High Court Karnataka High Court

Sri Eramallappa vs The State Of Karnataka on 24 April, 2009

Karnataka High Court
Sri Eramallappa vs The State Of Karnataka on 24 April, 2009
Author: S.Abdul Nazeer


– 1 M

IN THE HIGH COURT OF KARRATAKA.AT BANGALQEfi _

D§T§D Tu:$ THE 24″‘§AY SF APRIL, $é@§J»fV.”

BETWEEN:

sax ERAMALLAP?A _ .- .
S10 BITLA MALLflPPA ,m, a’
AGED RBGUT é;»IEARS; ‘_J
ASSISTANT ?EAc5ERaHINEIé ,
SR1 3RINIvAs”H, ‘3.’aa vy’ ”

GUBBI, ?UM%URufiESTRIC?f.'” E .,. FETITIONER

{By st; $;?RRfiRSH»SHE?TY} A§V.}

AND:

».fi 1_~fiaE s?ATE”@§WHARNa?aKA

. “ay ITS EBUCATION $ECRETARY

,'”M.3;fiUx§D:NG

-:aR,AM§a§akR vgggmz
“aawaazoga-G1

‘. 2 THE EEUCRTIGN SOMMISSIQNER

xT FQR PUBLIC ZNSTRUC?EONS
» ‘*MRU9AIUNGA ROAD
‘=-EAN@ALoRE~a1

%”V.mé DERE$TQR OF PQBLIC INSTRUCTION$

i?RIMARY EDUCRTION?
NRfiPATHBNGR ROAE
BRNGALORE-$1

-2-

4 DE?UTY DIRECTOR 0? JBLZC :Ns?RucT:ogs 5,
TGMKUR DIST ” ‘-”

T%MKHR

Q BLQCE EBUCATION QEEICERMW
GUBBI TALUK
T¥_§I'”IK¥}R DI ST

SR: SRENEV s EQUCATIQNRL’f§U3T1 f»W
BY ITS MAN&GING TRUSTEE =.’.f; 1
SR1 K THZMMARJU, 3R:’sR1§1yAsA.NILAEA
SIDBAGRNGA EKTEESIGM} 4TH MAIN “” ‘
‘Tukfifijfi ‘» ‘ 2 a’. ~x~.*-

13″:

? ?HE HERD.MISTRE3SV
SR1 sazmzygs a,9,g;

gmaazflfi jf_ .’.I
yumaflg §ISTt. w§.’

z_. _ fie;

‘ . n i ‘ ‘ ‘
TUMKHR =fia”u V
9 _SRE SRIN:ya$V$§5éAT:@NaL TRUST
_;Ra?RESEN$Efi 9? SPECIAL OFFICER

-_’EQUcA:IQN’aF§ICER ~ EE,
.3 esszca OF DEPUTY DIRECTOR as
*?$gL:C_1asTRuCT:oNs
“.,TyMKgR,}?mMKUR BZSTRICT. ,.. RES?ON§€NTS
4%? £3′

-ux

ha:-@L?.sHR:m:vRs, Asa gag R1-5 a 9
RSZEBLET 3 V T.Q. :2.1.2$£3
“‘g 8 E 2

TRVFJ3;

THIS EAERIT PETITIQPJ IS FILES L§f\§DEIz'”<i EERMTICLE

.3'-$13'? Z-327 GE' THE CONSTITUTIQN OF I§'5.?C?I?1,
FI'i§i§:fIi"§f3 TC: BIKES'? THE RESPG3\i'I3'LEE"€'3"S TC) ?.é"-'ff TEES

W

»,.?aL33;R':»';' TC'? THE §ETZTIONER GTJE FROM APRIL 25305
ND .»'-EELSO TO .?'iI??RC}*\fE THE RECOMMENQRTEGIQ GE' 5153

E'

-14′)

-3…

GT. 9 R ZQQ6 {ANNEXURE 32} RS FAR R$ VTEE

PETITZONER IS COFJCZSRNEQEF.
THIS wax? PETITEf_’§\f iv€ING :~s_

PRELIMENARE’ HEARENG ‘:2′ rsaam THI3

C’:€i’»Ui’?;T E’?-‘a:’3f3EEI: ‘FEET; FC>LL’C}WI «G:
……………………………….._

The §eti-ione: wa aggfiintéd as fi3éi;:éht

J’
m
‘1 U}
,…..4 ..

fiimdi teacher a
Tzust, Gubbi, Tumkur ;i$fi:ict.én§ fiéfiied him

atj its aches} ‘S51 Szigivasax Hf%+$. Efiubbi,

Tumkur Distxict, ?id@f:apQu;ntment order at

anne,>::.V:V::锥~;r«.– .. ff, rjaiffféd . ;Q”;”:’987. Ema said

appointment -waé* am@:Qved by the comgetent

1

FU
CW
*1
53;,
t I)
*1
$2..

:1.»
(“V
(13
$4.

autho:it§V* $5._}pé: ‘°Rnnexu§e

.21?1§$?; The 963: in questifln was admitted

F}?

