_ AND;;
IN THE HIGH COURT OF KARNATAKA AT BAN(}ALoRE
DATED THIS THE 30"' DAY' OF 0CTOBEi;?:i2§§€'.8j':: _
BEFORE;
THE HON'BLE MR. JUSTICE A1'qA:4;3BY12,A§r::j1§%s* L
WRIT PETITION Né.3§I9 OF 2003 zssafiszj
BETWEEN: % L
Sri Puttc: Gowda, 53 Years
S/'0 Late Putts Gtrwda it _
Rctired water _
NagamangaI%=tyWn%da1%i°a'I¢i1a§*=~t
Mandya Taln5:,.Van£.i;f;)isiric¥, 4, [ PETTTIONER
(By Shri. Mis. Vagdevi Associates)
'1;VV'Chie;{»fv$ecr;§iaxy
% Azszgapancnfiyaz
' .Mémdya' f_
-- ' ,2. De;:.';-u t':'y*;. Commissiormr
V n Man&ya District
. The Chieffifiiwr
Town Panchayat
Nagarnfcmgala
4
hours. The petitioner had made a representation dated 29.1.! .2007
in response to the same contending that he was not eti3'yis--g;ch
excess amount, The respondent without fumishiiig, 1-tiaiy
particulars had issued yet ane3theij~”‘f1’uiiee it
directing the petitioner to pay the ‘.v’V§.;)etit§ufi»i’ii;’~_,ti2:eiVV
submitted a representation dateti”‘v{i3’;{}i tixat he
had to be furnished with ggatiftieuiarriiizintii documents
as regaxds to the aliegeii It is in this
backgngiignd-_ V iictitixiil is flied.
3. is (if the Cminsei for the petitioner
, ‘ that iA1;nexuiiéS”B…..?§¥t¢3 C, are in the nature of urders directing
t.ht?iim,titiQfi~£:1*f”pay the alleged excess amount which fort: closes
airy V hearing or enquiry, as to whether or not, the
;1ft:Sp0!1(it;tlii1S are entitied to recover any such atieged excess salary
the petitioner. This aspect of the matter was in fact the
_»$!;i::ject matter of the earlier writ petition. It is specifically held
it that the petitioner ought to be given an uppurtunity at a hearing
g
‘–I
5. Having regard to the lancer uf {hams
dear that the notices which are viriua.H_y~in._Lhc Egf VV ‘
issued to the ptxiitiuner to pay the
pwccdcd either by furnishing’ £316′
pciilioncr near it is e1ppar<:3nl_ fl']&E i}i6 VV..Q§,'§i,'~i§.'Vi,1.EfL)Ilt'£I' Was in the
malicr, insofar as the allcgalicfij him is conccmed.
Accordingly, 111:3 F aw vilialed and
the Anncxurtss D and F are
'luasfwd howcwr, at liberty in initiaic
appaxpfialeg of the excess paid, if such a
'pmga- *:;s s.3.aiiab%;a a$:vJH'§es£ed with the rttspomisnis, and if the
ASii:I"l'RK;'.$_.iSnil'i with the settled pr"mt:iplcs cf law.
Sd/–=
Iudge