Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Karnataka High Court

The Principal Secretary vs Sri Dr N Donappa on 1 October, 2024

                            1




     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 1ST DAY OF OCTOBER, 2024

                         PRESENT

        THE HON'BLE MR JUSTICE V KAMESWAR RAO

                          AND

          THE HON'BLE MR JUSTICE RAJESH RAI K

              WRIT APPEAL NO.357 OF 2023

                          AND

             WRIT APPEAL NO.1277 OF 2023

IN WA. NO. 357 OF 2023

BETWEEN

      THE PRINCIPAL SECRETARY
      DEPT. OF EDUCATION,
      HIGHER EDUCATION,
      VIDHANA SOUDHA,
      DR. AMBEDKAR ROAD,
      BENGALURU-560 001.
                                       ...APPELLANT
(BY SRI. B.RAVINDRANATH, AGA)

AND

1.    SRI. DR. N. DONAPPA
      S/O NANJUNDAPPA
      AGED ABOUT 71 YEARS,
      ASSOCIATE PROFESSOR
      DEPARTMENT OF CHEMISTRY,
                             2




     MAHARANI LAKSHMI AMMANI
     COLLEGE FOR WOMEN,
     KALABURAGI-560 012.

2.   THE REGISTRAR (EVALUATION)
     BENGALORE UNIVERSITY
     BENGALURU-560 001.

3.   THE SYNDICATE
     BENGALURU UNIVERSITY
     BENGALURU-560 001.

4.   SRI. S. RAMAKRISHNA
     ENQUIRY AND VIGILANCE OFFICER,
     BENGALORE UNIVERSITY,
     BENGALURU-560 001.

5.   MAHARANI LAKSHMI AMMANNI
     COLLEGE FOR WOMEN,
     IISC POST, MALLESHWARAM,
     BENGALURU-560 012.
     REPTD. BY THE PRINCIPAL.

6.   MAHARANI LAKSHMI AMMANNI COLLEGE
     FOR WOMEN TRUST (REGD)
     II SC POST, MALLESHWARAM
     BENGALURU-560 012.
     REPRESENTED BY THE CHAIRMAN
                                        ...RESPONDENTS

(BY SRI. SANKET M YENAGI, ADVOCATE FOR R1'
    SRI. RANGA, SENIOR COUNSEL FOR
    SMT. SUMANA NAGANAND, ADVOCATE FOR R5 & R6;
    SRI. SIDDHARTHA P DESAI, ADVOCATE FOR R2;
    R3 & R4 - SERVED AND UNREPRESENTED)
                            3




IN WA.NO.1277 OF 2023

BETWEEN

1.    STATE OF KARNATAKA
      DEPARTMENT OF HIGHER EDUCATION,
      VIDHANA SOUDHA,
      DR.AMBEDKAR ROAD,
      BENGALURU-560 001,
      REPRESENTED BY ITS
      PRINCIPAL SECRETARY

2.    THE COMMISISONER,
      DEPARTMENT OF COLLEGIATE EDUCATION,
      GOVERNMENT OF KARNATAKA,
      SESHADRI ROAD,
      BENGALURU-560 001

3.    THE DIRECTOR,
      DEPARTMENT OF COLLEGIATE EDUCATION,
      GOVERNMENT OF KARNATAKA,
      SESHADRI ROAD, BENGALURU

4.    THE JOINT DIRECTOR,
      DEPARTMENT OF COLLEGIATE EDUCATION,
      GOVERNMENT OF KARNATAKA,
      SESHADRI ROAD,
      BENGALURU-560 001.
                                            ...APPELLANTS
(BY SRI. B. RAVINDRANATH, AGA)

AND

1.    MAHARANI LAKSHMI AMMANI,
      COLLEGE TRUST (REGE)
      SCINENCE P.O., MALLESWARAM,
      BENGALURU-560 012,
      REPRESENTED BY ITS DIRECTOR
                             4




     AND EX OFFICIO SECRETARY
     DR.T.L.SHANTA.

2.   MAHARANI LAKSHMI AMMANNI
     COLLEGE FOR WOMEN,
     SCIENCE P.O., MALLESHWARAM,
     BENGALURU-560 012.
     REPTD. BY ITS DIRECTOR AND
     EX-OFFICIO SECRETARY,
     DR. T.L.SHANTHA.

