This writ appeal is fiieci 11/5 4 of the Kar;1a3:a1:2; High
Court Act praying to set aside the order passed in i;1r;e1~.V_wr'it
petition No.338/2006 dt.13.03.'2{}O6 and etc. ' V
This appeal calming 011 for healing this N.
cielivczrsd the fo£iowi1:1g: " V "'
Jvnenmxw '
The appeiiant has aI%*::'ir.~;:wg:'
paSSf:':d by the learried $i1'1g1€:?V5..IL%ag{*3 €f£f31fi1i1"lg_tQ.E15.381163 any
dimciion tr) thfi auth(>r3i7;ia>*::>:- i:} (1f{3I1éi{:1:_t3Zf1 'thfi claim of the
appe"flan:;' "'§"vh?€.-- {ha Ixtianagez' af Kalnataka
Agra indziisstrics On 36.63.2082 GB. aitafmiiig
{he agenf s:2;"§€:fa'§11m,{.:ati«aIi§"' Rig gzieizafics 32$ 3 poriian cf his
I*6férar;:%.é:'1£j'LV. ékéziaeiifk """ "slush as gatuiijv, earraad ieave
ei1€::§;5;}i1:'1;»f*;151€._ h,.<¥i*§r: }:"10£ baen settled. Sifi} iarge arrioums are
Qua tgs---.44_'_fiI*1€_.;:3<éf:':?;£;::§:1f:r notv;-ithstangiing some partial settlement
" by?' v'%,_f%9£e re$p0z1de:1t«:C0rpGrat;i@I1,, Alang wit}: €116 writ
A "';1::€£.iEi€.s.¥}'..AA*'§";& has pregiuced AI'1:1€XU_I'€»J , the statement shawing
éiabursemfini af refiremani berzefits which Shaws the {Giza}
"'u;§§Inm:n{ payabie :0 the appafiant wag Rs.5,1Q,384/--~ Gut at"
L
which RS.i2,41,;'3G§/«» was the deduction and 113$
payable was Rs.2,68,8'79. It is nc§i»Ai§i"<ii$pute, $3-'aid' j
axnount of Rs.2,€::8,8'Z"9/ -- has Vbsaen
iearnéd Single Judge deciined thé of {fie
deduetiom made by the' Vvgrdfind that it
dues not ran within 226 of the
Constitution. adjudicatien is to
ba made: €33} iherefore, he difimissed
{he wfit:';f;:etjfi;i0i1;%-".V-«._
3 '3ii:;g§i€ve<§ VV'£§y tfifi game, the apgeiiani £3 befere 2&3
801111363 E1731' the aypfiiiamt assaiiiug this
ifllgfigiiéd' '¢0I1tend$ that the autharititzs have not given
'the of the ciéducticrzs which they have £10116. 1:}
:";~:¢:' ézjgfxs éppsfiani has paid caytairz ameunta xszlfich are mm;
note Qfi Tharafara, he saeim fa? & flireciian is the
'=.aV.izt}:1er'ities Ea racoinsiésr the daductiari and is gay tha
k//..
amaum dam Ea ihé: appellamfl
3' We sis net see any 1'l1€I'i'iZ in the said contentiazz. Tkxis
is 1:10: a case Where witheut any jU.SfifiC3I;i0I"l xrétitfafixgnt
b€1"1€fi'£S due to the appellant have been '
respondentfi. The appellant. aftéf :r3_achi;f1gT _'V of __
$uperam111atio:1 was retired fif0;r_33: Q:1 s’1;1§:V11
it veia3 female}. as per A11n(%xu1″e§§}:§;i1€ 1:9 {fie
appeilant was Rs..§,§O,3§’i4é/~. V.;,’§*ir.;gz:1″1 (‘)%iAti 1 ree heads a
sum of Rs.2,41,5OVE:/~ 1% ::b fai3I1ce amount of
RS.2,68,S’79 / ¥A geaid to the petitioner. if the
d€di1ci.:iG:”i’13}é.d€ by Vtfife féasgjévfzderii 35 130% Eegal and vaiid, the
pé;§’:ga 316 83131113. Wrii: petitiaz: is :10: a
V.V:*éé:1:§:5&’§v’. /g%fi%;$A.’§?}’fiE}lb€F €23″ I’&§f*E3S€I1’EEi'{i()I”}S Ea €315 autyhoritiés
s%;£,1_t;E:i?,__::{2’2: £~§i;=:;}:*$.?:::’5;;Tz”1fg §}U.I’ji){}S€. Uflder thew circumstancea We
V (its 135%” S65 fizétiiicatiorz ta izltcrffizm with me order passed by
H Siraglfi Juflge Whfi has righiijgz decfined ta £331.15
._§1:§j ‘Tdiiactiogzg, Eioxrmver, he had resarvad fiimrty :0 this
“–«:{9;§31§é}2aI:t ta shaifiarige £21086 éaducticns and 366%: for
de:i::°fif:é:1a£ie2n in accardamse wiih 13%: if: an apprsgriate
forum. Accortiiiagly, there is 110 mexét in “-.af;§)eal
Rajected.
CH