High Court Karnataka High Court

Sri Kempasetty vs The State Of Karnataka Rep By Its … on 3 July, 2009

Karnataka High Court
Sri Kempasetty vs The State Of Karnataka Rep By Its … on 3 July, 2009
Author: S.Abdul Nazeer
IN THE £1193 C()UR'l' or KARNA'l'A1{A AT BANGALORE _ '  ~ 

DATEI) THIS THE 31"') BAY OF JULY 2009

i-3J:'ZFOR,i:L

TIIEH0N'BLEMR.JUSTICE.S1ABIZWII   ii" i T - 7

   

WRIT PETITIONNO.5774§26 N
Beiween: ii

Sri Kempasetty,
Sfo Gemy Sctty,

Agedabou1;8€: years,  _   
Occ; Retired Jawan, _   ; -.
Rjo Bovin:iai1aIIivil:§ag£:.4_  ~

Kethaganahalli Vfi*q;;:" ~ i I 
Kolar District.  i ' _  " ,   Petitioner.
(figssri M:.»E§§;i!i;1i'i2..ao,   _____ H 

 ii

 ab   

Rapid.  itsifieicretary,
Q Dept. 91'Muriicipa1 Administration,
' ' " . __ V   {31d.g.", Bangalore.

 ' ' Vi-Diteciitxate of Municipal Aemni'-su~a¢ion,
.    Block,
  ...Rangaiore.



3 Cormznissioner,
KG} Municipality,

Kola: District.     V  

(By Sri T.P. Srinivasa, AGA for R1 &  
Sri 1.0. Chandra Mohan, Adv. for  

This Writ Petition is filed  Artiélés 226_& 227 ofthe
Constiiution, praying to direct the  count flag  of
the petitioner from th¢~d3xc"_'of initial  iic. fiom 195'?
instead of 1964 axaii», rei;'i§:._»_t13e« pctlsienelfy  with all
consequential bcncfits,  V" _   " _   '

This    Hearing in 'B'
Group this daygtile Cour:   _fol1owi:xg:

Th¢4}($in§§iV'tl1ev§ervices ofKGF Sanitary Board as W

   1957. In the year 1964, he was absorbed by

  me  Council, Robertsonpet, KG-F. He talked

 fimm ser§i4é3..iriV W 1937. His pensicmary benefits were settled

  authority by taking into account his services 15mm

1%  i.e. the date ofhis ahsomioa by the Tom Mum' 'pal

 A  cm kkmRT1, Robensmm, KGF, till the date of his raaemm The

  services mandated by him as an Attends: with KGF Sanitary Bemrd

IT
21:;



fiorn the my 1957 to 1954 was not taken mm    o

the petitioner flied a repaesentaticm as per Amxexo;-e 9:3? is tr;c 'th&e '  V::v"._  = T 7

respondent requesting him to count his ser*}ioc§iioxi1-Q16 date'    

initial appointment till his and pay mo
accordingly. Pursuant to the
the second respondent by
his communication take into
accountthe 1957 till the year
1964 and to seftle However,
the State Goveanorzésatdéhhas Vf&i_l’&(i’ tG’: the same. mama,

petitioner hvsz.’§:Q:.i:i’Vlveii this for a mandamus directing the

to account his senzice from {he date ofhis .

. jnitia] the year 1957 till the yw 1964 and re-

flag ho ” fiviits with an consequentiai benefits.

_ fi’.”§I’f’1a’iAre heardthe learned Coumel forth: parties.

E
K:

4

3. It is evident tiom the connnunicafion at Armexure ‘F’ that _ V

the second respondent has reconnnended to the first ‘A

count the service of the petitioner from the dam _of ms” ‘

aPI30intxne11t in the year 1957 tin he was %«

Town Municipal Counci}, Robertsonpet,

settlement ofhis pensiornary benefits, wmch_h§s.not.,

the first respondent am this L”i*’i;~.:q~¢::;r§,é;% 1’ ,the first
respondent to consider ‘ dated

17.6.2003 and in aocordaace with
law within a periodV”of the date of receipt of a

1 is of accordingly. Ne costs.

Sd/-§___
Iucige