High Court Karnataka High Court

The Deputy Director Of Public … vs Sri Laxmansing Jayasing Bulake on 11 August, 2009

Karnataka High Court
The Deputy Director Of Public … vs Sri Laxmansing Jayasing Bulake on 11 August, 2009
Author: Manjula Chellur B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT EHARWAD

DATED THIS THE 11'?" DAY OF AUGUST 2009 

PRESENT

THE HON'BLE MRS JUSTICE MANJULA CHE_:;';LUx§fi f  

AND

THE HON'BLE MRS JUSTICE B.:V}mVN'AGA4RATH:N.A *5 

 Cw-A 1\$O.6144/2OO9i'1«(M:if ) '* T

Between:

1. THE DEPUTY DIRECTOR.  ..
OF PUBLIC INSTRUCTIONS, 
BELGAUM  1. =

2. THE JOINT DIRECTQR OF"  -- If V
PUBLIC IsNTRuC'TTQNs  2; 

BELGAUTM'"DI".f1.L5IO}§§  C C % 
BELGAUM   . . .. PETITIONERS

(By Sri. N.DINES.I:~I EEA(§;'V.(§(§V'I}:Af}Vt)CATE)
And: 'V ' ' ' .
  "s121VLA§<1\):"AN"sT1§rG JASEASING BULAKE
',AG:E"M.AJ.O'I?.,' 'OCC: TEACHING

r«2.,/<)._sAM.PAQA_C.N.~~
TQ BAILHOI\§'(}AE1.

 ;TI~«IE r.{:i,agN;A:{}"ET/TENT
~ M .,  OF RURAL 'EDUCATION SOCIETY
' usA1vHJ--.AGAoN BY ITS CHAIRMAN

   



3. KIRAN SHREEKANT ASODE
AGED ABOUT 33 YEARS , 
occ: P E TEACHER, R/O SAMPAGAON  _ 
TALUK: BAILHONGAL .. REsPoNnENf:s.' - A.  

(By Sri. V M SHEELVANTH, ADVOCATE FOR R1)

This writ appeal is filed u/ s 4 the
Court Act, praying to set aside the:'A:.or:jfer'il dt, 

passed in Misc.W.No.60165/2009», and etc. 

This appeal coming on for prélirriinary"laea1'ing2:'thils day,
Manjula Chellur J ., delivered the {o.11o'Win'g_;_  -- 

   ~ 

By consent    hearing and
disposed of by this   it i  l

2. We 'have: the. impugned order which is
an interim porder--«,o1'v  Single Judge. It is not in
dispute   1lél.'i12.aoo7, the 1st respondent herein has

joined dtity_ :.i’s.V:Working since then, but his salary is not

theejoilrse of submissions we note that the post

vtrlzich the V15?’ respondent was appointed by selection was in

4: an advertisement calling for the applications for

l post. According to the counsel for the 18′ respondent

the post of the respondent was with regard to the physicai

education teacher and according to him the said post was not

similar to the cadre of other teachers in the

According to him there was only __one_ po’stii”‘of_’;v ix

education teacher and the cadre was;”:.en£{ire’ly iidifferenit

other teachers who were teaching regL1lar_ subj~e'<':ts. "like " V

English, Economics, History etc. Ap_.HVo'wever, we'-need not go
into the details of the case"–l5eca1_1_séivth'eii,':l_rria»tter is pending
before the learned Single J11dg'e~.ii': prerogative

of learned Singlewhether itmwas a single post

which was and roster would be
applicable or:"not.i_ Aoefore us is the direction of
the learned_Singl"e~J:'ud:ge to ipéiy the salary from 12.12.2007
stthjectp rvesulitliiioftihe writ petition. We note that

subsecjtienitrs in the month of July 2009 after

v7.hr–e'ceivin flthe resoltition of the mana ement askin for the
g g g

' payiithe salary to the 1st respondent, the department

i._to..hiave regularised or approved his post with effect

_,JL"ily 2009. When the matter was still pending

consideration of the learned Single Judge in the writ

proceedings, we are unable to understand

department could have first of all approved or 0.

said post. Apparently there is no. ._suchA.pfori"

regularisation of the post by the learned1._Single~.eludgel

time of interim order which is under c'hal1eng~e "l:)_:'e'i'o~rej us.'-V

Having regard to all these facts eVeri"otherwiseihavirig regard
to the fact that no stay _of was granted in
favour of the appellant. bound to
pay salary with? the day on which the
let respondient' it these circumstances,
we do not to interfere with the interim
order of the learned and the appeal is dismissed.

of 2009 is filed praying to condone the

delay oit'»..,§l4 filing the appeal. Misc.W.60863 of 2009 is

" pan"ci._r.l'elay is condoned.

Misc.W.60767 of 2009 does not survive for consid§;15Va”c’i4e¢}h.§.L:”‘ ‘

4. In the Eight of the dismissal of the writ..ja§§_’pi§:’alA,

. 41:2: ,2,”

V

‘.%.,,}i.Q:_; ‘
‘5? rs ‘2:”r= ‘

‘*n._.: