High Court Karnataka High Court

Sri C R Venkateshaiah vs The Member Secretary Common Cadre … on 12 February, 2009

Karnataka High Court
Sri C R Venkateshaiah vs The Member Secretary Common Cadre … on 12 February, 2009
Author: S.Abdul Nazeer


Agcd’ about 6?; ygam,
_ Rfai ‘No:M31_56, Muthyalpet,
‘ ” K,E’£_._R-sad, Mulbagiiu Taluk,
“-T’_Khia:?”I}is!.i?ict’; ..PETITIONER IN

” ” = «S/o.K.Munna§;:aa,
= about 64 ymrs,

I}? THE HIGH COURT OF KARNATAKA.T’}3aT
BANGALORE

DATED THIS THE 12″‘ may or FEBR;{F}Si§i§*I”2{fi§i§é %
B13F0m9.. %k %

THE HON’ 131.13: MR.JUS’I’i(J_E*A–S§’ABD”L§L’§EAfiE’Efi:

WRI’1’PE’l’I’I’X{)N N0.;_§__1″–$3i;*._g)08 (:M.k’13.s:23;9s;k 13424193
AND I3425}39;8(Sj-B.ES)«

BETWEEN:

Sri-C.R.Veg1L:ateshai.§fah, _

Sfoiate _

Aged
R;’a£Chald3gai1a11alij,’-. .. ‘ V

Srifiiiééssapiira

Koéar District. 3 _ % ..PE’1’I’I’IONER IN

% A W.P.NO.i3l48/08

Sri-R.3a§{ap1jakash,* . ” . A t
S/9 C.RaIna,reddy,

W.P.N 0.1342308

Sri.M’;Thippanna,

R/at Melagam y,

Mulbagilu Taluk,

Kolar Diskict. ..PETITIONER IN
W.P.NO.13424f08

tha desigien cf the F1211 Bcnch of this Ceurt in the case cf

A? S. SRI;\Y!”I4SA_MURTHI’ & QTHERQ 2’/ZS’. IRE

REGISTRAR 01+” C£1{}.PE1L4IjlV£.*–.. « & kk

KARNA z:4£4 & ezyms W [LR zéasigjag 435;3_% –

regpandeni ilafied ta pay the gr2a’i;iii1,=’ in a’c;é’r<§,:3i}1£:a"1.»z=:£%.h the
Payment c:fCrra1:uity Act, 'fti1..e:_=5;' f_ied_fegégagéatatiens"at'AEXnne:{ure

'B' requestmg {he respcgéent pfigfitiétgt sf gratuity in

accr;3:'da.nce xxritfi bf ftha P.?{yment csf Gratuigr Act,

19272. Sinczz, t'x*:£::j_ ;es§1C:n<i?ei1{«– iifiés flat ceasidered the Said

:"ep:'ee;ef*;f£:1ti;:::1s;? ' -';:£tif§a1aersj"'have. flied these writ petitiens

seeking the"'f£3li0wii1g z'&£1ef§§i_;~

13338 an arderfdirectien £32' wrif ia nature
" bf' £t:a.nd::iir1:1s démcting the respandmi Ban}: :9
zééiéziséfpay the balms: of the gramiiy ammmt to

.t.hz:"peti%i0:1er £3 a.£;c0rda.:3.e¢ with law,

{5} Sizes: the respaudetxt Bank: to pay Ike
ézztezaat fer the gmt::ii},x am.-::21::1!: sad ather
retirénncnt benefits 18% {mm 31 53,04 {:11 the

date 0f rea.1izati::m.

E
06

ac

(<1) C3331? such ether relieffsas as this _E'é;:–h.?§:;~!§,f _,. é

C-curt deems: fit ta mat in the Etiflf.
g _ h
cérczztzmtancsa alahg with" "the . 'cast ,« '._thiE:-3'

praxtaeding in the cazis ofjtzstiate .é:.:1d'Tsqiii€§%;'*. _ _ "

:1. Learned Ccaunsei_ fer 5;*;~:::ul:,i;§ contend
that the petitizrzners have in accerdance
with the hf Act itself.

Hgywetrer, pétitianerg cantezads that
the in zacsszrdance with the
CS Rtzletéaihii has his pay baizmse sf gramity

in 3.c£:{::’d;anceV wi:h”£he fsrevisiesns csf the Payment cf Crratlzity

the gxetitiehers have “filed the

‘hwhrapresenthhens as per Anhezmre ‘B’ hefere the regpendent.

“’em:ihdi:1g payment sf gratmty in accardance with the

K pr€::2£siz3::s sf fhéz Crramity Act’ It is that in dispzzte that the said

repregezitations have {mt been cansidered. Therefarisr, I direct

3

Vi;

«\

the regpondent ta czmsidar the repregentaticazs at

in accordzmee with law and in the light sf the d;¥é’isi:}§§.’ xfiifé V’

full bench afthis Caurf i:13″rTSi SRl§%?If»C4¢SZ4’i};?:l fI£1;??I;I.9f>; .a:asie L

{supra} withzln 3 periad afthree mont§s_ff:§;i§ thé”<§a.te».0f re¢eip:k .

afthe cap}? of this Carder.

6. Writ petftians are dispased ofV;;.¢;v¢o.:fdé§:_g§§§.!. ems.’