3.   BANGALORE UNIVERSITY
     JNANA BHARATHI,
     BENGALURU - 560 056.
     REPRESENTED BY ITS
     VICE CHANCELLOR

4.   DR. N. DONAPPA
     S/O NANJUNDAPPA
     AGED ABOUT 71 YEARS,
     AGRAHARA DASARAHALLI
     MAGADI ROAD
     BENGALURU - 560 079.
                                        .....RESPONDENTS

(BY SRI. SRI. SANKET M.YENAGI, ADVOCATE FOR R4;

     SRI. RANGA, SENIOR COUNSEL FOR
     SMT. SUMANA NAGANAND, ADVOCATE FOR R1 & R2;
     R3 - SERVED AND UNREPRESENTED)

     THESE WRIT APPEALS ARE FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER DATED 07/03/2022 IN WP NOS. 11913/2011 C/W
31891/2011 PASSED BY THE LEARNED SINGLE JUDGE.

     THESE WRIT APPEALS HAVING BEEN HEARD AND
RESERVED FOR JUDGMENT COMING ON FOR PRONOUNCEMENT
THIS DAY, RAJESH RAI.K, J., DELIVERED THE FOLLOWING:
                                    5




CORAM:        HON'BLE MR JUSTICE V KAMESWAR RAO
              and
              HON'BLE MR JUSTICE RAJESH RAI K

                           CAV ORDER
              (PER: HON'BLE MR JUSTICE RAJESH RAI K)

     This intra Court appeal has been filed challenging the order

dated 07.03.2022 passed by the learned Single Judge in

W.P.Nos.11913-914/2011           c/w      W.P.Nos.31891-892/2011,

whereby       the   learned    Single   Judge    disposed      of   the

W.P.Nos.11913-914/2011 since the same become infructuous

and partly allowed the W.P.Nos.31891-892/2011, which reads as

under:

                              "ORDER

         1.    W.P.Nos.11913-11914/2011 stand disposed
               of since the prayer made in the writ petition
               has become infructuous.

         2.    W.P.Nos.31891-31892/2011         is    partly
               allowed.

         3.    The Department of Collegiate Education for
               Department         of   Higher   Education,
               Government of Karnataka is hereby directed
               to pay a sum of Rs.7,78,566/- (which is the
               back wages/arrears of salary excluding
               Rs.2,31,626/- which is already been paid by
               the Management) to the respondent No.4 as
               full and final settlement.
                                    6




         4.    The said sum shall be paid by the State
               Government as expeditiously as possible
               and at any rate within a period of two
               months from the date of receipt of certified
               copy of this order.

         Ordered accordingly."


     Though the State has preferred two appeals against the

order passed by the learned Single Judge as above, the appeal

preferred by State in W.A.No.357/2023 against the order passed

in W.P.Nos.11913-914/2011 does not arise for consideration

since the same has been disposed of as having become

infructuous. Hence, factually the State is aggrieved the order

passed    in    W.P.Nos.31891-892/2011      which    challenged   in

W.A.No.1277/2023. Hence, W.A.No.1277/2023 requires to be

considered and accordingly, the parties are referred as per their

ranking in W.A.No.1277/2023.


     2.        The facts apposite for consideration as borne out

from the pleading are as follows:


     The first respondent is a public Charitable Trust and

engaged in the activity of imparting Collegiate Education to
                                7




Women, and is one of the Institutions set up in North Bangalore

to cater exclusively for women's education. The Trust runs the

second respondent College. The College offers Pre-University,

Graduation and Post Graduation courses. It is duly affiliated to

the Bangalore University. The College receives aid from the

Government of Karnataka in regard to Teachers' remuneration.

The College also receives special grants from UGC.


      3.   The fourth respondent one Dr.Donappa was an

Associate Professor, Department of Chemistry in the second

respondent College. He was appointed as the Chief Custodian of

B.Sc. V Semester and Annual Scheme for Packeting & Tabulation

for   November-December     2008,   Examination      of   Bangalore

University. It appears that there were some complaints against

him in regard to the discharge of above mentioned duties,

resulting in an enquiry being conducted by the third respondent-

Bangalore University through Enquiry & Vigilance Officer. The

enquiry report dated 31.05.2010 was accepted at the Special

Syndicate Meeting of the third respondent held on 30.07.2010.

In pursuance of the same, the Registrar (Evaluation), Bangalore
                                 8




University, vide order dated 17.08.2010, was pleased to debar

fourth respondent    for   Custodian/Valuer   and in any other

examination work for five years in Bangalore University.


