E.
WPS N0.66181--192/2009
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED TEIS THE 22NI> DAY OF FEBRUARY; :20'1fQ. *
BEFORE ._
THE HONBLE MRJUSTICE SUB;'aASH'GGB. 'AD;
WRIT PETITIONS No_551'181V--.192"/2609 (S
BETWEEN :
SRLNAGAPPA S/O MA.,1»§{--ALING;,APA*«TLAKAVL
AGE 58 YEARS, v1LLAGE:'Hoo'LAGERI_*
TALUK:KUSTAGI
DIsT:KoPPAL._ I
SI-IRI sHANK;ARG <?1UDA.._s" ,~'~.o_ AIMARG'oUDA PATIL
AGE 55 YE.'.AR_S;;_ vILLA.GEE;'B.ARDARGAL
TALU,KT:KUTsTAG1::;,nIS*r.KQPPALW.
BHIMAPPA S/'O'[HA1~:Ij'MA'RRA' SANKANNAVAR
AGE SOVYEARLL VI.LLAG_E":'«ANTARTHANA
TALUK:KUuSTAG'I _D1S_T KDPPAL
N,II§fGAPA S /05 DUDDAPPA VAJJAL
AGE 60 YEARS, VILLAGE: PURATAGER1
C 'TALUI{:IgLIaSGTAGI DIST KOPPAL
._GUPéUNTAGO£JIj.A S /0 SHANKARGAOUDA
AGE 52 .YEA'RS, VILLAGE: BILAGI
TALUI{;KUS'i'AGI DIST KOPPAL
..BAPH'UGoUDA S / 0 SHANKARGOUDA PATIL
'AGE 55 YEARS, VILLAGE: KADOOR
=_TAwK:KUSTAG1 DIST KOPPAL
11.
12.
WPS N0.66l81--192/2009
SHRI NINGANGOUDA S/O DYAMANGOUDA PATIL
AGE 54YEARS, VILLAGE: SHEKANAKATTI ' "
TALUK:KUSTAGI DIST KOPPAL
SHRI MALAPPA S /0 BASAPA TURUKANOOI2; if "'
AGE 60 YEARS, VILLAGE: YAREGONAL
TALUICKUSTAGI DIST KOPPAL
SHR1 TAMANGOUDA S/O HANUZMANTHSGGIJSDAS'PATIE:.«
AGE 60 YEARS, VILLAGE: DINDo'o__R'-__
TALUICRON, DIST:GADAGF '-
SHRI BHIMANGOUDA S /0 BASANC,-;0UDA._tPATIL'fg
AGE 56 YEARS, VILLAGE: D'r"Ah4AHUNASI ~
'I'ALUK:RON, D1ST:GApfAG -_
SHRI SHIVANGQUDAAS/,ta-M{1VKi;U'NDASQUDA PATIL,
AGE 40 YEARS; V1LL;AGE';'~HI1?F-A;RG1- ~ '
TALUK:JAMKHANDI., 'DISf1":'BAGALKC'£'~
SHRI FAKIRESH SiD»RA'MAPPA JAvAL1,.
LEGA L..HE'I'R_ OE?:;SIDRAIv£APPA.ANDANAPPA JAVALI
AGE'-40 YEARS, V.'.ILLAG.E:YALAVATTI
TALu.K:SHiRAIJ'Ar1fTL ' '
DIST GADAG; * ...PE'I'ITIONERS
(BY SR1.N.S.13HAfr, A,1i3v)°=_ V
V1';
'SAND: A. H .....
S STATE,'O$*"Ai{ARNATAKA
_ By%.SB:CR.E'rARY TO GOV'I'.,
HOME DEPARTMENT,
v1DHANASoUDHA BANGALORE
.. SUPEMNTENDENT OF POLICE
'A VVKGPPAL DIST
WPS No.66181-- 192/2009
3. SUPERINTEDNENT OF POLICE
GADAG DIST
4. SUPERINTENDENT OF POLICE
BAGALKOT DIST .
(BY SRI.K.B.ADHYAPAK, AGA) _
THIS PETITION IS FILED UNDER;'ARTICLES_"'22Vt3.";9I£'3£):
227 OF' THE CONSTITUTION OF INDIA__Pi?AYING,_"TO"ISSUEA
WRIT OF MANDAMUS OR SIMILAR WRIT OR I;II_REiCT.IQ.N TO 1. '
THE RESPONDENTS TO FIX IFIONORARIUI/I---- pA¥A';SL'E TO THE
PETITIONERS ACCORDANCE WITH RULE” 4.5-1 OF’ THE
KARNATAKA VILLAGE DEEENCE”‘PAjRTI”E_S RULE I965 AND
ALSO TO SANCTION ‘mE,A~RREARS ‘OETEE HONORARIUM
PAYABLE TO THE PETITIONERS’ =FROM_T!-flE. DATE OE THEIR
RESPECTIVE APPOINTMEN.T.S_A.S ‘DA.LAI>ATIeIIS”UI7rO DATE IN
THE’ INTEREST OF.JUSTICE AND ETC_.«,_ ‘ ‘
THIS RETITIé.II’;’–‘V (IN FOR PRELIMINARY
HEARING, THIS DiA’:.;%, THE .C’OfURT’E\/{ADE THE FOLLOWING:
R
1. SI”i._K.B.Adh§rapEk,A”‘. learned AGA takes notice for
._ have sought for direction to the
V’ -.=feSporI’dent.S ‘to the honorarium payable to them under Rule
” H ” Of the Karnataka Village Defence Parties Rules, 1965.
«»:%eV5
r-1″”‘:”
WPS No.66E81«192/2009
3. Learned counsel for the petitioners’ submits that in
identical circumstances, this court in W.P.No.624p-3/_
disposed of on 05.06.2008 and similar other _
issued directions. Considering the same, I find»»i:hat”s.irn.i1ar”
directions could be issued.
4. Petition is aiiowed. The petitioners’ case ‘be con’sid’eI’ed in 0′
the light of the decision of this court infpthde”-petitioncr.s’..e§ase falls
on par with the said petitioners’ case onedecided by this
court.
5. Sri.K.B.}ldhy:a3pai{;” .’:pe’rijrii’tted to file memo of
appearance within _Vfou},f ‘ Weeks”.
‘5*=1″.’»’ :.,
….. .. v Iudge
Jm./’ .~: