High Court Karnataka High Court

Sri Venkatachalapathi Setty vs The State Of Karnataka on 28 March, 2008

Karnataka High Court
Sri Venkatachalapathi Setty vs The State Of Karnataka on 28 March, 2008
Author: H N Das
11''} THE HIGH COURT GF KIWRNRTRKH AT BANGALORE

nnmau THEE THE 2a"'nmy or MARCH 2009

BEFORE

THE HUN'ELE MR. JUSTICE H;N.unsnMaHANi§As»;' °.

WRIT PETITION mo.4aa5x2oua4s+33s;  Q_x

§ilE£!3.£'!_=.

1

3 vEnxATAnHALAPAmH1'ssTmv
3:0 3R1 aalulvmsa SETTY": *

53 YEARS, LEETURER IN ECDNDMIQS
EBBTREEYE.VIBYA PEETHfi{CUHPU3I?E
FEE uuzunnszwv ceausga: " =%'»
T N HDBAKDTE 571 141 L

mun"-Sana, "pm-mia  

K 3 $fiTH"E.FRfiSfifi Ha a '
are $n1's33u3v3sAasETwy{'_'_
46 YEARS, LECTURER IN PGLITIEEL Sfiififififi
maswfifimvhgvlfiya PEETHnJcqM?c$ITE

Pan UEIVEESITYVCQLLEGE -

v N HfiSAKDTEf§7L.141*

Pamnmafin, TUMEUR"ma"'"

931 D fifiainaqu fiA "

Q I' --. '  --
..55;..»*0 LT-RTE K  EQ;'3fl.'--'\!'1'E'J}--1.

}=v.J{CI'I'E 5721. 141

"'l
}.--"F--*»'v":'%.%.%D;'% , T LE! Ed R

ERI I~"1[.u'i.u'-'L':'*P.'r"x :'~'5}"-L
.."f.:"|3 T'I}"sNU}1N'JTF'ii":PPi°1.
435 'FEJTS, LELTTIJ"ER 1"!-J HIS'i'¢.'3?.'1"



HE$TEEETR VIHYH PEETHR CGHPOSITE
FEE UNIVERSITY CDLLEGE

Y'N HDSAKDTE 571 141
EHVEGABA, TUMEUR

can

11!:

I % HHHEPPE

D SR1 ANJAMflPEA

an tuhnb, II HEVISIGW CLERK _~~~
RASTREEYA VIDYA PEETHA GUMPGEITE ;
FEE UHIVERSITT'COLLEGE V H 7

?'N HDSRKDTE 571 141

PAMRGADA, TUMKUR

G34 'El
IHVIV.
4:: 
W.

T fififl P DURGAJAH

are 531 sAmanrpA_

57 VEHRS, PEUN ' t ' 3,
nasmngsza vznva ?EEfH£:G@MPQEIT
vns UNIVERSITY CUbhEGE 7'<

V H fimsAK£TE.571.141j= '1=

RAuAmnnA,,wuuEun;_ §u} - * g_ .§;?ET1TIoHERs

éfly $ri:E vfisfimffiaflgungfigegfivfi} _'

1 THE ETATE or xnamamhka
HY 1Ts'sEcRTnar." _' *
EEJMARH iflD"5§gQfiflER¥ EDUGATIDH
5 Enema; 3 S.HUILDiNG
.%amaaLaaE'55a G91

;3TflEi$flfifi1SSlflfiER.FGR FRE UfiIVESIT¥
TEflUCETI3fl,*1B CHESS, HALLESWHRHH
' ERNEELQEE SEQ fiifi

_.ha'

3 "THEjMfiN3fiEMENT OF RhSTREEYA'VIDYA
vzmwan av ITS $ECEETRRY
n T?'NMHflSAKflTE 572141
» "fiswnsnna TALUK
"-THHKUR nzswnxcw. ... nmsponnznms

""=: g3y ari shaanidnar s.xmrmadi, HCGP)

THIS WRIT PETITION IS FILED UNDER. ARTICLE
Efifi fl? THE fififiT1TfiTIfifi 0? ENEIE WITH 3 FRh?Efi T6
DIRECT THE R1 AND 2 T0 CONSIflER END ACCORD TIME-
BDUNU $TAEMATION INCREMENTS FOR CUPLETING 10, 15

C72"/~



AND EU ?EfiRS OF CONTINUOUS SERVICE FRDM THE
RESPEC'I'I'|.f'E uxurms :::1r.-" INITIAL APPOINTMENTS As AND
WHEN zcrr BECAME nus: man TO GIVE ALL conssqumuwmp

EEHEFITE IHCLUBIHE MQNETARY BENEFITS; '3 . r

F'!
'u'|.'I |n.p'u'i'J.J. LIN? I' 11.43 .'-.i3

M N--"rm 3:: rep. """"'-I1'-'}?.".'=l1*..'!i'*.j" :-
'll

gri Shashidhar s.xarmadi, H653 is difiagtédif

ta taka natice for responflentsiNq.1 find Ef

W En tuis ¥*'t"géti?idn the gatitieners
hfifi' gEaf7* fr: .5 fiirgttianigzfi fie$§fifidafits 1
anfi 2 to accgfifi tifig,$mfinfi.at5gfiéti6n increment
far ¢flmplétin§f%16; Ti5ifiahfltx20 years af
cantinufifis' §éivi;@:tft§t_ thfiw date af initial
appaintmtnt;§in¢§fnd*§fayar is snught against

the 3'?-r&spénd&nt}*nbtiEa is diagensed on them.

,. Eafu7fl agpraachir- this caurt, the

gétiti9nwE3_ flin" their representation fiated

H'_31.3£EG0fi}-,finnexure--J to the writ petition

u'"»§§yrgafihafi the respondents. Since the

“Tfaagmfifiants ‘failed ta raact, the petitioners

E*flfi;¢ before thifi Ccurt. Na prejudice will be

‘tcausad ta tha raapandanta if they are directed

‘.A,A_

C7\_,_

ta cmnsider the petitiuner3′ representation
datafi 3’.3.E005 in accordance with law.
fi. Fur the reasons stated abava,€_tfiéf*f*
fallawing: ‘M
D R :3 B3 ag
ib H_it patitian 13 pgbtly ai;aEad;
ii} Paspandents , 1 anfl a2’a are he;e.y
fiiraatafi ta canfiidar tfig §étitianar5’
rapre5enVtati.-dri”‘-ff dag-sci _’;=:r;1.3.2ama,

acecfdégce = with ygaw

Annéaur§}J -fiq1=$he, Writ m§etition in
and as

axgédit;éusly as pussibla and in any

A”gvant;, hfit l§fa& than three months

_fr5m[th&’d%t€ of receipt uf copy of

¥Wthis ordéff

iii} Lifiefby is also reserved to the
_@étiiianars tn give 3 firash

}rag:asantat;gn ta rasgandants 1 and 2

and if such a repzegantatian is
given, then the resganfients ahall

3 u 1 u , ,,,,, _| _ _ _ _..n_-# #4 -_,_| 1_L
con51uer Ema same in accoruance w cn

law and 33 axpaditinusly as passihle

and in any event nut later than three

I/\/\-.1
LX

months from tha date af receipt of
raprasantatiun.

iv) Eri shashidhar s.Karmadi, lGfi;fi§fl’fi\ *
HCGP ia permitted to file

appaarance within fau:”weak5g