      4.    Pursuant to the same, the Registrar (Evaluation),

Bangalore University addressed a letter to the first respondent

dated 25.08.2010 stating that, based on the recommendation of

the Enquiry and Vigilance Officer, action should be initiated

against the fourth respondent for the irregularities purported by

him and he should not be allowed to participate in any of the

examination work in the College. The Registrar (Evaluation)

requested the first respondent to take immediate disciplinary

action against the fourth respondent and report the matter to

the University.


      5.    Accordingly, based on the enquiry report dated

31.05.2010, the Board of Trustees of the first respondent

Boanimously resolved on 28.09.2010 to issue a show cause

notice to the fourth Respondent. Thereby, a show cause notice

was issued to him on 29.09.2010, and in turn, he submitted a

reply dated 06.10.2010. The Board of Trustees of the first
                                  9




respondent considered the matter on 12.10.2010 and took a

decision to suspend the fourth respondent and issued an order of

suspension on 12.10.2010. Subsequently, the management

decided to issue one more show cause notice to the fourth

respondent    calling   upon   him   to   show   cause   as   to   why

appropriate punishment should not be imposed on him on the

basis of the enquiry report dated 31.05.2010. However, the

fourth respondent submitted a reply dated 03.11.2010 for the

said show cause notice. The Board of Trustees of the first

respondent, at their meeting held on 06.11.2010, considered the

entire matter in the light of the replies sent by the fourth

Respondent and confirmed the order of dismissal of the fourth

respondent.


      6.     Aggrieved by the same, the fourth respondent

challenged the resolution dated 30.07.2010 and the order dated

17.08.2010 passed by the third respondent before this Court by

filing W.P.No.34564/2010. The first and second respondents filed

their statement of objections to the said writ petition by brining

into the knowledge of the Court that the fourth respondent had
                                      10




been dismissed from service. Subsequently, an application to

amend the memorandum of writ petition in W.P.No.34564/2010

to incorporate a prayer challenging the order of dismissal came

to be allowed.


       7.     During the pendency of the said writ petition,

appellant No.2-The Commissioner for Collegiate Education, by

letter dated 17.01.2011, informed the first respondent that prior

approval as per proviso to Rule 32 of the Karnataka Educational

Institutions (Collegiate Education) Rules, 2003 (hereinafter

referred to as 'Rules 2003' for short) was not obtained before

dismissing the fourth Respondent from service. Accordingly, a

memo dated 01.03.2011 has been filed by the first and second

respondents         before    the     learned     Single    Judge     in

W.P.No.34564/2010 praying to permit the first respondent to

initiate    fresh   disciplinary    proceedings   against   the   fourth

Respondent in accordance with law. Accordingly, the said writ

petition came to be disposed of by granting such liberty.

Subsequently, the first and second respondents have initiated
                                 11




fresh disciplinary proceedings against the fourth respondent and

issued a charge sheet dated 26.04.2011.


      8.    Additionally, the first and second respondents made

representations   dated   26.04.2011   and   28.05.2011    to   the

Commissioner of Collegiate Education i.e., appellant No.2 herein

seeking approval to suspend the fourth respondent pending

disciplinary enquiry. In view of the inaction on the part of the

Department of Collegiate Education, the first and second

respondents have once again approached this Court by filing

W.P.No.21595/2011, seeking a direction against the appellants-

authorities to consider the above dated representations and

convey their decision expeditiously. The said writ petition was

allowed vide order dated 04.07.2011 and learned Single Judge

directed appellant No.2 to consider the representations within a

period of four weeks' from the date of receipt of certified copy of

the order. However, appellant Nos.2 and 3 have failed to comply

the order of the learned Single Judge till the superannuation of

the fourth respondent.
                                 12




      9.    In   the   meanwhile,    the    fourth   respondent   filed

W.P.No.11913-914/2011       before   this    Court   seeking   various

reliefs. He also filed an application bearing Misc.W.No.8281/2011

with a prayer to direct the first respondent to pay all the arrears

of salary and other consequential benefits arising thereon from

12.10.2010 till the date of realization. However, due to pendency

of the disciplinary proceedings against fourth respondent, the

second respondent had not raised a bill in relation to payment of

his salary for the period between 13.10.2010 and July 2011.

