High Court Karnataka High Court

V G Kumbar vs State Of Karnataka on 10 July, 2008

Karnataka High Court
V G Kumbar vs State Of Karnataka on 10 July, 2008
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHAR W541)

DATED THIS THE 19"' DAY OF EULY 2008"  44 f    

BEFORE   

THE HOJWBLE MRJUSTICE s. xiBD?;?L'NAZ'E}3fi§yV  7 '

 

:»mITpgTIrIo4NN0;25;g3m63   

Between:

Sri VIG. Kurnbar,

SE0 Sri girimaiiappa Kumbar,
Aged about 66 yeaxjswg'    _ _ _. I
Retired Accountant-c1i:x24C§er'k,,   4'   
BanaganahailiR7ilié.ge'Pa£%chaye11i,"~..   H
Kalagi Taluk, New'rz'%:_Kaié-ia.gi;~v.VL_' e_    V
Baga1ketI)i'stré3t.A"'j;  n    

(By Sri    Bajentri, Adv.)

And:

 V' 1.' of  "

A _.zx';

' . 3 Reptd, byiig Secretary,
 13153;: 'iiievelepmexxt Department,
" . 'e-T'_Sac§1i$*:;ia§g3-IE'; M.S. Bidgs,
' A Bangalore  560 001.

Secretary to Government,
AA , ~' Rurai Develeprneni and
_ 'E'anchaya.th Raj Bepartrnent,
 3achiva1aya-II, M.S. Bidg,
Bangalore --~ 560 061.

. . .. Petitioner.



3 The Director,
Muziicipal Administratiorn,
Government of Kamataka,
98' Floor, V.V.TOWer,   
Bangalore --- 560 001. I '

4 Zilla Paxzchayath,
Bagaikot District,  "
Bagalkot, L»  *
Reptd. by its Chief Exeeutive  

5 The President,  *   
Kaladgi Town Panchaya1h,"  vv
-Kaladgi Taluk,_'"   _  - 
Bagalkot       

6 Deputy..Coii'1:iiés§i:";ner,-».it  A'
Baga1kot,Dis{1'fict_,    _ --
Bagallqot.' V " -~ e * __ '  Respondents.

(By Sri R.K. H5m5}1c£}?_ Rita R4 & R6)

num-

 '  «.\¥1=it'§Vetit.i'on is fiied under Articles 226 & 227 of the

Co13sii'£utio11 .o1':'..1vi1d£a,. praying to direct the respondents to settle the

 *  V retire1nei:'€benefit$o3'the petitioner, etc.

 Wgfit. oetition coming on for Final Hearing this day, the

"  1 Coiirft made the followiag:

ORDER

Petitioner contends {hat he was appointed as an Ociroi Clerk

” Kaladgi Tow}: Panchayat, fiijapur District (now Bagaikot

“_W,,,V…._…,_,

lax

District) in the month of November, 1959. Since the levy of ectroi

was abolished in the State of Kamataka from 1.4.1979, t11e.’.§:’ai.i”f>lo$€; i

stafi’ in the local bodies like Town lvIunicipali’ties,

Municipalities and City Corporation and ‘fo¢at1’«?enohayiatl1si.j\vere7.’

temporariiy allotted to work on deputation tiritli

Govezmnent Departments, local authoiitiee,» etc. it –is the the
petitiener that he was posteéeg Secfetarjiiievtiiiflirxfaina ii?a;neite.yath,
Shivanegi in Bijepur District. he as a Clerk

in Honegariiahalh the Chief Executive
Officer, Biijeplfizt Zillei:iFaeeheyeth;__iBijapur, by the order dated

4.7.1989. fie ifi’ofi1.:.ii-éervice on 33.3.1995. Since the

” ‘petitietier. not benefit of fixatioe of pay in terms of

lithe Services (Revised Pay) Rules, 1987 and

Karhetelée ciigiiitiisegtvéces (Revised Pay) Rules, 1994, he had filed a

petitiogi in No.4808;’1996. The said writ petition was disposed

25.1.1999 holding that petitioner is aiso entitled for the

i. fllrieneffits under the aforesaid Rules. Thereafter, he had made 3

fepresentation to the Deputy Commissioner, Bijapur District. The

matter wae taken up by the Chief Executive Officer, Bijapur

4.

District, with the Depzzty Commissioner, Bijapur District. V

Chief Executive Officer, Zilla. Panehayath, Bijapur, too;1<;T_:"z'1" :_. it

that since the petitioner was appointed iriitiaily in it

Section of the Town Panehayath, Kalarlgi, IE?si_ia'pi1r__'

District, now in Bagalitot District,<he..
Municipal service and after aholition l-eyy of' has
not been permanently absorber': He is of the
View that the retirala be the State
Govemment. Bijapzrr
District, haigriot the matter. Therefore, the

petitioner has seeking the following reliefs:
"{i) issue a writ_ofVmar§darnus or any other appropriate

it i' -. A Writ, i-fordeeor direetiorz directing the respondents to

i lvreetirement benefits of the petitioner szzoh as
'– leave eneashment, etc, and pay
thereof with interest at the rate of 18% p.a., and

" such other relief or relief as this Hozfble

it 'Coiirt deems fit to gar}: on the facts and oirermistanoes

lie

it fellowiifii E V

of the case including awarding of eosts ii': the interest

ofjustiee and equity."

2. It is not in dispute that the petitioner new

Bagalkot District. Petitioner has not made :§:n§?’represr:r:tatieii:vt.u ti1e-

Deputy Commissioner of Bagalket

reiiefs. In my view, he has to fiie a fre::,i1§”~.;¢presVie1Itatien

Deputy Comtnissioner, Bagalket Distr’iet,* sfsith tiie”rx:ateziaIs

in support ef his eiaim arzd theflfieputyv has to pass

appropriateordersitiieregiiireafifiegmiidering the materiais, which

may be prodlieecii by ;ietitieIier,_e1ezrg with his representation.
3, Ir: flie””1ighLw.O’§’ the aforesaid discussions, E pass the

ORDER

A Petitioneif’ ‘fiermitted to file 3 fresh representatien seeking

* appropriate reliefs befere the Deputy Cornrnissioner, Bagalket

responéent herein). He is also pemiitted to produce the

reiexfzint materials in support efhis claim. I direct the 6″‘ respondent

he

to dispose ofthe said representation on its merits and in aecerdanee»
with law within a period of eight weeks from the date of reeeipfoéf ” .,,
the said representation. Petitiener is permitted to enclosefiiieopy.{if T —

this order along with the representation. Vsffii jjetitickn

of. No costs.

I