High Court Karnataka High Court

Vakkaligara Sangha vs Smt G Venkatalakshmi on 27 May, 2009

Karnataka High Court
Vakkaligara Sangha vs Smt G Venkatalakshmi on 27 May, 2009
Author: Huluvadi G.Ramesh
WWW wuwm wa" mmnnwnumam wawm mumm WP mmmvaammzsn nmrn muum wt mmammzmsk HIL-in GGURY Q? %;s-mwmgm Mafia fiaufiy Q5 ggfigflgyggg mg" g

1.

IN THE HIGH Conn? 95 KARNATAKA, BARGAL0REM_ "flI l'I'BL$ MR. JUSTICE Hunuvémx    

war? eswzrzon No.1G623;2an6iS3V_"AA

T amimszu:

YAKKALIGARA SANGHA H

s:.a. Rama, v.v.4_"1e'-1:33;:-e;  _  - 
BANGAhORE--550¥0fi§.' *1 : ~ =_'»*»m.
n2:m&:smrrz:n__.ax{:r_s;;.' ' "   .
GENERAL 3E{'.'§~'£E'1'.A'9,Y '

sax K.K. i:.;,_ V ,

2. v.i'.*., 'BUMM :sgRwVsv.;'=._ 

ac: EMJE» <mLLE:GE,.  '
14:. R. was, V v_.v._ manta,
§rsr:_GA:.o:<a~¢5'2s'£2 0:14

 '~'9.E£_R£$EH'rs':3~ ax. «SETS

- _ saw-'..::9AL
 .. sin; '8 ;«4.%VJ'Ai:AnAM : :PETITIOHER5

'".z3? éax;{§}x. MURTH? A$3OCAITES, ABV.}

 G. vmemramxsz-mx
W}/0. LATE SKI EQREGGVEPL,

 ""3953 ABGUT 34 maas,

asszmm A'? 230. 14361,
1?" ERIE RQERD,
40 war!' R<}AE},

Wifl



QMKTAKA WGH C

 

nuuaswaaaa shocx,    A.
8fi.H€;A3..0aE--56$} £326. :a.E:sEQHDmfi_*  

(av SM1'.VIS}~IALAKSHI :4 Am: $m:.""'A;*zwAE'nHJ§:£:§I;:vire:x.s,VL'v..'

ADYS . ma 13;:v'1'§1..T A j; *

THIS wazw BETITIO3'€ __ U1§DERA'~3§9.'i'.I_CT1§E§8'{_j"2-.25  gum» 1 '

22? or -ma: CGHSTITUTIGR oé"~.._: 1~m_3:A éétaixrirs 3'-gt: QUASH
THE IMPDGNE13 mesa*'n3.'rEn='"31;j${£9.96 1:i~':"'r-m'V{a:.:a'r3 12
ca" 2002 99.3359   ric:;%*A.$n5V amucawxonan
APPELLATE 'FRI suxAL,_...gjts2§aAVm$E   115 vacuums
AS ANBFK. . V. f 3 _  ' 

T1-{mi .,;*'£:_§rr.1<$N'<§é3éiIi§GvAA::22z';a'¢«a mamas wars cm',
ms CQURT'-MEDE  'FgLw?:'HG-:"

 n§éfi:$..._____ha3 been filed rworting

V§:gt1::3;«araa1*a.?;:"~ta-fix-iitaixz the petitieners have agreed

 V ta minstat-.éiLj-jthé raspcsndent inta service as an

 'Attend;-£2: fir, 28-*~t1--200§ on gemraanent baaia an

  grounds far which, the zzesyonchnt

 "'~-___hTém §ag;*:aed. 'She petiticneza alae hava amead

grant regular pay scale emf R.s.4€X3fi--1C%G--

EMW €mI€}%.§m" £3?" i£T,M%MA'E'fi.%fi Wfifi  fiw %&%i§'\e%fiis."§fiai€% MW-5§~¥ mam" 6? mmmwm WGH QUUW" Q? ¥€fiu§€NA'i"&Wfl HEQSH CQKM"? Q? 

$Gf)€3-125-65QE}*?100*l?5*7275 w.&.£. 28-4-2089

W'



mm mwmm Ma" axxmwmmmm NEWW mwwm: we" wmwamamm mum uwuma wr RMKNAEMMQA 1-lawn m.mm QW ;%.é%%<:N&'E"A%A HIGH GQLEET Q? MARNAYAKQ Hififi C

fixing the basifi pay salary at Rs.4,BOG{j §fi§g 

the respondent will be eligible to aliCctfié$A k

allawances applicable ta the 3éi§’ha$ic’§§yQ 7

2. In View of the aba§é#:£he.Eé$pefi§§fi%fli$
said ta have given gp ha: ¢i§%@a;aw;£d5″§ack
wagea and other aervi%é-§$fi$fit%fii§ §aapect af
her ampleyment’fi%}l Q?-%€fi6fi§;f.i§@Frasyondsnt
will be eli§i$§er£$ 5%i%i¢%ifiépefita only from
28–4-29:33″‘zaoéiffiévz entitled ta: any
monatary b%fiefifi§ §:*#§fi§: benefits earlier to
23-4-2939.’ % A S >

?L3;”.i§§:§%fi§tian is disyasad af in taummf

thg séema filed.

mpI!**