Hence, the first respondent addressed a letter dated 05.08.2011

to appellant Nos.2 and 3 in respect of payment of the fourth

respondent's salary and raised a bill for the same. However,

appellant No.3 communicated the first respondent vide letter

dated 11.08.2011 stating that the Department was not liable to

pay the arrears of salary of the fourth respondent as his

dismissal was without prior approval, as such the first and

second respondents are liable to pay the same.


      10.   Aggrieved by the said Communication, the first and

second respondents have filed W.P.Nos.31891-892/2011 before
                                13




this Court to quash the said Communication dated 11.08.2011

and also to direct appellant Nos.2 and 3 to pay all the arrears of

salary of the fourth respondent. Hence, both the writ petitions

filed by the first and second respondents and the fourth

respondent as stated above are clubbed together and heard by

the learned Single Judge. However, by that time, the dismissal

of the fourth respondent was withdrawn on 01.03.2011 in

W.P.No.34564/2010. As such, the writ petition filed by him in

W.P.Nos.11913-914/2011      disposed    of    as   having    become

infructuous and the writ petition filed by the first and second

respondents in W.P.Nos.31891-892/2011 is partly allowed as

stated supra. The said order is challenged in this intra Court

appeal by the State.


      11.   We have heard Sri B. Ravindranath, learned AGA for

the appellant so also Sri Sanket M. Yenagi for respondent No.4

and Sri S.Sriranga, learned Senior counsel for respondent Nos.1

and    2.   Though     respondent      No.3    served,      remained

unrepresented.
                                   14




      12.   Learned AGA for the appellants primarily would

contend that the order under appeal directing the appellants to

pay a sum of Rs.7,78,566/- on the ground that the College

Management proceed to suspend respondent No.4 as per the

direction of Bangalore University and the management was

proceeded to follow the directions issued by the third respondent

is against proviso to Rule 32 and Rule 34 (1) of Rules, 2003,

especially when a specific provision is made under proviso of

Rule 32 to obtain prior approval for suspension and dismissal by

the appellant/Appellate authority. According to the learned AGA,

there is a clear violation of the said rules by the first and second

respondent and as such, as per Rule 39, the Government shall

not be liable to pay salary/pension and arrears and such arrears

of salary and pension shall be paid by Management only.


      13.   Learned AGA would further contend that the learned

Single   Judge   also   broadly   accepted   the   position   of   law,

nevertheless, allowed the writ petition in part observing that the

third respondent has placed in a peculiar situation wherein the

action was initiated by the first and second respondents on the
                                    15




behest of the third respondent, to which the institution was

affiliated. The said reasoning of the learned Single Judge does

not hold good either on law or on facts for the reason that there

can be no estoppels against law. If the law requires something

to be done in a particular manner, then it must be done in that

manner, and if it not done in that manner, then it would have no

existence in the eye of law. To substantiate his contention, he

relied on the judgment of Hon'ble Apex Court in the case of

Krishna Rai (Dead) through LRs and Others vs. Banaras

Hindu University through Registrar and Others in Civil

Appeals    Nos.4578-4580/2022           (Arising   out     of       S.L.P.(C)

Nos.31186-88/2016).


     14.     He would also contend that Rules, 2003 does not

provide for post facto permission to suspend any employee. By

placing   reliance    on   the   Communication      from      the     second

respondent       to        the       fourth        appellant           dated

14.01.2011/17.11.2011, learned AGA would contend that the

second     respondent       categorically     stated     in     the      said

Communication that the fourth respondent had been dismissed
                                16




from his service on the basis of enquiry report of the third

respondent for conducting irregularities in his duty relating to

examination conducted by the third respondent. However, the

management being the Disciplinary Authority without obtaining

prior permission from the Department have dismissed the fourth

respondent. Further, even after the above Communication, the

first and second respondents failed to reinstate the fourth

respondent till his superannuation. As such, the first and second

respondents are solely responsible to pay the pension and

arrears of the fourth respondent as per Rule 39 of Rules, 2003,

hence, the appellant-authority rightly issued the Endorsement

dated 11.08.2011 to the second respondent. However, the

learned Single Judge without properly appreciating those aspects

allowed the writ petition. Accordingly, he prays to allow the

appeal.


