IN THE HIGH COURT QF KARNATAKA AT BANGALORE_..___
DATED THIS THE 2nd DAY 0? JULY 2003 5 f x
BEFORE
THE HQNBLE MR. JUSTICE AJ.If1T,VJ,GUN§}'AI; H k
WRIT PETITION NO. 18344-.,/2 2c5u5[(s»Res)k~i [ 9
BETWEEN :
Smt.V.RamamaI1i, :
W/o.Rangarajan, '
Aged 35 years, _ j
R/o.KoIada _
Srirangapatna,::" V "
Mazldya Distzrictg ...PE'I'I'I'IONER
(By Si§i.L,_Srii1ii;aséLV__ - '
Sz*i..K._R.I€ajenc1xfa,. _Ac1vs..)
AND :
;-T;:1e {stagger
35' its' Sfififfitaréz,
'Dapafantznt xii' ucation,
M".S_;'B_ufl(iii1g, Barigalorew 1.
2. The Iiirectorviif Public
- » - .. , instructgiorx,
. * "'{;E?r§_v11a1y Education),
' 3N(:~W_13'tg.blic Oifices,
.§&TAN:*x.tpat11unga Road,
:f'E'he Deputy Director of
Pubiit: Inshnctions,
Mandya District, Mandya.
the approving the appointment of I
L"t"~""eeono1Any? the question of the petitioner being
_ to Al' the Grant would not arise. The said
endoreerrient is at Armexure 'M', which is impugxeci in
% petition.
V. the petitioner submits that as on the date when the
.. 3 _
respondent No.5 to fill up the vacant post of teacher.
The petitioner submitted her applimtjon on _
January 1997 to the Secretary of respondent«§§”o}tS–‘.i’§-:
Institution. An interview was eondeuoted'””on’_’;V. 17*?
February 1997 for f”1}};ing up the pose oi’_’_’teec}1er;’ 1.1′
had fallen vacant. The _g;g1’s’ “seieoted,
appointed and she repo1’te<Vi'to" February
199'? at respflncifentg the 15*
respondent the office of the
2" respo:1d%en't;.}V?. was admitted to
permanentzV.ss£ary~ .:i9th October 2004. It
appears the 4t5*:ei spo:'1dent& issued. an endorsement
the the gound that due to certain
2. Mr.K.R.Rajendra, learned counsel appearing for
Z
‘fipparfiflfly, the impugxed endorsernent
TV nof;’~co=ns1dered What is required to be considered,
es whether the petitioner is admitted to a
‘Wnieh would fall within the category of the
T who are admitted to the permanent salary
Another factor, which has been overlooked 133;”
-4-
yetitioner was appointed, there was no eeononij-,T
measure. He further submits that the ”
admitted to permanent salary gent on d’
2004. He also submits that the
at Armexure ‘M’ does I301″. disclose thstofile poost; .si3:1ieh:’.
is held by the petitioner, $.10
3. Additional
Government respondents 1
to 4 submits doe to”‘~«eertain economy measure,
mrmanent s-aglery accorded.
4.’ ‘ :1’ have impugned endorsement at
is issued.Aby.”‘;’e_$§$ondent No.4. In fact respondent No.4
Z
-5-
(d) Compiiance in six months from the date
receipt of this order.
(:3) Rule is issued and made ahsolgte.
6. Mr.S.Z.A.Khureshi, _ n
Government Advocate appearmg
is permitted to file memo: «of ‘i’t;ur
= ~ snags
A. Q’ …..