IN THE HIGH CEQURT or KARKATAKA. AT _
BATE!) THIS me am DAY 05' APRIL:.:7Q GQ '
BEFORE
THE Honrnm MR. Jusfxézcrs 3;: I§!;3 EER
war? panama: NO. 15'-4§'s1g_oos~§s:zi:;s1#'L';:
BETWEEN:
Nanjumia .2 "
Sfo. lair; ii. _ 1 .
Sin-cc deceased-.by _ _V
a. ' _ -- --
W3' Eanjufiéa
Aged ab0i1t"€}{}__ 3;*:ra1i*g Q -
b. Pxaxécgii Kfima«.i"' ' W
«'2'
5/0. Ian'-; Sr;
_.<'sge;1 aboutA26'yca3's
' A 8031; 51113.:/a. N{}.2'288
_ V' * ,Dat_tagai}i''E.I_i Stage
gr mock
A Hagar
'--..4_Mysm'¢ 7}» 23
Patgaiakshmi
, " =».w/o. mo. Krishna
v Piggcd about 28 years
R/0; Hagan-I-mafli viilags
E'-*i_y:s{.:rt": Disuict PETETIGNERS
(By 8125.. B. V, Raman, Adv')
AN9 :
The Llnivcrsity of Mysore
By its Registrar
Cfirawford Hal}
Mysore - srm Q05 " . ;.;.._3}%.té§?é'NbENT
(By Sri. S.G. 821aga:a:»a;;z,.:e,dv.)..»-""
This \V_iii 3?§:titic§:; "§'11g§d.V 1:§:c1c--:=':Az~:ic1e 226 of the
Consfimfign' -{5f__V};¥I:C1}?1.I1g '=f.o'~q11§sI3. the communication
di.i24.'iiZ.20Qf1 {;f'_*.j;:1--C} a;;'a*.,;g,=,r;;." '
on far heating this day, the
Court madfi the fQfiQvrifig_;__ -
. . . . .
3 T. the husband of the pctitiauer N2:3.1{a} and
fétfiér of Qf.é§_ti€sncrs~1(b} and (C) was working as the gardener
1:;'1_€'L.L?nisr::rsit§r of Mysoztr, the respondent herein. He
A ‘ _ ‘ ‘1_u3d€rg£m;er heart surgery while he was in sczvicc. He had
stjilhmitted an appiicaiien claiming medical mimburscment as
R
/’
per Anne3mre»A. He has pmduced copies of the 113,ed.ica,3;T’l?3’i31Ts
at Annex11res-B1 to B4 evidencing the payment A’
expenses amounting ta Rs.1,34,3’z’O/~. The
was rejected by the respondent Llnivvérsityé
(3, Therefore, tbs petitioner 3133 §}::;1 ¢hiS
seclcing a mandamus to the rcép£<5I:dent 'icy: the
medical expenses. V
2. I have hcaiflu leaxficéé up’a11:.ies.
3. §n__gn”‘id€::1¥;igaI “:a_z}::7:_ M5949/2005 disposed
of 011 Q4.’«:38.:2er:i 5 Universitv gr Mysore}, this
Cgurt has §:Z1f§:<:{E:dV"tl';¥:% I.?3",1':i*$i2'r:*'1'"sJit3r to reimburse the medical
expcxzsfrzs' zzzsf tllegcfitionétr therein. In the said case, the'
V. Lfggitzfifiity; "taken a Contenfion that it is not in a positiian
{Ci cxpensass on acceuut of its financial
_const"r:aintjsL' -The said contention has been rejected by this
H " " "the University was directed to mimburse the
Expgnsfis is the pr: 'tiomr therein, Following the said
r
decision, this writ pfitition is allowed. The _
University is directed to reixnburse the medical. of
the late Nanjnnda to the petitionefs
medical bills at A1mexums-B1 t9_B_é_i c'?.ig1'1T;t
weeks from the date: of receipt of'Vét..,;§opy cf No
costs, V '_ _ .,