Citation : 2024 Latest Caselaw 6407 Kant
Judgement Date : 4 March, 2024
-1-
NC: 2024:KHC-K:1934-DB
WA No.200029 of 2024
IN THE HIGH COURT OF KARNATAKA
KALABURAGI BENCH
DATED THIS THE 4TH DAY OF MARCH, 2024
PRESENT
THE HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD
AND
THE HON'BLE MR. JUSTICE K V ARAVIND
WRIT APPEAL NO.200029 OF 2024 (S-TR)
BETWEEN:
SMT. JAGADEVI S. HIREMATH
D/O SRI SHIVABASAYYA B. HIREMATH
AGED ABOUT 57 YEARS
OCC: ASSOCIATE PROFESSOR (MATHEMATICS)
R/O H.NO.2-491 JAGATH,
KALABURAGI.
...APPELLANT
(BY SMT. RATNA N. SHIVAYOGIMATH, ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
Digitally signed by
VARSHA N REPRESENTED BY ITS SECRETARY
RASALKAR
Location: HIGH
COLLEGIATE EDUCATION
COURT OF UNNATHASHIKSHNA SOUDHA
KARNATAKA
SESHADRI ROAD
BENGALURU - 560 001.
2. THE COMMISSIONER
DEPARTMENT OF COLLEGIATE AND
TECHNICAL EDUCATION
BENGALURU - 560 001.
3. THE JOINT DIRECTOR OF
COLLEGIATE EDUCATION
KALABURAGI
DISTRICT KALABURAGI - 585 101.
-2-
NC: 2024:KHC-K:1934-DB
WA No.200029 of 2024
4. THE PRESIDENT
H.K.E. SOCIETY
KALABURAGI - 585 101.
5. THE PRINCIPAL
M.S.I. DEGREE COLLEGE
KALABURAGI - 585 101.
...RESPONDENTS
(BY SRI VIRANGOUDA M. BIRADAR, AGA FOR R1 TO R3;
SRI AMARESH S. ROJA, ADVOCATE FOR R4 & R5)
THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT, PRAYING TO SET ASIDE THE
ORDER DATED 07.02.2024 PASSED BY THE LEARNED SINGLE
JUDGE OF THIS HON'BLE COURT IN W.P.NO.202975/2023 (S-
TR) AND CONSEQUENTLY ALLOW THE WRIT PETITION FILED
BY THE APPELLANT IN TOTO AND ETC.
THIS WRIT APPEAL COMING ON FOR ORDERS THIS DAY
H.T.NARENDRA PRASAD J., DELIVERED THE FOLLOWING:
JUDGMENT
In this appeal, the appellant has challenged the order
passed by the learned Single Judge in
W.P.No.202975/2023 dated 07.02.2024 whereby the Writ
Petition was dismissed as not maintainable.
Learned counsel for the appellant submits that as per
the transfer order, the appellant has reported to the duty
on 01.03.2024 and requested the respondent-
Management to treat the period from 12.10.2023 to
NC: 2024:KHC-K:1934-DB
29.02.2024 as earned leave. The respondents have
refused the same and treated the period as leave without
salary.
At this juncture, learned counsel for the
Management, has submitted that the Management has
agreed to treat the said period as earned leave.
The submission of the learned counsel for respondent
- Management is placed on record.
In view of the submission, the Writ Appeal is
disposed of.
In view of the disposal of the appeal, pending IAs.,
stand disposed of accordingly.
Sd/-
JUDGE
Sd/-
JUDGE VNR
Ct;Vk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!