High Court Karnataka High Court

Shri B G Ullagaddi S/O Shri Gadappa … vs The Kle Society on 14 December, 2009

Karnataka High Court
Shri B G Ullagaddi S/O Shri Gadappa … vs The Kle Society on 14 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA.  .

DATED THIS THE 14TH DAY 93? EDEc1EM'E7E;R;'D~2¢.o9. " ~ A

BEFORE'  A 5'
THE I-ION'BLE MR.JUsTO1¢E_RAEIVMDEDDEAREDDY
WRIT PETITIQE NoA;'-----1Vé'5'_1O"{)_.I¢' 2'O09..(Sv-ER)

BETWEEN

BGULLAGADDI  _  _  - 
AGE61YEARS      _ 
S/O. GADAFPA U.I_{7._AGADD1_  
RETIRED DEO.N:_ "  '_ 
s NIG.ILINGAPPA'i?$OLLEGE  

RAJAJINAGAR, BANGEALORE --- 10.

R/O. HOUSE NO388, 4TH"MAIN,

1 STAGE, 2.25:2 PHASE   . "

MANJUNATHNAGAR: E?:;g3RE.  PE'1"'£'I"IONER

A(B¥{s"R1; B 13 V.OB'23-.JA§§T_'_AI'f'r7lI, ADV)

  

 BY ITS SECRETARY.

 2 ".TI%IE PRINCIPAL

S. NIGILINGAPPA COLLEGE
2ND BLOCK RAJAJINAGAR
BANGALORE ~»~ 10.

"[3 THE COMMISSIONER FOR

COLLEGIATE EDUCATKON
IN KARNATAKA, PALACE ROAD
BANGALORE. E

§,:~«\



.21....

4 THE REGIONAL JOINT DIRECTOR
COLLEGIATE EDUCATION DEPT.
BANGALORE «- 1.

5 THE SECRETARY TO GOVERNMENT, _ 1'  "
OF KARNATAKA   r  '
EDUCATION DEPARTMENT  _
M S BUILDING, SACHIVAL}'..YA--_II;'
BANGALORE -1.  

6 THE ACCOUNTANT GENERAL
KARNATAKA STATE     
BANGALORE    .0 V  RESPONDENTS

[BY SR1. GOUTAM &   R1 0: R2]
[BY SMT. M CHAGASHRE-}$, HCGP FOR' R3 0: R4)

THIS§'1I?§E:ijfIjiIONj«IrII_{ED___.--UjNDER'"AR'I'ICLE 226 0; 227

OF   OF INDIA PRAYING TO DIRECT
THE 'RES-ROND_ENTS"*TO'«.EULY TAKE INTO ACCOUNT HIS

UNAIDEI5 IE. HIS ENTIRE SERVICE EROM

 A 1ij'.7i6v.'iWO_DATE""OF HIS RETIREMENT DATED 30.4.2004

V  "PURPOSE OF HIS RETIREMENT BENEFITS: AND

R .. ""THIS PETITION COMING ON FOR PRLHEARING IN 'E'

2 A.  G'ROUP, THIS DAY, THE COURT MADE THE FOLLOWING:





_ 3-
ORDER

T he petitioner ciairns to be appointed.

in S.Nijalingappa coilege on

12.10.1989 transferred to an .

S.Nija1ingappa College
approved on 1.2.1990 by.4.i:ltiie”~3fd The
petitioner on attaininglhthe ‘supe’rannuation retired
from service ‘A15 «respondent-Regional
Director; Ijyeplartment, by order dt.

4. 1.2007 the qualifying service of
14 years._l_2 [though ought to be 19 days

acicortfiing to”the___1earned counsel for the petitioner) to fix

‘ Llthe peiisioiiary benefits, while declining the request of

” .the pVetiti’§_0lI..’.-;’er to consider the total qualifying service as

29.. 9 months 29 days, w.e.f.1.7.1976 to

_3O3.4.2O04. Aggrieved by the fixing of the pensionary

benefits reckoning the net qualifying service as 14 years

bi

-4-

2 months 29 days instead of 29 years 9 II101’11”,h’S–: 29

days, by excluding the non–grant period a

has presented this petition~”for–. pa ;

respondents to take into
institution from 1.7.1970 the d.ate._o_’f;
the purpose of pens’io_nar_s,=t’ber1efitjsaudit ‘fo’r’at”direction to
refix the pension at 12% pa. on

the arrearsv o’f«.p.p:ension.r§

2, for the petitioner contends
that *qnafifyipngi”«-Siéffi/ice to determine pensionary

benefits inclitides the period of service rendered by the

1.7.1976 to 1.2.1990, when the

2 not admitted to grant–in~aid. Learned

coiin’sel”piaces reliance upon the decision of a learned

it ” ‘Si.r1gie Judge in the case of v.’.r.s. JEYABAL &

OTHERS Vs. STATE OF KARNATAKA, Annexure – ‘M’ in

WP. No.19431/2005 and connected petitions, D.D.p

13.10.2006, answering in the affirmative, the question

iii

-6-

Bangalore, who allowed the appeal in partpphji dt.

6.12.2007 AnneXure«M and remitted to

the Regional Director, C:o1’1″e’g”i’ate”-, xhfor’ 7. it

reconsideration. It is a pniatteéi’,of.V_record;pthvat
authority did not reconsiderV:Vp:th.e
thereon which Vfniaking a
r ep 1, E S e nt an on /go ivigfizhifih when not
responded:_”to’,’jA:’has -‘petition and therefore,
it is”§a”de1ay of one and a half
years, as cor1’i’e-rfi1_cied”h§f*the”iearned State counsel.

‘5: ” _HaV_iI1gA~.h’eard””the Learned Counsel for the

parties, thehpleadings and examined the order

the decision in V.’I’.S. Jeyabal’s case applies

it to the facts of this case, obligating the

S<tate"to.A«:i'eckon net quaiifying period of service of the

A. petitioner to include the period when the institution was

i not admitted to grant~«in–aid.

tik

-7-

5. The observations of the Apex Court..jin:’jSi’ATE

OF KARNATAKA & ORS. Vs. N. 4_

& 0RS.1 in the circumstances .isi*’appos4ite,V<" '4 V

"8. ms: At the se11i§.'.'_tiinei§"'.AK}e~tdo
not find any reasori-able'
confine the relief the
teachers % Court and
having regarel relief
relettefii' to of pay,

of ithnat c]_a€{f$. ofiteachers who

"" entitled to the
'–benefit:;:' -»t1:ot.»~4Witti1–standing that they have

it Court. XXX"

it i~.’_.TheV”ti’eAIay of 1 1/2 years in filing the Writ

earlnot disentitle the petitioner to a

d’etert:r1i;1A.:;ition of the correct pensionary benefits in

V’ .. aecordanoe with law.

‘2003 (I) SLR 251

-8-

In the result, the petition is allowed. ReSpon’d<ent

N035 and 6 are directed to refix the

petitioner for pensionary benefiigz-3. reckoning Vthe 'net'?

qualifying Service as 29 yearsa.".9b:'niontiis_i.and

and pay to the petitioner'-«.oifirreare "together
with interest at 69/5'..p.a. any event Within a
period of two monthsitiaei' of receipt of a

certified copy'«pf'this_ order. 3% _

JUDGE