High Court Karnataka High Court

S P Dharanendran S N Parthy vs Karnataka Power Transmission … on 28 June, 2008

Karnataka High Court
S P Dharanendran S N Parthy vs Karnataka Power Transmission … on 28 June, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGAL0REfTT%.jA' 

DATEI3 THIS THE 23th DAY OF JUNE 2003? AT'    " _

BEFORE   

THE HONBLE MR. JUSTICE AJET     X

WRIT PETITION No.265i35_/2oo2%(€gR) 

BETWEEN :

Sri.S.P.I)haranendra_n,   '
S/o.Sri.S.N.Parthy,.éA   '
Major,  E::__- 'V 'V   .
R/o.Sughanda::' Nflgayég  » _ 
No.2A, Opp: PHC 'QL:aI'te1*s,.  I
Konanalmzité;  - _ 
BangaloI'e',---- 550 o6;>,T,  T _     .
By Power of Aitoia'3ey«PIoIti¢1*;.  

Mr.P.Surendr~a_. ~ *

. . PETITIONER

(fijejlfiiss.  Réngaxzath, Adv. for
 -  S1':.Pra1nod' wifiathavl 83
V. _' $fl,B4.Pramod, Advs.)

 }   

  V 1-.'  ?T)Wer

V-.Trans:{:1ission Corporation

.  ' "  LA:~_t.=1::.;te<1i,"' Cauvery Bhavan,
 Bangalore -- 560 009,

"  Représcntcd by its

   The Chief Engineer --

Elecl (General),
Karnataka Power Corporation
Transmission Corporation



Limited, Cauvery Bhavan, 
Bangalore ---- 560 009. ...RESPONDEN'If$ 

(By Sri.B.S.Kan1ate, Adv. &
Sri.I~Iarikrishna S.Ho11a, Adv. for R1)

This writ petition is filed u.nder'-.Art_'ieIe' 226 of' the---__ if
Constitution of india with a Tpraye1"=._ to quash' the  
impugned endorsement/ order dated. 27.0.1200 I issueé 
by the respondent wide Annexure "EH1-y holding thatfilitle

same is illegal, arbitrary, eapricio11s’~v_ie1;ative “of V_ArfcIe
14 and 16 of the Oonstitutionof I11d_ia;- _ ‘A ‘A

This writ petition eonfing’ day,

the Court made the §_’o1loWin’ : ” ‘ ». i

The tlze services of the
respondent –‘ Assismnt Engneer with
effect tree 02.01. with efi’ect from 01.07.1986 to

extra-ordina1’y leave to pursue his

higher It is not in dispute that he went

VV’v”fs1)road necessary permission. He sought for

4:’ veegtension of the said leave, which was refused.

re-joined the duty on 23.11.1992. The

‘ introduced Voluntary Retirement Scheme

their Corporation on 31.08.1990. The petitioner Q)

X

-3-

applied for volmitary retirement on 30.11.1992.

same was approved by the Board and he was A

to retire from 01.06.1993. The petitioner’
is exititied for pension inasmuch as
years of qualifying service as the
taken for a period of five is te ‘added: to

his qualifying service.

2. The Court in
W.P.No.308_3.1./ the matter
for fresh flatter was remanded,
things did net’ endorsement was
iseiied .:2001 declining te gent the

Indeed the endorsement would

diselosei . “he is entitled for gatuity for the

_ rendered but however, the pensionary benefits

since he had not put in 15 years of qualify’ ing

. The impuyied endorsement is at Annexure ‘E’.

3. Miss. Kusum Raziganath, learned counsel

appearing for Mr.LPramod N. Kathavi, for the petitioner fl
I’

X

.. 5 ..

It is also not in dispute that the said weightage given

under the scheme is only for the purpose of pension

gratuity and certainly not for notional fixation of P*’§i5″‘fO?.–.i..j: it

the purpose of gratuity.

6. Indeed the moot question is A

is required to be added to deterniiiiei .
service. The qualifying serifice is
to be noticed that the the services
on 02.01.1975 and4_:contiI.i1’e<i–'tl1em tin
0 1.07. 1986:vi;'e1,' But however,
from o1.o7.q19s6 qee.ee.i991 he had taken
extraordinary ieiairetfoiif 'foi*t*:igi"iiVstudies. I am of the View
that _ of Viiiexfraordinaiy leave, which was

is also required to be added

the itfiiildetermining the qualifying service of

" '-petifiofisf; if not due weightage of five years is

V be given for the purpose of determining the

service of 15 years as per Regulation

i..,i/.iV2'1?1§(A)(iv) of the Regulations. _,Q

7. Indeed the endorsement impugned does not

deal with this aspect of the matter except

the ;)et..itioner does not have the requisite

service for getting pension. 1?

View that the matter requiI*es_:re»cor1sid’eration–t. the:

hands of the respondents once age _

8. Consequently,

(a) Petition

(b) The dd Armexure ‘E’
__ – ‘
(C) The restpondentzzfi the case 01’
_ the ._%§)etitioner ofiter limit of three

date of receipt of this order.

Sdf
Endigge

es