“t®TS&lax?U*rant a Ber the ezder at Ennexure~

*Qrant€d annual increments a5 3
‘RnneXure~C2 dated l6.Zl&l99

‘V.”‘gfian:ed tim@ bsuna

. :55”

<3: }§at:_eé:1~ 1:5-.11.': 99:3. The

lC1I'1€:'.3"_' W535

':

(E)
{“1”

[Mr
F?”

9 asder at

(E?

F”:

E”?

33′

amj he w&$ also

1!}

incyement as per &nnexar@~§

ah

F-4

‘0§der datad l6.9.2GQ3. The Deputy §’:@ct$r of

Sf;nivésa’HEduma£i0h*

-4-
hereini cancelled the Order admitting the;§Qst

in nuegtion to saiaxy grant as -9: finfie£uf@#?3

“iAI.?.§\Io.l3I34_1’0l. This cant: ma”-::_ts oidér «data»

3.3QG5 remanded the zfiatter’.baa£ lifim the

concerned DDPI with a directién ta §éCLfl$id€£

the maitar in acsmrdanéfi with i$w@f.It is aiso

was Qé;d the salary §:¢m 1997 to 2691 as was

fhfi ardep at Afifiexfirémfil dated 3.3.2301 and

aqafihufiis salary paid till March 2805 &s per

“.@etitiéner was iasued with a shew cauga notice

.j_£ai£in§ upon him as to why the $ala§§ giant

(‘T

O

u”fih@ ,0st ifi -uestiQn shauld not be withdzawn.

Tha petitionar baa sent a detailed regly to

in

-5-

§§?E has passed an GEd@f at &nnexu§e–MVéated
2w.3.2Gfi? withdrawing the salaxy grant t§ Ehé

id past. The getitioner has

U;

SJ}
.5}
E:

:13
U}
r”‘
r*-‘
l”‘<
,i–":j ,-

:3.

“f”

13′
I3}

appearing fer the -etiiio§er submit% that

petitiGn@:Z wé$<'appeifitcd" to the DO$t in
quest$0fi as p%z the éydér at Annexuzewfi daied

2G.1G.l93? andgh§S*appointment was approved by

'W_ thékc@mQetefit-auth0rity as per the order at

'Rfinexufe%% dated 2.ll.198?. The pest in

fiué3tiCijw:5 admittai to salary grant as p@r

the "érdé:T at .RnfieKure~C and h@ was granted

»ahhual increments and tima bound increments

vfrom 'time ts time. CH1 an earlier' occaSien
wh@n the §eputy Director sf Public

InstraCti0n$, Tumkur, uailaterally withdrew

the 3a1aryT grant to the post in question,

<13
m

Qetitionez Chailenged. thT sam@ befare thi

E

212

2. Sri ?raka5h §fiéttv, *1ea:hsdfi”cou§sel=

accordanfie with law. Thexeaftei¢’H:the

petitianer filed a d®tailedfiQbje¢tiQh$*t¢Vfihe f

shew cause natice issued by ihé D§PEgnTumKuf

E14″ resxp-snderzt herein). x,»éith<;n.1t
considering the o@i@¢§icn$";haé_ gassed the

impugned order. _~Ififi is: a:.aeg" that the

impugned Qtfie: is .uhilaterél in nature and

igned bay the 5%"

{3} 2

that no 3f€3;’8.S’%3:’1?;;%f as

A’. ‘3;:.hé; tha ether hand, learned ECG?

axing, {$3 the respendent has sought t0

xi) ‘

Q?

‘ lzlj ‘

jus ify thé impagned order.

4. A perusal of the impagnad Qrde: showfi

u”that the reasons assigned by fihe DDR1, Tumkur

for withdrawing fihe post in questiea frsm the

salaty grant axe, ii) thé Ofdef passefi by this

he

-7-

agar: in iAI.’£>.§w’c:«.13t3§/’C%1 filed b:?<.f'_.._%;;?:e

petitionar is in favour cf the de@&riménfv$h§ .

satisfactory. As noticed above this»rofir$_iu

W.P.No.1364_/€31 has f:.3ér*z<:i'~–._faul-*:,'witfévi"'t.§2e.,_{;;:rder–.L

passed by the am: aim has

directed the EDP: rd reqcgaldér the matter and

'-3
:1}

pass apprGpriatem"=ordérs_' :héréQn. h
petitioner haéqsefit a defialiéfi reply to the

Show cau$e hdticeg* ?herDD§I has reéected th@

5*-E

re_l$ h@ldihqafih§t it is net satisfactory.

'5L 3»C@fisequemtly; the writ Qetition

su¢¢eéds and it is accordingly aligwed in

V.pa::. N The order at Amnexure~M 23.3.2GG? is

hfierébv' nuashed Qnl;r inr SQ far a3 the

..»..\u

petitiuner is cemcernafl The . respundent

is directed ta reconsider tfi@ matter in

-3-

accardance with law and in the light of tfia

obsexvatiqns made abave. it is neediesfiwtéfisfiy,’

that pending rdisposal of the ‘a:ifi””@étition, u

the department is baund to pay«:5éaSaia§yw:u;

tje pfititioner. fie costslx