     15.   Per contra, learned Senior counsel appearing for the

first and second respondent submitted that, on allegation of

malpractice made against the fourth respondent, the third

respondent-University conducted an enquiry on 31.05.2010 as
                                     17




requested by the first and second respondents to take action

against the fourth respondent. In the meanwhile, the third

respondent-University      issued    a         letter     dated       20.08.2010

intimating the findings of enquiry to appellant Nos.2 and 3 and

requested them to take disciplinary action against the fourth

respondent,   in   turn,    appellant          Nos.2      and     3    issued   a

Communication      dated   17.09.2010           to      the   first   respondent

granting permission to the first and second respondents to take

action against the fourth respondent and thereafter, intimated

appellant Nos.2 and 3 as regards the action taken by the

College. Accordingly, the first and second respondents have

taken action against the fourth respondent and suspended him

on 12.10.2010. Thereafter, the fourth respondent was dismissed

from service on 06.11.2010.


     16.     By    emphasising           the      Communication              dated

20.08.2010    by   the     Bangalore       University         i.e.,    the   third

respondent to appellant No.3, the learned Senior counsel would

contend that, in connection to the malpractice by the fourth

respondent, the above communication was sent to appellant
                                  18




No.3 as early on 20.08.2010. Further, for the same, the first

respondent received a reply from appellant No.3 on 17.09.2010

that the administrative Board is the Appointing and Disciplinary

Authority as per Rules 2003; the disciplinary action can be taken

against    the   fourth   respondent   by   the   first   and   second

respondents as per law and such action is to be reported to

appellant No.3 and the third respondent-University. Thereafter,

the action was taken by the first and second respondents which

was challenged in the writ petition by the fourth respondent and

based on the order of learned Single Judge, he was re-appointed

and to that effect, Communications dated 06.09.2011 and

09.09.2011 were sent to the appellants by the first and second

respondents. Such being the scenario, the first and second

respondents are complied the proviso to Rule 32 and Rule 34(1)

of Rules 2003. Accordingly, he prays to dismiss the appeal.


     17.     Learned counsel for the fourth respondent would

submit that, in the writ petition filed by the first and second

respondents      in   W.P.Nos.21595-21596/2011            against   the

appellants herein, they have categorically admitted in paragraph
                                    19




No.2 of the order dated 04.07.2011 that they have filed the said

writ petition seeking sanction to place the fourth respondent

under suspension for which, prior permission is not accorded by

them from appellant Nos.2 and 3. It is further admitted in the

said   order    that,   without   obtaining   prior   sanction   of   the

appellants, they had suspended the fourth respondent and the

same was set-aside in W.P.No.34564/2010 and thereafter, to

rectify the said mistake, they sent a Communication to the

appellants herein and the same was not considered by the

appellants. Such being the position, it is clear that, the first and

second respondents have not obtained prior sanction from

appellant Nos.2 and 3 for dismissal of the fourth respondent.

Hence, they are responsible to pay the arrears/salary as

contemplated in Rule 39 of Rules, 2003. Accordingly, he prays to

allow the appeal.


       18.     Having heard the learned counsel for the parties, the

only point that would arise for our consideration is:

              "Whether the order passed by the learned
        Single    Judge    in   W.P.Nos.31891-892/2011
        requires any interference by this Court?"
                                       20




     19.       Before delving into the merits of the case, it would

be appropriate to refer proviso to Rule 32, Rule 34 (1) and Rule

39, which reads as under:


       "32. Nature of Penalties: x x x x x x x

       (i)      XXXXXXX

       (ii)     XXXXXXX

       (iii)    XXXXXXX

       (iv)     XXXXXXX

       (v)      XXXXXXX

       (vi)     XXXXXXX

       (vii)    XXXXXXX

       (viii) X X X X X X X

       (ix)     XXXXXXX

       (x)      XXXXXXX


               Provided   further     that    every    order   of
       private       management       regarding       suspension,
       dismissal or removal from service, etc., shall be
       issued after prior approval by the Competent
       Authority which approved the appointment.


               34.   Suspension        :(1)   The      Appointing
       Authority      may     place    an     employee     under
       suspension under the following circumstances
                                 21




       and conditions after obtaining the necessary
       permission from the controlling authority failing
       which the management shall be held responsible
       for all the consequences which may arise in
       future:-


             39. Non-payment of salary arrears in
       certain cases : If the orders of the Disciplinary
       Authority   imposing   penalty   of   dismissal   or
       removal or compulsory retirement or reduction
       in rank etc., is subsequently set aside by the
       Court or Appellate Authority, the Government
       shall not be liable to pay salary and pension
       arrears and such arrears of salary and pension
       shall be paid by the management only. In case
       the    management      takes   disciplinary   action
       against any employee without obtaining the
       approval of the Controlling Authority of the
       department of collegiate education or contrary
       to these rules the management will be held
       solely responsible for all the consequences that
       may arise due to non-compliance of rules."


