High Court Karnataka High Court

Radha Mohan Joshi vs The State Of Karnataka Rep By Its … on 27 August, 2008

Karnataka High Court
Radha Mohan Joshi vs The State Of Karnataka Rep By Its … on 27 August, 2008
Author: L.Narayana Swamy
IN THE HIG%i coum' OF KARNATAKA, CIRCUIT BEN§::::1 ;"T._V

AT GU LBARGA

Dataed this the 27th day of August, 2008":  V    

Bafsre   '

THE HOWBLE MR.JUS'I'ICE L NJ%_RAS2Ar§:A'Tsx>;?g=:_§§:§f"  

W P Ne. 908112805 {S} V
Befiveen:

SMTRADHA MQHAN JGSHI   _ '-
AGE9 ABQUT 65 '(ms      
RETEREB TEACHER Vfif. SANG-HA'VKA_i\E;NA[§5  '*
PRIMARY sc1«§00L_.§3;'~2J_A§>UR2 §   

R] Q sRINEK*mNA';3"ES:sg.pAr~£§j3'c€3L:3.m'£
STATION R¢f_)AIi}     _ --
BMAPUR  1. .  '  PETITIONER

(BY M}  ~ ADVGCATEZS)

AND =

1  *1§2:;§2: [.s'm':*§:%':)F'  KARNA'}'AKA
' ._R'ia:__P, SYHTS SECRIETARY
EDUCA'_FIG%§ ABEPARPMENT
_ M33. B-UILBIRG
 BAN{'}A1.;.GRE} 1

  2¥f* :TI'}?I'E2.DE1P'{§'I'Y DIRECSFOR

Cg}    .' '

'~_D}'-%ECT{}R OF PUBL».¥C INSTRUCZ'I'§ON
BLEAPUR IDISTRICYF
..---BIJAPUR 586 131

THE} BLOCK EDUCATIONAL OFF'1{§ER
C??? RANGE
B§J2'i?UR 586 £01



4 VIDYAVARDHAKA SNAGHA
BIJAPUR
REP BY ITS SECRETARY

5 THE ASSISTANT GENERAL (A853)   
ZN KARNATAKA   1,
NEW BU{LDING, POST BAG NO 534591__ T  _  « ~ _  
BANGALORE 1  _  'RESP{}N .;3:iu?Tsj 

(BY SR1'? N RAGHUPATHY   .;:_  

THIS wy. FILED PR;W1NAG_}Ta::v, Q¥J}'.S?§-., THE iMPUGNE3D
GOVT. ORDER DT. 25.5.2004 ¥?ASSE';DVB'_.'{_R?;."VIDE ANNEXLU. AS
THE SAME IS ILLEGAL, ARB§'i"'R:°?gRY'~A?§_D DiSC?RlMINATORY AND
VIC}LA'I'§VE OF AI?FffT§LE. :4;0Ff TE*IE«..CtZ)}$S'i'I';f'UT1OP€ 01? INBIA 6%
{HRECT THE REsiié0»;D&:N3'S TO cQN;srDE'R'*rHE CASE 09' THE
PETITIGNER F0}? S'E;'Ifi*LE;w:-:9-T? (">§f"1?E;~.:sI:3I~I BY COUNTING THE

SEIRVECES :i?EI*§E;1":I¥{i3£§"-I?i3 Y'"PE'I'f°"¥'{OI€ER EARLIER TO 212.9?
mom THE 'IBATEE 0,F"z§;9Pe._{rme1EN'T FOR ME PURPOSE; ()1?
SETTLEMEDE? 01$' 'P"g§~J':3;<3N,~- 

 '  _   v1:;g2ti1:i<;1:""c<3:ini:1g on far pr0:z:1ouna3ement of C-Iders

béfnfri'   after hearing and reserved, Ccurt made: the

 V '  . fo}lo\z2;i33.;g"i 'M '

ORDER

–.f’:’}:e.«A’A;3ctifioner is a retired teacher. Ska has served in fmzr

aicisci institution hefertz she was appointed in 431

“?:%§.}ondent i}T1S{;§’£11tiO:{1 on 12} 7/ 19?6 and continueusly worked till

” she attained. the age cf superammation an 31/ 10/ 1998. The claim

concerned. In the fizrther Circtfiar data}. 20]9/20Qi§ ..:éa:}ier

Cizwcuiar dated 15/10/1999 is referred and further R1316′ gim.

Triple Benefit Schfima which has came into efiect.

service rendered prior to approval “fer

counted. with I’€f€I’8I3.C€ to these Crovernifiefxi Ci:'<:f:.11;3.:.':§, «'t3:1é.

of thf: petiijoner is mconsidemd a:$"Vt£»¥3'éé{:ted . ';Z~{ig. ijg Cétirt in

the above referred Writ p(=:titié11._a11d:' tljiaté the fiitéfifiéner is not
entitled far the miief yrayed' s_-gtrvictts ren&er::d

from the {Late of g"1a;£5e agzprovai for the

purpose Gfgfiensifiiiéx}? _}V3§':;{;ei*134;$';~«.'Vvfl'}1e_*said a<:t:i{)3:1 on the part of the
respondents is_ a<:<;€$1¥:1:?.ti€i€:_:"wifl1 iaw' and therefore, the Writ

petition is . we he .'t;'zis§i§1isscd. The icarned Additicznal

1-*:x§5vez111j'1¢;:Ci1t3.–.}%ciVAct1§:ai:e'V1iéié"i5€}i(=:d upon giecisiml of the iéigh Court

i3:1""v'J__ DD 34/ 9/ 2007 {Am.1::exu1t*e:»-R5) wherein the

' h3.$"tfis'1£11issed the writ petitian holding that petiiieners

-.V.[.[‘_:’~,1ch%:;r§;§:a WCPS fmt cntitied to claim pension {mm the data sf their

{:53} the date of approval.

u ‘ 6. In View of the a¥3f the

Government eimuar dated 15/10/1999, 28/9/2603

of the Triple Benefit Scheme. Therefore, the V’

succeed in this writ petition. Though t},§VeAA>V;de£i€iOneIt ‘cr§:i1bte:1giSV”thé:t

similar benefit is extended to pe;eens’~ V’

petitioner, no documentary evidence-v9.§5sV–pmdueed eo_”‘_asV”~to”eonsider’

the said contention. ‘i”‘hi.<;V Coufi _eonstide'i*ed"V: the said

controversy 9: W P Ne. 185022129059. .{:;:1:;? 149;9;<2oo7 and has taken

the View pxief' to date of approval is net
entitled t0 –be «. "§§*3nsion31}' benefits. Under the

circumstances, 'ti}:1eV'\,=s;r1;~'§;1j–_ is liable to be éismisseds I3"; is

;;diSxrziAsse(i'{ "§\'u1e dischargeti.

Sd/a
Judge