High Court Karnataka High Court

Sri B Nagaraju vs State Of Karnataka on 27 October, 2010

Karnataka High Court
Sri B Nagaraju vs State Of Karnataka on 27 October, 2010
Author: Ram Mohan Reddy
£'-.)

4. THE DEPUTY DIRECTOR OF PUBLIC INSTRUCT'iQNS
MANDYA DISTRICT  9 I .   '
MANDYA. 

5. GRAMA\HDHYABHNRUDH1SAN.G_HA P.
REP BY ITS SECRETARY :  .  
BEKKALALE   . 
MADDHUR TALUK
MANDYA DISTRICT.

6. THE PRINCIPAL   
GANDHI COMPOSITE PR.E"mI.IvEES1TY 
COLLEGE, {COLLEGE SC_HQOL'--S"£§CTION}
BEKKALALE   
MADDUR TALUK. M-ANDAY. p.1S'TRICT;V--- 

    RESPONDENTS

[By Sri. : JACUQO1SI€I”2ziUN;)}xTzC—§. P;.Oz§._ FOR R1–4)

THIS PIETTTION FI1¢:,E’;D’lINDER”I°~.E2TI’1CLE 226 3: 227 OF THE
CONS”1’I’I’U’I_’IC’)N_–v OF, INDIA PPAYING TO DIRECT T1-IE
RESPOND*ENTS” ~.REC_JKON THE SERVICE OF THE
PET1T1ON._ER%PROM.fTHE.__ DATE OF INITIAL APPOINTMENT
UPTO THEDATE OP APPROVAL, FOR THE PURPOSE OF
FIXATION “OI?-v”PAYSCALE, SENIORITY AND ALL

V. «_ CQNSEQIIENTIALV8_§§NI?.F1’I’.5; AND ETC.

_ ‘TIi1S,’PE’TITION COMINO ON FOR PRLHEARING THIS

A pAf:’%.. THfE.,,COuRT MADE THE FOLLOWING:

ORBER

PetitiOner’S appointment as ‘I’ypiSt–Cum-C1erk in

‘7the”5U1 reSpOndent–EduCatiOna1 Institution, On 7.9.1989,

2 “Iivas approved by the reSpOndent~Department of

Education, on 218.1990 and thereafter admitted to

Salary grant w.e.f. 30.8.1999 and when the respondent

M

é

and not from the date of approval of appointment.

date of admission to grant-in–aid of the sai_ci:-.sehe’r[fi–,e’ V.

as to entitle the petitioner, to 211} service ‘:jefie’iiiiifVs. i’

in.