IN THE HIGH COURT OF KARNATAKA AT BANGALORE-
DATED THIS TIIE 24m DAY OF APRIL 2669
BEFGRE
THE HOJWBLE MRJUSTICE S. .43,pUL AZJXEER "C %
Pf/R_.(TPETITI0NJ\F€l 16618xg_m)ar; %(.S'-?RL.#%% % *
Between:
Puttalakshxnanmaa,
\V,fo R. Raxlgmlatiz,
Aged abeut 59 years,
Rfa Rangauatha Pura, -. ='
Nagavaiii Post, . j _ v_ «V
'I'umkm'Tq. & Dist, Petitioner.
(By Sri M.C ';. i" " V
And:
seam
' A Eept. Rina} Deve1c~p111e:1t
V 33334 P'«1fi€?¥3§T3fi"3j=
. S.1':}}z3g;,., Df;z3--°§I11b€dk3I Veed11£,
' }3fiLi1g3i0I'£:. 5 001.
_ '_ V . Thé ~A§c_0t£ntant Genaerai,
~-- .. {"}fi'1cé 'cf 111$ Aucoutfiani Genera} (A & E),
V Kétmatakza, Near MS. B¥dg.,
_ 'Bangalore W 560 001.
3 The Chief Executive Officer,
Taluk F3115-iiayaili,
Mini Vidhana Seudha,
Tmzzkzzr ~ 572 131. .... Rs-":sp011de:1£$. .. V ~ T ~
{By Sri T.P. Srinivas, AG:-X fer R1 & R2
Smt. Veena Jadhav, Adv. for R3')
......»
This Writ Petition is flied under Ar£icl<Vé's__2:2Z€§ 8: 22'?_VA<)"'vL'ie 2 A' '
Constitution, praying to quash the imptégied letterdaiad
issued by K2, etc.
This Writ Petition comingknj: for.?fé£i;§§jfi#f3r
Group this day, 1111:: Court made the; f0il0l_wi13g:v ' *
%%%% A'
The p;=;tjtiétf§er V appointed by the 3"'
I'£:$p(}fi£§é1I{ 'as and posted at Nagavaiii
:l_"_fz;z:rr%1:urv'i'$3§§u£;:;-----£2' Dsitrict, as per the appeintment
er:.iV¢':z¢tc£.:r-.1V'.'s.%Idwt§.'z"§.. 197'}: ::1t is commaed that certain ether similarly
».___?}v3C€d writ petitions befere this Court in
.. _T'T'_fW,4F';?*_§os.1531?:"to 1581351998 seeking reguiarisaiiotz crf their
Cfliift dispesed of the said writ petitiens on
V' by diregiing the: EEC}, Tipmr Taluig Tumlazr District to
Ts
consider their case for reguiarisatiorz and absorption in the _.__ 4
in which they are working ii'! accordance with law. ._
Ziila Panrrhafyatli, Tumkur, regularised the S€If:'L'iC€:$ '{)'I'?.!l".Ii'§ X
as per the order dated 14.1.2000 (Axgnergtsre ;Cf§."--The 3
retired from sezvicae en 30.6.2007 z51ge Vf;of
superannuation. It is contendegfiifgat _pa3rr1%{--::2"t of
pe:1siona.ry benefits was rggesrted his order
dated 11.32093 'zmiixea this writ
petition questioning'. 'V-érder and for a
mandamus To _' Q1'-#".*.r;s2:1ti the pensiaanazy
benefits I0 thevv"ps§tfiit§o'rzer 'Extended to ceriafn other
s¥n1iiar!y s£tu;:ted persEm.<;.A ' "
ef the writ petition, the pensienary
v._:fii;%2'::=fits of time p§ti'iir§iie§' have been settled by taking into acceuat
"s£r:2f*;%'is':eVTren§d :%r<2}<1 by hm' fiorn the date of her regularisation ti}!
.,,, , , " « .31? 54:3 :2? hefretirement.
3. Learned Counsel for the petitioner would eenteigd
2"" reependent ought to liave ineiuded the pei5iod»ii:ife1_::.1"the'1 i _ T
her appointment as per Annexure 'A' till date <if.:fetiremet:t'"--t'er:tlie it
purpose of settiement of the pension. It ieViVitri_;it1edVV
has filed a representation as
before the 3"' f8Sp0l1dent -- the ---eeeordaiaee
with Rule 224-B of 'Ruies requesting
him to count her i1ua1ifying service
for pension.
4. 0;; me other .4 iearined HCGP appearing for the
reepeiidetité that the pension ef the petitioner has been
settiett' the qaalifying service from the date Of
wregularisatien of he} service till the date ef her retirement.
