;§.§}_%€ §§”iS§Z’E1C’§.”§€}E”iS. “$135 grifivanee of $316 pgtiiieners is

VA _,_?};§f:a’£ {fie :res§}m;éafl§:~fi:.:zih<::§_§}? haw faiifici tit; rfiieasts the:

salary in mans $5 agpmvai orders {Eateé 3Q.5+.1§@8;

29.E3.19§8 anxi §.§_§.;}9§§ §xn::.exure3»–2%, E ami C

W;

regpé:-$iivc1jg’, refasai ii; §:x€;€*.::<i §;§€:1s2:f§§i; af $1316 {iascigieri $3? the

Qiviséen aenm §;§;; 2a;.g.51 :5»~53$?;<2§Q@ (8%; :;:'{..1_ .':'::Qm

E'%:m€:<'z:m K; ratfusai $3 cmigiém' £116: £2338 Gffiifi p;s.§'€;&*£i$:;f;:z:

par avifiz thsfér cafiaagéies séinééariy s:ima €.§=:,T;0€.:’:’-

M anfi Tim ;;&’t:%’$i§«:;:<1fir:§i9§ 3 Neifiéné} Higher

Schaoi wE'1€:rz':Hfi.L'i€ 'gL.;eViis£ie:;jc57zt.%_'.vV.vb'2;;:*& wijrking 33

2, '§§'§2_§€:*€:§é<~;if_ Viz: '§;%:€'_':'_.'*xfi:x"i'z pfiiitiezx in so far as it rsiaifis

ii; ..}:&:':;£uasE?z3lng¥ V $hQa}; cause zzetice fiatfié 26.11.2067

.A is m1avafia?E3ie $9 ihfi gatitieiiers SiI1C€ the

s:X§p5_§g;€1é:'£§€;::__ :;'S%.§:2§§£ fer i3 {mm {E16 93* msponiiefitw

§n§i§iufiafi'v 129?. {mm the §ciiti::»n€z's¥ R is £01" "tbs 9:3'

rasganééiézai Wim raiscci the 'mfi far saiary payment

aha zaameg 5:? £335 petiiianerrs to cafiér 332

u …_§;$:}:x£az13:£i0n ti) me 33:33:: cause izetiete. Ea

3. Wifi”; fagsfii ie {has ffiiifif cf
§:$’uI2s»s:1 fer {ha gfifiticzzerg .
wouié be satisfiazi, if r€spo:1*;s 1%:
g1*i::Va1:.ce, V ” V V ‘A A L

4r. Lemnefi Gsfifif; _g%L§szC%;::§;:ié””~ ‘M:3.2;i’i;.3;n3;ts that if the
petfiiafiers make 3 repgfisénfatian’ their gxéevanceg,

§{ifSp{3}.’1€3i€I}.iS3.: =’i¥:I>”‘i{s § ‘.%=’§9é13=ci_f::»€–V ‘;:;£V1€%i$€é “£0 czmsider the
game anti lpasf-:’-;_ V;’;0I:3§é::’s«.:fi’vv%:«,tr:§:'”d3.:§\ce with law.

3. I'”3€'(‘:’s% Ens’ 3:53:32 ihezmafiér.

7§’§5_ ‘§§£’E”i”§ gawsééééam £3 zfgrdfimé aititazdéagiy.

sd/-

JUDGE

<:§g

;?.:=:'a:';! 3_"f€&'

su':;*n:;its« fl5§;a"§ _ .tZ*§;e '¢ _peti–t§;n€:rs