High Court Karnataka High Court

Putte Gowda vs The Member Secretary on 16 November, 2010

Karnataka High Court
Putte Gowda vs The Member Secretary on 16 November, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 16th day of November 2010____
BEFORE ' "

THE HONBLE MRJUSTICE v.JAGANN,{x*rH;éJxIj  " %

W.P.NoS.33766 - 768/20}.O..(»S~f?ESf'A»::   E

BETWEEN:

1. PUTTE GOWDA,  _

S/0 LATE NENGE GOWZDE-E

AGED ABOUT 69 YEARS)" 

R/AT DASARAKQPPALU .V1LL_AGE,
NEAR SPACE QUARTE_RS,_  .__ , 
HASSAN DISTRICT;   if j.    E '
[SENIOR CITIZENSHIP NOT cI;.A1M.jE1_)}

2. DASAPPA'$IfEETfY,g 

S /Q   

AGED A'BoU';r'0S' YEARS,

R/AT L,AKSHM:»Sv'EN'i{ATESHwARA GRENDERS,
M-YLARA --LIN(}ADEVARA BEEDI, KOTE,
CHANIQARAYAPATNA,

_ I-IASSAN" DISTR1',C'I";°

  3.-T_: 1';_M:\I13.NJE CO'€v*'DA,

, 3 S/.()-  NANJE GOWDA
~ _ A-C}ED"ABOUT 67 YEARS,
- ._ . R/AT 1.AjLm1A KRUPA,
" GAYATE {R1 BADAVANE,
 RAGHAVENDRA SAW MILL ROAD,
~.CI*},ANNARAYAPATNA,
HASSAN DISTRICT.
 PETETEONERS

   "gray SMT B M JAYALAKSHME, ADV. FOR
' V. ._..SREE RANGA ASSOCIATES.)



[NJ

1. THE MEMBER SECRETARY,
COMMON CADRE COMMITTEE FOR  
PREMARY CO--OPERATIVE AGRICULTURE   _

RURAL DEVELOPMENT BANKS IN 0'  E A' 

ALURVENKATA RAO ROAD, _ -. _  -
CHAMARAJAPET, BANGALORE-560 0.IS:~.._ V

2. REGISTRAR OF CO--OPERATIVE"S£§CiET1E:S  

IN KARNATAKA, ALI ASKAR ROAD,
BANGALORE560 001;   I 3_  
 " ;----.._RESPO'NDENTS

(By Sri G R PRAKASH; ;€§DV..IRFORVI.}§1VV§»"
SR1 JAGADEESH MUNDARGI, G..A;~-.POR~.R_2.)

THESE   'PI§;,Ié:D PRAYING TO
ISSUE A WRIT  f;"HE.;NATUREif.'OP MANDAMUS TO THE

FIRST RES'PON_D'ENT« CALCULATE, RELEASE AND
PAY TIIE  'DO THE PETITIONERS AS
PER   OF GRATUITY ACT, 1972
TO{;ETHER  INTEREST THEREON FROM 1ST

'V  AUCVEUST ..I999,miST SEPTEMBER 2000 & 1ST
  =I)T_I::CENI;BERVT_2001 TILL THE DATE OF' PAYMENT.

 H THESE PETITIONS COMING ON FOR

 .. PRELIMINARY HEARING THIS DAY, THE COURT MADE
   FOLLOWING:



ORDER

Heard learned counsel for the petitioners–«._and

learned Government Advocate for the State

of the relief sought by the petitioners.

2. The petitioners griev_ancet»i_s’e~ :ti1..at:”ie—..thi€.:

calculation of gratuity byjthe 181*’ l1=espondent’wasnot r L’

in accordance with of passed
in W.P.Nos.4s92–ziléo.r)/2_Qi[iin _ 17.1 1.2003.
Learned counsel reterring to the
order 16342/07 on
‘the petitioners are entitled
to theligfatulityil along with interest and

tvhereforeg dire’Cti,onivis sought to the respondents to

‘ .:.Vconsider’_’the-case of the petitioners on the basis of

“the ordejrsi’ passed in the aforementioned writ

petitions;

it 3. Having thus heard the petitioners counsel

“and learned Government Advocate for the State who

incidentally was the counsel who appeared in the
(N

2′?

I

aforementioned writ petition No.16342/07, the

respondents are directed to consider the case of the

petitioners on the aforesaid lines as regards pagtineiit

of gratuity with interest to which the peti’tiort.eref”2iite— *

entitled. g

4. In View of they .4subrni_slsion

learned Government advocatetlzat thetpietitioners are
required to give one” more-_~ re-p’i<esentation to the
Management in thisgre-gafrd,' – ifigsticvhgl 'application is

given by shall be considered

in accordancelwith law)'

Writ pgetitiionslstandldisposed of accordingly.

3d/'1
Iudgéf