2
University of Agricumrai Science,
Bangalore-%.
4. The State of Kamatalea.
Represented by its Principal.
Secramry to Government,
Finance Department.
Vldhana Soudha.
Banoatore-1. .. R_£1sPorenEN1's--iiA_v$ 'A%k: a
(By Sri. T.P.Srin5vas. AGA for R1 & R4. T .. 3'
W3. Kesvy& Co.. MR2). 2 '
This Wtit Pafiion is filed Arficie. . voithe constitution
of India prayingio declare an 'atzprcipriate writ or order
or directioryas fie, may be, fl1ei~~ps'9visic'ms of 15--A(a) of the
order dated 19-12-2691 _{Ame)€2_1ra C4_f}A.in"sb'far as it relates to the
denial of pens£6:s"a.n6~- the revised scan of
pay of the w.E.F. 1-1-1996 as the
mse n:ay----be_ifi~~%fl1e"'s¢;:mer. at pension and grant of
pensionarry ml, the }:.«eiitionar's husmnd as invalid and
af'f2.n1i:af"d§réction directing mo respondents to
refix the and’ benefits of the petitioner”:
husband in ‘ihe%’revisa_d $.JG(;i_ECAR scala of my exhendm vue
G.O.¥3t..14-1-2600 (An-nexuréec) by taking into the
emoignmenfa as drawn by him in the scaie of pay applicabie to me
in mvbad scale of pay mm a further
direction dézevcfirsgy me respondents to grant i arrears
‘acjue husband with interest on the sum due etc..
” . . ””Thi$éV§*:it confine on for Orders this day, the Court
_ fisiiavéing:
$3
a = the learmd counsei far the patties.
Q
2. sn this writ mum under atticle 22een.n§£.e jtno
Constitution of indie. the petitioner ha sought
reIiefs:- _ > V A
a) Declare by imue of an apt;stopfiafejj,s\5s1¥t ‘ _ A
or direction as the me may be of ”
15-A(a) of me order dated 19213-2001 (mm2ara«1ce-3;
in so far as it rebm to and
pension’ ary benefits of payers»
University’ Grants as
the case may be pension
and gtanf; of ‘V pewonefs
husband’ é»-._s«. with a fume:
” respondecisw to refix the
end at the pefifionefs
nusbeandnn in UGCIICAR scaies of pay
;e:.1endefi eG.G.D£. 14.1.2000 (Annexure-C) by
into the emoluments as drawn by
A _Vhirn’§n*!l_iev_s;mie of pay applicable to the respective
agesau revised scale of pay wfix 3 mm
” Agzdireating the respondmb ta grant
mm due to the petifionefs mm
_wfi17’inizerestont|1esu:ndueintl1eIt1terzeste€}t%
ii). Asaconsmquetweofwadimcfienmboiseaned
in respect of revision of pension and pemioa-my
we to the pefifioners husband as a e:
V
” e», 0?”
ootoilary the family pension of me petitioner sequel:
the death of her husband an 22-1-2001,3190 =
to be revised and the I-ion’b|a Court ba_pl9 §sgd §§) %
issue direwon to the respondgnts in .
revise flwe family pension of
arrears thereof to her
3. “rm mm is Hcn’b%e
Supreme Court in cm: Fgfiowing this
csecisson, flzis Coqft has w;P§&ss;~3274312oo1 and
3207:2002. to be aflowed in
terms of the supreme Court in cm
App”!
4. is ailowed in terms of the
order ;’pasé.3ed ‘by A_ Suprerm Court in Civil Appeal
V.
Sd/–+
Judge