T_ " 'TE£'E:DfRECTOR OF MINICIPAL
5f(Dy_ SR1 13 VEERAPPA, AOA. )
_ Ah
1' 1 SR1 L NARAYANACHAR
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 27TH DAY OF OCTOBER, 2010»
PRESENT H A A
THE HONBLE MR. J. S. KHEHAR, CHIEFQTUSTTOE - A
AND
THE HONBLE MR. JUST1CE«;A;"--SZ EORANNA "
WRIT APPEAL NO. /2O1=O (S+R) A
BETWEEN
1 STATE OF.KAIE{NAj_1'AKA' _
DEPARDMEIET ORUREAN DEVELORMENT
*
BANGk’\LCi_R§E_3– 1″ A ._
2 STAT-:E ‘ ‘
DERARTMEN*1*..jOE’R1NAR¥cE
V1KASASOU’DHA .
Dr. AMEEDTLAR VEEDHI
ABAROALOREDV _
‘- BYTITS SECRETARY
._ ” ..1V%AD’r’41N;STRAT1ON, 9TH FLOOR
‘ SIRM SVISVESHWARAIAH TOWERS
Dr—.I AMBEDKAR VEEDHI
BANGALORE …APPELLANTS
._:D
S / O LATE LINGACHAR
AGED 62 YEARS
R/ AT “MATHRUSHREE NILAYA”
ST” MAIN ROAD, 3RD CROSS
1 ieernedv» 2 Single
2
KALAKOTA MUNICIPAL COLONY
CHITRADURGA
2 RAMACHANDRA
S/O LATE M NINGAPPA
AGED 61 YEARS, R/AT NO. 2886,
PAMPAPATHI ROAD, 2″” CROSS
SARASWATHIPURAM
BEHIND CIVIL COURT MYSORE»
MYSORE
THIS WRIT APPEAL IS ‘ITILED U73 ‘4 THE
KARNATAKA HIGH COURT ACT -PRAY-LNG TO”SE’T ASIDE
THE ORDER PASSED IHitfHEA’_w.P,1\:’Q.e13419/2008 DATED
I0/08/2009. ” –
TI-HS APPEAL COIVIINGV ” ” PRELIMINARY
HEARING THIEDAY, EHIEE JIIsT1cE_v_iDELIVERED THE
FOLLOWING}, . W .
. . ‘ . ..V ‘I V’ ‘V . T
_Learned._e0uI1se1 fer the appefiant has raised a
A tddthe of interest at the hands of the
Judge while disposing of
2 L W.I§’;’N0.v}’34:I9)’2008 by an order dated 10.08.2009. A
DperuHsa.I”V–‘0f the impugned order dated 10.08.2009
te§;eeI’e, that the Ieamed Single Judge directed the
A ‘payment of interest at 6% p.a.
I A; L.
4
learned Single Judge, directing payment of interest at
the rate of 6% p.a., on account of delayed
dearness allowance.
Disposed of in the aforesajd°tern’1c,V
1 *iS’£:i.uCee
znde§x:. ‘Y/ZN « , H