      20.    Admittedly, the second respondent was affiliated to

Bangalore University and is an Aided Institution, which managed

by the first respondent and affiliated to the third respondent and
                                   22




controlled by appellant Nos.2 to 4. As per proviso to Rule 32 as

above, any nature of penalties imposed on the employees as per

Rule   32,   every   order   of   private   management   regarding

suspension, dismissal or removal from service etc., shall be

issued after prior approval by the Competent Authority, which

approved the appointment. Further, Rule 34 depicts that, in case

of suspension of the employee, the appointing authority must

obtain necessary permission from the controlling authority failing

which, the management shall be held responsible for all the

consequence which may arise in future. As such, it is quite clear

that, as per proviso to Rule 32 and Rule 34, the first and second

respondents are duty bound to obtain prior sanction from the

appellants before taking any disciplinary action against its

employee. In the case on hand, admittedly, the first and second

respondents have failed to take any such permission/sanction

from the appellants before the dismissal of fourth respondent. As

rightly contended by the learned AGA and learned counsel for

the fourth respondent, the first and second respondents have

categorically admitted in W.P.Nos.21595-21596/2011 that they

have failed to obtain prior sanction from the appellants before
                                     23




dismissal of fourth respondent. Hence, it is their conceded case

that they have failed to comply the proviso to Rule 32 and 34(1)

of Rules, 2003.


         21.   Nevertheless, the Communication by the first and

second respondents dated 20.08.2010 to appellant No.3 seeking

sanction about the action taken against fourth respondent

clarifies that the same was sent post passing of the resolution

dated 30.07.2010. In the subsequent Communication dated

17.09.2010 sent by appellant No.3 to the first respondent, it is

stated that, the first and second respondents are at liberty to

take action against the fourth respondent as per rules, however,

before such communication, the dismissal order was already

passed by the first and second respondents on 30.07.2010.

Later,    appellant   No.2   also   sent    a   Communication    dated

14.01.2011/17.01.2011        to the      Joint Director   of Collegiate

Education and to the first respondent that the dismissal of the

fourth respondent from service based on enquiry report of the

third respondent without obtaining prior permission from the

Department and such action is not accordance with Rules and
                                   24




the Department is not inclined to grant permission in respect of

dismissal of service of the fourth respondent.        Even after such

communication also, the first and second respondents failed to

reinstate the fourth respondent. Hence, it is abundantly clear

that the first and second respondents have failed to obtain

necessary prior sanction from the appellant-authority for the

dismissal of fourth respondent In that view of the matter, as

rightly   contended   by    the   learned    Additional    Government

Advocate, the Rule 39 of Rules 2003 makes it clear that, if the

management takes disciplinary action against any employee

without obtaining the approval of Controlling Authority of the

Department of Collegiate Education are contrary to the Rules

2003, the management will be held solely responsible for all the

consequence that may arise due to non-compliance of Rules.

Such being the position of law, we are afraid to accept the

contention   of   learned   counsel    for   the   first   and   second

respondents and we are of the view that the order passed by the

learned Single Judge challenged in this appeal requires to be

interfered by this Court.
                                      25




     22.      Accordingly, we answer the point raised above in the

affirmative and proceed to pass the following:

                                  ORDER

i) Writ Appeal No.357/2023 filed by the State against the order passed in W.P.Nos.11913-914/2011 does not survive for consideration since the said writ petition has been disposed of as having become infructuous.

ii) Writ Appeal No.1277/2023 filed by the State is allowed.

iii) Consequently, the order dated 07.03.2022 passed by the learned Single Judge in W.P.Nos.31891-892/2011 is set-aside.

iv) The first and second respondents (in W.A.No.1277/2023) are directed to pay a sum of Rs.7,78,566/- (which is the back wages/arrears of salary excluding Rs.2,31,626/- which is already been paid by the Management) to the fourth respondent as full and final settlement.

26

v) The said sum shall be paid by the first and second respondents to the fourth respondent within a period of two months from the date of receipt of certified copy of this order.

In view of disposal of the appeals, I.A.Nos.1 and 2 of 2023 stand disposed of.

Sd/-

(V KAMESWAR RAO) JUDGE Sd/-

(RAJESH RAI K) JUDGE HKV