High Court Karnataka High Court

Sri.Shivanna vs Karnataka Power Transmission on 3 July, 2009

Karnataka High Court
Sri.Shivanna vs Karnataka Power Transmission on 3 July, 2009
Author: S.Abdul Nazeer
-1-

IN Ti-IE HIGH COURT OF KARNATAKA AT BARGALQQE

DATED THIS THE 3rd mw 09 JULY, 2oe9_MI7  

BEFORE

THE HOWBLE MRJUSTICE   
  = I 

1 SRI SHIVANNA, '   ,

s/0 LATE BETTEGOWDA'; 

AGED man? 5: was -- _ .

RETIRED MECHANIC emzxaeaii '- ; t
0/0 "ma Exacasme ENGEN.1EER(ELE:"C~)VV
MESCOM,CI1'Y_SsUE§-DIVISIQN, _  ' 
MANDYA,'& RzA~:>upDA..vI_UAGe:»,  ' »
MANOYA frAI:uI<, 3. o'Is=;m'I»:.:::  . 

2 SRI"M.SHIVASWAMY,'I» _  ' __
s/0 LATE   " "
AGED ABCBUT 52 was'. 
Rmaeo 31152103 Assvxsvmr
3 we we I':xEc_II'mre ENGINEER (ELEC),
I. ___M~E$,£IC}I'-fi, cm' SU--'.3--------D'IV§SION,
« . MANEJYA,  R/A D.N{}.3852/"IA,
  ..15'--vMA~Ihf«ROAD, 1" CRQ$S,
 Gnmnazrmsarg, masons.

3 ' _ sax. P,¥Vi;?UTTASWAMAfAH,
VSIC}-._SRI.MAL}.ESHAIAH,
AI?-IEDABOUT 53 YEARS,
 RETZSEEJ JUNIOR ENGENEER,
" =  '<3/<3 THE EXECUTIVE ENGENEER {ELECL
. _ EESCDM, was? DIVISION,
" 3A£\I<5AI.0RE, Rm NO. 76, 29:9 MAIN
IST BLQCK, NAGASANDRA ROAD
BANGALORE - 560073  PETTBONERS

{Bv Sré N.DEVARi5.3, ADV.)



...3..

superannuation during the period from 1.4.2603

31.3.2006. After their retirement, they have  

pension orders from the respondent--Corporetio:nV.'it i'._is3V'

contended that though the respondent

Corporation, it foiiows the Rides end Rep’u«!ation.sV–‘.rri:a’de i?.’§y”* V’

the state Government in ~of””‘i§ensi§onorV
benefits of its empioyeees;”:it_ is that the
Corporation has entered settiemeni:
on 25.9.2006 ‘giiithA1V..:.1″thei<oi'n'éta'iee'i"':.Poiiver' Transmission
Corporation revision of pay
scales matters. Similar
revision offlpayt soa.iesA'–i§e–re""recommended in regard to

famiiy g;ensioni"'oft4:hose'irvn'o have retired or died whiie in

hpservioe On the recommendation of the

Government of Karnataka issued an

orcier=-..__dated revising the pension and family

"*'z–Ti."v'f.penAsion orthe empioyees of the State Government. Aiiter

'eettianent, the Corporation has revised the pay scales

':.V'j'*'V'ofv___the pensioners w.e.f. 1.4.2003 vide order dated

27.9.2006. In pursuance of the said order, the Corporation

has extended 10% interim relief to the pensioners after

it

4.

-4…

examining ail aspects on 4.11.2006. It is further

contended that the respondent without appiicationwofyV:ri’tiri–ti”-.,

has divided the aforecited order into two ”

orders dated 31.8.2002? Le. sanction’i’nu«.1’7′.’5%§o”

emoioyees who have retired

71% D.A. and secondiy, to thoe.j’%:’emptoye¢5oVV;¢tiredi’r’afier
1.4.2003, the Corporatioehas_igi’sVoijed”to. saoct:ooti 17.5%
whereas 71% of D.A. In partial
modification of :Aorder;:’ti’a”teti} Corporation
has awarded; pension, family
pension,:\etc.,’ ‘i’herefore, petitioners have

flied a repr”e’serit;atioriR7os’ Annexure ‘L’ to settie their

_….ciaime.{:i’h iac.cordénoe_with iaw. Since the respondent has

A’~V_hotjV’coh3ioerett-the same, petitioners have fiied this writ

petition’ direction to the resoondent to pay

V.v17.5°}ts’ the_ basic pension/famiiy pension to the

who retired between 1.4.2003 to 31.3.2oo5.

dominate also sought for a direction to the respondent to

T tfcorisider their raareserttation at Annexure ‘L’ to meet the

it it “ends of justice.

-5…

2. I have heard the teamed Counsei for the parties,

3. In their representation at Annexure ‘

have raised simiiar contentions. not Kt’

considered the said representationltfil (fete;

the View that the respondenbt–.v:v:hes to”‘r:on5§der

representation in accordance with Vitewwtthint 3’ tirnerrame.

4. Therefore; 1_dir;_e'<":t'tite consider the

representation "at;3;e;:Vnéi(§2.re–V.._'Lf" eooordance with iaw
within a pegriodm of frorntthe date of receipt of
a copy of thie order:VV_.ItAZ.tjVi.-atireretvy ciarified that this order

should n:;t..be understoodeswékpressing any opinion on the

'rneréts matter oneway or the other.

Sci!-3′:

Iudgé