_petit'iet1er is not entitled for any ether pensienazy
iii.'=_hei1efrt$t.VV
5. It is not in dispute that the petitioner was appointed by the
3"' respenrielit as per the Qfdef dated 6.8.1977 (Ainieuxre 255;') as
Assistant Teacher on temporary basis. The competent authority
regularised her sertrices as per Atmexure 'C' order dated 14.1.2Q{}0xj "
and she retired from service on 30.6.2907 cm attaining the
Superannuation. It is aiso not in dispute ti";-;e'.t ;;ei1_sién3.rf,r"
benefits were settied taking into consideration her eeryiees the '
date of reguiarisatien as per the order at 'Cttiii ithetriatei
of her retirement on attaining esge oi' s}_1.i3ere;uiu'atien. The
question for censideratien isewhetilerr ief'§erv'ieev--rendered
by her fimm deter per the order at
Arxnetrure 'A' {mine date regtiliiriezttien as per Ax1ne2:wre 'C'
erder sheuld Ahave bie'en__vta1=:.e.fl ir:t(3V"'2ieeount for the purpose ef
setfleiiient
H5.» Evie 'asserted by Ne.FI).06.SR.A.2004 dated
' 5.20Q§" frem 12.5.2906, which is as under:
ix:
\
"Z24-«B Request for taunting of qualifying serVice.~~~.. »
for pension: _
tfionvithstanding anything c<mtainedwin._mles' .f2"1 f;".~:
A, 224-A, 235, 2354:, 235-13, 247, 24%, izé:-s§f25»<i3-.% 4'
A, 2-sits-(AA, 252(1)), 416, 41? em t'e1np1o;zéetV.' ft '
degires to have the benefit of coizxttiiag th§ir'~pt_'é%*io_i:.s
service «sf additional years as qu-a!:it3ririg..$en!i'cé 'far
pension, as the case :1ta'3»*_R£'}e_ shall
make 3 request in
Autherity w£thi:3«.t§§ree '-daté__§§fjaini:tg
the Goverfttittéttt years from
the date__;}t' Lltggaiée may be. No
clainit madétafia»; «abct%é"spm_:ified time limit, shall
be entertained b§;ffi1~t§V'3t§pQ1§tii%ng autharity.
2. mg agtgjoitttirtg' atithtirity in tam Shall, with
1'3<;ords'iz1"*supg)zt sf the ciaim, ebtain the
' , 3'§}p!"t3'§? 3Lin the Gevemment before passing the
._ ozgk;-i"'.
It iS giéar finm the aforesaid Rate that every empioyee
'désifes _tc'3:"have the benefit of eottnttng hisfher previettg service of
"addit§énal years as quaiifying service fer pengion, as the case may
3
H
'H
itgfi
he, shall make 3 request in Writitsg to the Appointing "
witifin three years fium the date ofjoining the Goverttméitt sefitécé
or within three years from the date ef ei'f'er§tH<tf:the..vs£t.id _
Appeinting Authority in turn shalt, with"--.re {:;z1£site 1'é?m§:*ds; it:
support ofthe clam, obtain the approt¥a1..V§f the Gdveftitzaéntttijeféfitre
passing an appropriate ordmv '_
8. As stated above, the afc;1fgéai_d tats effect on
12.5.2066
. The petititégéf’ hag, filed’:ari”a§pl’ic3tit§1é in accordance
with the :tfores;iiéitvt’.;*?.:;§é:’.Vbefitfethe .’ Appointing Authority on
13.4.2869. Iti ether Wcrtis..A1&Ftthiti:”ajyexiod sf three years firom the
date of cgmrzing intta fqrfizse ‘ta-ftltie aforesaid Rule, pefitioner has made
x_a:i “app§’icati’b§1. “T116 3″‘ respondatat has to consider the said
aptfifcatiofi with the aforesaid Rule and pass
V V’ a,ppr0pt’i«ate c;rderS”‘thereon £11 accordance with law.
‘9V.”‘in” the reault, I direct the 3″ raspoladeztt to coxzsider the
:’_4a}p;1-li’:V*atian ef the petitismer at Arttzezszure dated £3.4.2{}09 amt
Q.
KS3
pass appfopriate orders thereon in accordance with iaw..~wi£fii:i__’ ”
period of three mzmths from the date of receipt e:>_f’M g§§p§{ cf 1
Grder. The petitioner is permitted to 2 _
application Annexure aieng xvi£§1_<_a co1§"f,'. <5'f this _9iV*:i£t.1* t§i
competent autharity for his considerat§én.._V'A'
Writ petition is disposed }:§f"a.ccc.¥fdi;1gi§é'~;.__
BMMx2942a<39\,i_a_: