EN THE man COURT QF' KAR:\:A*;'AI<1_5»_."'
CIRCUIT BENCH AT aHARwm::sf_ '
DATED THIS THE 31$'? DAY'OF'*OC?'I9§)B:E§1§ i2O§8--.i'.V
BE:mRI:i',_
THE H0N'BLE MR.JI1Sr:§;E%RAM M9.I:1A§I"i§EbD?
WRYI' PETITE-01$ No.;302Séf29Q8 {S-R-.z3:s';"
BETWEEN:
1. S-mt. Rarmjbafi. _ *
W/0 Iihiamg-113%., "
Aged 85 years? om. N~i1;: " - -
2. Smt-.. A'11jana, % " _
W] 0 izite' Ashok Dhamgficg'
Aged aijsut .45 years',
Q38: Hon'schoZd7work,
é " 17/0 H§bé;5;'4776,
_ " ~ Qhavat Ggifliz Belgaum,
' _ §:)i:"31V1;:V'=E,'g€:Zg€E*¢1..§tvI_I:i. ....Pe;titioners
Mali, Advacatej
AND: _
L'"I'i_1c: General Manager,
"fiiate Bank of India,
L008} Head Ofice,
HRD Dezpt,
Stmarks R-sad,
Bangalom-W01,
:' '
2. The Deputy General Manager,
State Bank of Enéia,
Zonal Oflice (HRTD),
Solapur Road, T'.S.C0mp1ex, I
Keshavapur, Hubli,
3. The Branch Manager,
State Bank of fnciia,
Main Branch, Camp
Belgaum. *
4. Sxat. Meenaxi ' V
claiming to bew/0 Ae--i3ok'VDham_eI2e,_ ' "
Aged about Maj'c-.1', Geog,
R/0 Bhavéxzi biéigar, 3
Ch0ugu;lew'.*afdi,""' ' V; _ -- _
Belgaum,' ' ._ ...Res;)o:1deI1ts
(By Sfii Baeei§éi1*aje_§f§0daeIIiez,__Advacate for R4)
.. This w:{it' pgmqn is filed underAr1:ie1es 225 35 227 sf
. C(3}fIStfi!1jtiOfi of India graying to direct the respodnent
~ ,a'uti:efifies herein to sanction, settle, release and
tZ3e=._f£;tni1y pension and aiso file other financial
hee:nfits'li1~:"e"'£)CRG, PF, LIC, {EFF and such other fmancail
be.1§:efits.asL';gre admissible under the law to the petifioners on
acceunt ofthe deat of fiilfit Actlhok Dhamone while in service of
the zespbndent Bank as Peon] Messenger at State Bank of
" indie, Cam? Bmnch Belgaum with interesi at the rate of
'_ 18°/6_«P.£&. from the date of their entitlementt till the date of its
Vreé1i:iAsatioz1.
This Writ petition coming on for orders this day, the
Court made the following:
.€ :
fir:
ORDER
The leaxsned Counsel for the parties
dated 31.10.2008, signed by the pa1’t1’es; &eci_
vi
respective Cmmsels reciting iigto 1At’h”e bf
setflemeni arrived at out of Cozgrt. V
2», RCSpOI.td£i’t}’QliS.- 1 to 3: of.St2{te Bank of
India, Where the deceéeeel ‘AehQ§§§::Dii;fi3ixe::t1e.worked as a peon
and as the cc>_ntz_eversj?”Vise.tj1n;§1jr{jjzV_ inetxzzeen the petitioners,
bCii1g””ifiO§l.1.§:§fi “*seeoj(1-d respondent No.4, first
wife, “<:&la"%3a;2"_ in g VV Hie termina} benefits of the
deceased' t0 an uncierstanding in terms of
1;1eme,V"1*e.s§pondents 1 ta 3 are nlzixe J formal parties
' «vjiiesence While Working the terms of
' ~setf1eme1it: ~is IuV:1neeessa1'_§.?.
z {:1 this View of the matter, the joint memo is taken
";m.;eeerd and the writ petition is disposed off aeeexciingiy in
terms.
Sd/-
Judge
Ets”*’