fa.)
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD » 1'
SATED THIS THE 15TH DAY 09 Ju;,§{f2§}09;j%. VA T '
BEFORE
THE HOWBLE MR..JUs*r1<::g. Monk-Qt"s:;HANTza;_:\;A{;«3i:-ajglé" ~.
Wm' PE'TI'I'§ON No. 627':$£';527$7'I26e9".{Sl':§éS)
BETWEEN:
1. Sm A.UMADEv1,x.r,rc)-V.LA-TE, A."'KGz~;mRAPPA
AGE:54.w;ARs, sec: Ir}§0USEi4.QLlT§~,
1::/0 KALA2;iMA.sTREE*r, sAN'DUR'«- 583 1 19,
TQ: ESANEUR,'iDIS'if;«--._BELi;ARY.__'
SMT. S. PARVATAB.qzv;A" _
W/O. LATE. SR1. As. PAR!&v§ESHVe'ARAPPA
Ac:.E;s2 YEARs,~--.Qc:c: HO'-'i_JS'EI?I()L[),
R/0 "SHWAKAVI "~.NILAYA"
'(_'}?P: RAC*3HffR1jTHAN*'SQ§:I(JOL
';;~:U}3»L<3Ti R<:2Ar;," RAMANAGAR
HAG-ARl.BGM1"v1fi;NR§£ALLI «- 53:3 21:2,
'{'Q:--- BAGAR{B.Q'MMA.~NAHALLI, DIST: BELLARY.
SMT. \ABq_CHA?€E§$;B;%SAMMA
W/O. LATE; SR1. B RAGHAPPA
" i,»-,'~AGE;62 YEARS
. ':::g<:::.C HQLISEHOLB
'-Rjr.};V<::/_f0 BASHOK KUMAR
-p1::A's2n BANK 2~iIYAMm~IA
'"--E'iA(}AR¥EOMMANAHALL¥ --- 583 212.
"-TQE HAGARIBQMMANAHALL3, DIST: BELLARY.
Sm, RPARVATAMMA
W/O. LATE. SRI.R.PR'ABHAKAR REDDY,
AGED ABOUT 53 YEARS, OCC: HOUSEHOLI).J'= ,
R/O VEERABHADRESHWARA NILAYA ' A
" I FLOOR, LIG 443, KHB COLONY,
MOKA ROAD, BELLARY ~-- 583 103.
TQ as DIST: EELLARY. 9;;'r*;.'=.'.5:?if1§ic1z§mas3""
(BY SE18 SHARANABASAWA, ADi;i,,) .7 '
AND
1. THE MEMBER SE.(:.RETA'R'f,L_ '
COMMON cADR'B:_'¢.op«!MI:P'r£;:s;'»._
FOR PRIMARY CC)--O_PERATI*Vg' " .
AGRICULTURE ANDVRURAL ' V '
DEVELOPMENT ;BANKs I.N"KA.RNA3E'AKA,
ALUR V"EN:s;ATA RAG 'RAi:)_, "
c:HAw;r:.AJPET,' B._A.E__\IG_A§:Of?_E V-513.
'feEQ1.s;'rR;>a122.__»{nr C04-'O__FERAT§VE
S€3CI_E'TIES'«§N.KAR'§'J:%TAKA,
AL;vv.As»§<AR-.RA;:>, '
BAN<3.aLoRE;._--01.. ~' ...RESPONDENTS
~ S_RI.M[‘M;v1fl.JAYAKUMAR, Arm, FOR R1 523
312;. _I<?'.§{.I~IA'l"I'I, HOG? FOR R~2. )
. " '}"Iv<I}£uE";'§'LjPVIf3"?'IV"V§"I'§{)I'€ IS FILED UNDER ARTICLES 226 AND
223-"..__(}F'_THE§F'CQNS'FI'I'UTION OF INDIA PRAYING TO QUASH
THE ..IIir§PUGNED ENDORSEMENTS, ALL ETD 11/2/O9
ZSSUEVQQBY THE R-1 VIIBE ANNEXURES-(11, (:1 AND (:2
% ., REEEPECTIVELY AND ma,
HATHIS PE'I'¥'I"§{}N SGMIFIG ON FOR PRELIMWARY
f__~fE2%RING, THIS mar, Tag comm" MABE THE FGLLOWING:
0913259 and No. (:00; SIBBANDI —-13/ 305/ 08-Q9~;*3_2§:%_gj
set aside.
(1)
(2)
(37% V. ‘I
~’ti£Ié:rt:£;i’:j;.
The first respondent is _dinec§iex__:1 :t:3_A.exte»r’1 ;3 . the
under the Payfl1eI1t of Act?’ mt!) t11t; >
pefifionem’ I’€S})€Cti\?’€ i’i1;S’z2ands régvise the
gratuity payabk{._””V~,_ H_6wg:§re;f.’ %}1″e:._be11efiiisV shm.11d be
given to the petiti0:?_1e:rs”%-.,¢s:*’ v”3E’¢€§;f}fiCtiV€ husbands
amno m0 K_ _ _ V .. _.
H6 2 reasonable interesf
be made within four
;._m<;:1: Vt1_1e'v%r_§é;t;: of receipt of this ordar.
'I'I%1é '§3If$it .1§¢;V:3pC.–1_:1ci'£::1V1'£. is however directed to credit the
Vém:0u:1it"frs:3111 its fund autzd thereafter recover the same
respactivc banks in which petitioners'
' .. :*.3«sptc§i$2.<: husbands have nzndemd thair servicas.
ENS
Sd/-'
JUDGE