Karnataka High Court
Smt. Dr. M Dakshayani Devi vs State Of Karnataka on 28 October, 2010
-2-
THIS PETITION FILED UNDER
OF THE CONSTITUTION OF INDIA FRAYING-..fm_fQUAsH_
THE PORTION OF THE IMFIIGNED _'0RDER "'D.P»-TED'
15.10.2009 (ANNEXURE B) STIPULAfIf1N:G"'_gIN4_'I'HE,
PORTION THAT "IN RESPECT '-OF, 0THER--.TEACii1NG
COMMUNITY THE AGE OE SUFERANNUATION
CONTINUE TO BE 60 YEARS_'ONLY"; IN SO-,FAI={"'As THE"
PETITIONER Is CONCERNEIE I+IOLD"ING" THE SAME
ILLEGAL, BAD IN LAW',.1{\RBI7I'R13xFfi' ONE, DISCRIMINATORY
AND THUS VIOLA'1'..:E_AIOEQPQRTICLE 14 OF THE
CONSTITUTION OFINDI£X.AN[)'A£}SQ_0Z1Cz;€&11$IST THE LETTER
OF GOVERNMENT:.I"*O»Ef INDIA DATED 31.12.2008
IANNEXUREAI,' EYE' OF
THIS ON FOR PRELIMINARY
'I"1c€.£1'.E5'«1§;:,_AS_(, .f1'H_E COURT MADE THE FOLLOWING:
V '0 E E R
an matter relating to non»
Cor§I;IsideratiOr1""tO..__§??$i7£€I1d the benefit Of service up to 62
' ,years._in~Ires'pe_Ct of Lecturers in Universities as had been
"donate ford-"IjLe'Cturers drawing UGC scale, when Came up
for C.Or1sideration in W.P.NOs.33347--'7 1 /2010. this Court
1 Atggori'-27.10.2010 ordered thus:
"Recording the submission of the
learned Government Advocate that in the
light of the Correspondence dated
11.05.2010 AnI1eXure--"(}" of the Director,
-3-
Government of India, Miniystry it
Resource Development.
Higher Education. _ t4he:7._ petii.;ionersv"=-yd.A." it
representations
dated 23.07.2010 and.e.'j1»0p.2v010 feepyepetiéyeiy
would be consiciered_V_ "orders passed in
accordance . asonable
time, stirvives for
con§5.idér_a§tid0n "in-..___1t~l.1ese iipetitions and are
rr1or1th's time for
:.:cornpliance'.3'.Ailyicontentions are kept open.
ll.etx"a"4' this order be made
' "ayailab1e_to'the learned Government counsel,
' to-day."
Vlnu--".thiAs.:petition too, petitioner is entitled to the
very. relief. The petition may be treated as a
Alprepresentation to be considered by the respondents.
AVfPetit1on is ordered accordingly.
Sd/-*
Judge
KS