In ms HIGH coum' or mmarum M 3g.;iiGA§;:§§1§E .
DATED THIS THE 318? DAY 05' MARCE-iv-- 4- _ " u
BEFC>RE:=_
THE HGWBLE MR. Jusmcm 8: .gBnULT.fi}agfg$R
WRIT PETITION 1vro. $'9.1's,{2o<i9' '1-8 u-:R.V'E:'¢381:V}
BETWEEN:
Sn'. S. Parthasazathi
S/0. Sri. S11a111:a:'a«:;a'. ._
Aged about 62i}'ea;"'s _. . '
K]a.J\!o..1€24.f:s" ' V " -
Yoga.11a1*:3si:n}_;;a'iNi;iaya' ' _
'7"-1' C1038-,~-KaVeVf'.i Riiaé. " _ ..
KalH1a1Ii(V.V."i'£aga:}~.V
Mandya'; : ' . % "
PETETXONER
{By Sri, V.S;L41}Iai;§,VVAd;r;.}_ =
9*-zggm. as .¥3'I%?__D}.]"'
KP?C.L, Cagiinslzqk Bhavan
' _ Bamg':=3}u1't; -~ 550 009 REspGrsDE:}:~zT
" iiaiikzishna 3. I-fella, Adv.)
This Writ Pefition is filed under Articles
the Constitution of India, praying to call 19:): "en»:§;_.»=:
records from the respondent! pertaining to " 'V 'V
B respectively and «etc.
Tlztjs Writ Petition coming on
this day, the Court made the faigéwmgz V” ‘
Though this matter ft:~.:V* hearing,
by consent offleaxqhd fibtxnssfl fcvr t’l:§;t:vVp_-aftics, it is taken up
far final }:1ca¥3;1;11§ €£i$f5«3 §s::€i’ order.
that he retired from the ssenrice
of the msficfideaf -Cérgfiércifion unclear voluntary retirement
sch_:::’rl1e__é1ft§:r réiidczéng more than 35 years of semi-re.
the mvisi-313 of his pay scale took place
1.4.%03 and he is entitled for career
.V 51{IVé4;4:’;fh;*;’.£:I’}v.).a€I.1Vt’4′.V¥3E3I}h(ffitS as per the oficial memorandum dated
Since the may-ondcnt cifi not grant
.’1§v31V’33:f3f¥i1A’:S in ac-coxdance with the aforesaid memorandum, he
“Bias filed regzzrescxztafions as per Annexums-B and E2, both
dated 3.12.2008, Iequestmg the rcspcndcnt
as per the said csfiicial mamexaagglum. fb¢”..sai_du
representations have net been (.’¢3I1:5:§ifiti?_?E*f3¥j::’}3jA,r?*’
he has filed this writ pefitiflfl sééigtifig c2g1f¢§:r;o;,;VVVVt:§ fl3.e: ‘
I’€S}}’Dfld€’}1t to consider the _
3. I have heaxti legzgied parfics.
4. cifizarly discloses that the
pc1:itio;1éf”ha$ as per AI111€XL1I’t’3S'”B and
E seekiilg ‘§.1:¢<néfit$T"-:'1ificcordance with the afgnesaid
cvfficial m<:mt« agronsidcr the same. Thercfere, ¥ direct
* .,t{7« czmsider the said representations in
§z;w<:£3'z*acia:V::':V:<§:';1"."sg:fziV1jI*,1VV law within a period 9:" £33186 months from
.V the 53:; iéércipt of a copy of ibis order, This order should
44'" ;:1fl<:~tvT}:nq::f ufitierstood as expmssing any opinion on the merits =:;rf
_ iaatter in one way or ether,
in
4, Writ petition is disposed of accordingly' –
beamed Cmmgel for the zespcéiifléfit is:
weeks time to file his vakalathv
cs