Karnataka High Court
Sri V Gajendrappa vs The State Of Karnataka on 1 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THES THE 18? DAY OF SEPTEMBER _
BEFORE
THE HONSLI: MR. JUST1CE:i'{AIv€.MC)TAI'AN'.RF}DIjY
W.P.NOS.2'7O4e2~;59/20__1:S(VS'--RES}" ,
BETWEEN
1
SRIVGAJENDRAPPA
S/O VEERAPPA f «
AGED ABOUT 47
WORKINGAS ASSISTANT TEACHER ._
SR1 _
S/0;-S0MYA.IfqAI1j'O H M RANGAPPA
AGED ABOUT 35 YEARS
A VVORKING AS PHYSECAL EDUCATION TEACHER
SMT J K SUJATHA
W/O PARAKVIESVVARAPPA
AGED ABOUT 34 YEARS
WORKING AS ASSISTANT TEACHER
5%
IO
11
12
Ex')
SR1 T V RAGHAVENDRA
S / O S VEERABHADRAPPA
AGED ABOUT 35 YEARS
WORKING AS SECOND DWISION CLEARK
PETITIONER NOS} TO 7 ARE WORKING
AT G K HIGH SCHOOL, ASHOKA NAGARA, ~j »
SHIMOGA TALUK AND DISTRICT
SR1. RUDRAGOWDA MARAKALL1
S/O MALLAPPA ._
AGED ABOUT 39 YEARS I _ A
WORKING AS HEAD MASTER A A '
SR1. M VENKATESH S/'O'HfAGARA;1APPA A
AGED ABOUT 32 YEARS"-,
WORKING AS ASSITANT_f{__'EACI{ER
SR1 L. ASHOK S'/'O
AGED ABOUT 34 YEARS' _
WORKING. AS ASS1TA1$1T 'TEACHER*-- '-
SR1. 5/0 P RUDRAPPA
AGED ABOUT SMEEAYRS
wQR1<1NG..AS.,ASS1TART TEACHER
SR1. RA..?1U"S/O: MANJA NAK
~ AGED ABOUT 45 YEARS
' WORKING AS HEAD MASTER
-- M 'RUDRAIAH S /O SRIKANTAIAH
--. AG 1:!) ABOUT 39 YEARS
14
WORKING AS ASST. TEACHER
"SR1. H T RAVIKUMAR S/O H THIMAPPA
AGED ABOUT 34.. YEARS
V " WORKING AS ASST. TEACHER
SR1. PARAMESHAPPA MARAVALLI,
S / O HANUMANTHAPPA,
15
17
18
AGED ABOUT 38 YEARS.
WORKING AS ASSISTANT TEACHER.
SR1. M.K. HARISH,
S/O KALAVEERAIAH.
AGED ABOUT 27 YEARS,
WORKING AS ASSISTANT TEAOHER. .-- '1 -
SR1. .3. MANJA NAIKA.
S /O JEMLA NAIKA. V
AGED ABOUT 27 YEARS,
WORKING AS ASSISTANTIEZACHER. 1
PETITEONERS 12 17 ARE"WORK1NG'A<r.
G.K. HIGHER PREMA-RY .'Sc,HOO_L., « _
GOPALA MAIN ROAD,' SH.11\fz1c1GASfI_ALUK &
DISTRICT. V A ' ._
SR1. 1111211. S§{1IVAMUR'1'HY,"' A
S/O D;'1\EUDL.m3'PA.__ " .
AGED_4'.Z{__Y.EARS, I '
W0-RKING AS-SISTAN«'£'_.,_H_ ,
TEACHER AT:,G.2:.*111GHER PRIMARY SCHOOL,
ASHOKA SHIIVIOGA TALUK <3:
DIS'1'RICT._ * ~
. .. PETITIONERS
I V' . (S3}.'S:~;_A~-R ADV., )
THE" STATE OF KARNATAKA
'~ BY ITS PRINICIPAL SECRETARYJI.
BEPARTMENT OF EDUCATION.
A M.S. BUILDING, BANGALORELO1.
THE COMMISSIONER FOR PUBLIC INSTRUCTIONS.
NRUPATHUNGA ROAD.
BANGALORE--Oi M
petitioners-8 to 11 on 24.7.2006 Annexu_r_e--D.
petiti0ners--12 to 17 on 24.7.2006 AnneXure§~Edf'a.nd'
Petitioner No.18 on 2.8.2006 Annexure-F.
2. Petitioners claim reckon.» ":t.h~eir
services from the date of their-.1.n1tiaVLi ;
the date of approval of grant-
in--aid for the purpose.V:"of seniority,
increments and other
consequen:'_cial. considered have
presenteel. tfiese ' 0'
3.0' for the parties submit that
the 'gnatter '-fnpllyddcotrercd by a decision of this Court in
/2002 dated 1. 12.2006.
dated 1.9.2006 and affirmed in
w.A..Ne.;i2si't/2007 disposed of on 24.2.2009 and
w..g.Nes. 14375-14380/10 disposed of on 20.7.2010.
4. For the very same reasons as stated in the
Waforesaid judgments, these petitions are allowed. A
M
direction is issued to the respondents to reckon the
services of the petitioners} to 18 from the date oi’
into service up to the date of approval and .
grant~»in~a,id for computing their’-pe11sion–aVrSrV’4 nu
consequential benefits includinéflpay”
entitled to.
TL.