High Court Karnataka High Court

Subhashgouda Ishwaragouda Patil vs The Managing Director on 12 February, 2009

Karnataka High Court
Subhashgouda Ishwaragouda Patil vs The Managing Director on 12 February, 2009
Author: Mohan Shantanagoudar
 , é {By G.Kaé;=n:ea1;¢;::i, Adv.,)

1. «h  'Pdwcr Transmission

5.2"'. V4 ~ V.

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH A"? DHARWAD

DATES THIS THE :2?" DAY OF FEBRUARY, 
BEFORE "   '

THE HON'BLE MRJUSTICE MOHAN sHAN&T4M§4A5c5§;§AaV'  'A  
WRIT PETITION No.31e§91/2G.Rudragouda Paied 
Aged 60 yeaxss V  " ._ _
Junior Engineer (Reid)  '  '-
Sub-Station '-

R/0.Ti:1imm§§ti27ii§a11ivA3'<V%  _
 P933 " __
Ra11ebeI1:1u:'Ta1u1s:~;'5$T£_ 1-13,5 "

Haveri 3134:,' . .. PE'I'moNER

..§3orp;;mfic:-n Lixniied
ifimlvcrjr Bhavan
Bai;.g9.~1ore--- 1

I  ité. Managing Director

. 'l§f1e Superintendent Enginsflr (E)
 (0 as M) HESCDM

 



H11b1i~580 O0 3.

3. The Excctitive Engineer (E)
HESCOM, Rancbcnmzr
Haveii Dist--ES81 1 15

4. '£'he Assistant Executive Engineer
Hirekerar

Haveri Dist.--58} 1:: .. RESPOhI{)'f3§i%I,'}"._§A./,::'  3
(By Smt.Pu'shpavathiDh021gadi, Advg) }' % % V

This Writ petition is filed ufidcic A11:ic1es_ 2% and 227 of
the Constitution of Indéa, praying  direct  Vrcspbndezzts
to settle the pension of pefiti6n£§1" 3mmediate'1y'wi:11 all
other monetaxy benefits \ivéffr1.intcIi:sVt étjthé rate of 24% 39.3.
with cost as per An11cXure--'i',~lctc.' v "   .  *

This Writ_..petjfisn L;-omiug on"'vfQ:.1  hearing,
this day the  £f1adc:..tbTe'fQIiowiug:-- 

_fI'I:is wfit"  is fileczi for a direction to the

V.  ifesp§§11d£é:§t3:t0._vsett1e the pension of the petitioner.

 ._  V' course of hearing at the stage of

V --Vadm§$si0-.13; iéérned advocate appearixxg on behalf cf the

H K  fiéspogldééhts has filed a memo intirnating the Court that

  féspondents have sanctioned 1316 pensionary

w

 



-3-

benefits of the pezitjoner. She has also prod;1<3§T3:éiT.§:ta;0

documents supporting the said submission,  «'   » A4

Memo and the <i0cum6;--nts--«.   the '
counsel for the respondents  oéi 'record';

statement made in the memafisza ;’ec0.rc}¢d’…_ A ‘

In Vi€W of me the “w’1’*it””p§3tition does not
survive for c0:1sid¢¢ra¢~ic)’1r”t.”– V.L’_Ar§{;o:;'(i;iflg1y, same is
dismissedgis hé_fiéi;1g bec}0Vme’_.–i:1fri.1¢tiibus.