Karnataka High Court
K Shekarappa vs The Member Secretary on 4 March, 2009
». ._--.AGEDABOU"F62 YEARS
V (BY SR1 GODE NAGARAIA, ADV.,)
-3-
IN THE HIGH couar OF KARNATAKA
cmcun BENCH AT DHARWA!) 3;; A
DATE!) THIS me 4*" my cm A 7
sEFo2e%%f_%
HON'BLE MRJUSTICE §'\OH;§N;V$H:Ai§§}§TANAt%5§(5UDAR
mm' P§}_I__['I4 % on [§.§353z2t§(23._%;(.<3-L355)
Between:
E, K«SHEKARAP.PA5.__
sxo LATE VREUDRAPPA1 ;,__ ,_
AGEDVABDUTTASSYEAR53 _ _
PRESENTLY P/A}"PELEMfi:NANDA.N£I.AYA
SHIRAELAKQPPA Rom) ' _
SI-lIKA.RIF'JR15.M -. v
2. N. S. ?A"§'IL " -. ._
S10 LATE SAN'GA..?PA
V. A A633 A3091' 63 YEARS .... .. .
" --. PR:3sENILY RJAT HIREKERUR POST
. 'H1RE§:ERuR TALUK, HAVERI DISTRICT
3. Bgs. DYA.V--.&KK.e§L.A.'VAR,
's,ic3-LATE sHI'VA£;iNGAP?A
AG-ED ABOUT' 52 ' YEARS
PRESEIWLY WAT VAKKALAGER] ONI
¢_ MUKAMGi3.A'2"I'IHALLl POST
" HIREKEFJJR TALUK
.. HA'{§~2R3 DiSTRIC'F
4.: c'.'i»3ANA;E,' _1AD'VS., FOR R1;
SR} R.K. HATTI, HCGP FDR R2) _ ' = W
This Writ under-A1'ti¢ié§ 226 8:. 227 of the
Ccmstitutivn of India'-vLic~0__d;ct:la:m. that the calculation
and payment of.g1%atI.;ity tr; izhévpuztitionegr as per the order dated
21-9-2000
, “”” –‘-9.-_7-,200:3.;, ‘3.-3-2004’-V— ‘and 9-10-2004 visie
Annexux-e::;;-A, B; .1je:=pt:ci:ively is contrary to the
payment of Gratuity ‘Aé:’;t0,. 197;?__ai1_d etc.,
This I3etitV:Viona “g on for pr:-.l1m’ an’ hcarm g in
‘B’ dei§2′,..,tA11r:V Clcurt madc the following :
x is filed praying for 0. direction to
Z the No. 1 to pay the gatuity amount tn the
” ” ‘T per the ?ayment of Gratuity Act, 1972, with
‘thereon.
2. It is not in dispute that; the F111] Bench of this
VA in thf: case of N’.S.SR.H’5H’VA8A MURTHYAN1} O1flER8
P”