High Court Karnataka High Court

Sri. V.G.Angadi vs The Commissioner Of Collegiate … on 26 June, 2009

Karnataka High Court
Sri. V.G.Angadi vs The Commissioner Of Collegiate … on 26 June, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH cOu¥{T OF KARNATAKA
cmcurr BENCH AT OHARWAO

DATED THIS THE 25*" DAY OF JUNE, 2OO9T  "  ' 

BEFORE 

THE HOWBLE MR. JUSTICE} 'HIh«bt'(.f{¥I1GE'Ri

wag': Pmnow N0.V63:§99[2(§O9{S-»EiE;§i"aV 'v'H 

BETWEEN:  
SRIV.G.ANGADI     '

AGED ABOUT 62,Y§Ai3$, A   '. 

OCC: RETIREO --LA'i3OR;'§sTORY ASEEISTANT,

R/O NARECSAL, PQST _NARE'-GALV. 1 ;

TALUK RON',%OO1sTR1cTTOAOAO%." T  PETITIONER

(BY sax IVLB. H:;§EH;§TH;'O.aOx2;)

         

i;T_1'HE "COM,MISS I'O.NER OF COLLEGIATE
EOucAT;O«:s;, KARNATAKA,
SHE§HADR£--E?_.OAD, BANGALORE -- 01.

 2.1T:-es OIREOTOR OF COLLEGIATE
T T' ~   EEf}UCATi£J'N KARNATAKA,
T O £855?-.iADRI ROAD, BANGALORE - 01.

 3;?%TTH§}JOmT DIRECTOR OF COLLEGIATE,

jj  OHARWAO REGIONAL OFFICE,
 MINI VIDHANA SOUDHA,

 T «T DHARWAD.



4,1 SHRI ANNADANESHWAR AR'€$, SCIENCE
3: COMMERCE,
NAREGAL -- 582 119,
DISTRICT GABAG.  RESPONDENTS

(By SR1 RX. HATTI, HCGP FDR R1-R3;

R4 – NOTICE DISPENSED WITH)

THIS Permon IS FILED uamea ART’ICLE_$””22»S”227
as me consmmmn or mom mamas w.L(1)%T,QuAsa; as

THE ORDER DATED 25/8/2005 ANNEXURE¢’-F”‘PASSED*B’f’__ “i”H,E’,

JOINT maecrcza or coLLEe1A’r57” ‘EDUCA1T£Qt§§,._ QHARVVAQI

i.e.,THE 339 RESPGNDENT. (2) craze?R?s?oNDEwTs’%4–1 ‘**z<f-L3 5

TO FIX THE PAY SCALE er PFTITI_.._ orszea. AT R$:. 13'Q-296 A149
PAY THE ARREARSLS mam 25/09.121395, ET; A A %

mzs _P'f3;TZ;'!71(}f;§«.:CQ:!§ifl'fl'§lG.GN ma PRELIMINARY HEARING
mzs DAY;'THE'COiJRTVi3;§u£1_E "'§fHE FOLLOWING:

*:3r§: Hatt§.:_n__eAvieamed Government Header is directed

':_;c Vitavka sr1A_g:::§¢;<é. "f'a.1f smpondents No.1 ta 3* Notice tn: the feurth

rés:§é'n%dex§t: '§'s; 1:1<3i$':§ense»:! with.

" The petiticrner has raised the chattenge to the order

. jd$i.*§Ve d 25.98.95 (Annexure-F) and has further seught the writ of

"–« iri3Iéhdamus directing the

ndents Ne; to 3 ts fix the

3
gaayscaie of the petitioner at Rs.130–290 and pay the arrears

frem 25.08.05. Sr? MB. Hiremath the warned counsgi for the

petltinner submits that the matter is fully covered by ‘t!i’§s.:§:’g§urt’s

erder dated 25.01.95 passed an wy. NQ:5.25Q8Q¢’*S:—1/:2C:§1§¥£;VA

3. Sr: Haiti, the learned Gosfieb§9h’§f1ent”«_P1Ie§c.!§r_

threshold abjectien to the ma§ntainah raI§y«of thfig..’5::aé!;it:é3§§;=. “VV L’

4. In view of the a!tern.afi*;e reh1edy.Vpfv_.fi’§§–:é§’ i:h e appeal

under fiecticn :30 and /,—-{;r pet:-tiuzfii’Sb?-».;;!ireci:i£3::s finder Section

133 sf !.:E-“_:ive.- Evci1’L§r:;$:z§qé;f’f::A3.4fV’§c:«. fi;§§3, mt psropcse to consider this

Qetitign Q53; gjn’eritsl.._ if –

!(ee§i’tm. _:’_j_!__l_AA:*.!1<e contentions open ang reserving the

:;§v'«:ir2s.a§ '~–;1gtit§ener to avail ef the said remgmies, thés

fietiiihan is If the petitioner mg the apbeai and / or

–Vpetit{$n.. “f.9.r””éirecti9ns within me weeks fmm today, the

.¢§nwr.ne é’ autherities shat! dispase of the anticipated

-..’a§géi;E}pet§ti9n within two months frcmfhe date of its filing.

“–.:#:;%ther the concerned autherities shat} pass the erder taking into

flaccaunt this Ceurfs order, dated 25.61.05 passed in wy.

N0$.25080-B1/2904.

4

6″ The petitian is disposed cf. No Qrderuwés”t§ }.,é§:si:§;–~

7. The leamecl GovemmenfiM§§éaégr._&s-:fl!»é:__ AV

his memo of appearance w3thin_.t_we
3%