High Court Karnataka High Court

Sri Gopalakrishna vs Managing Director on 5 September, 2008

Karnataka High Court
Sri Gopalakrishna vs Managing Director on 5 September, 2008
Author: H.G.Ramesh
W.P.NO.1 1411/2008

IN THE HIGH COURT OF KARKATAKA AT BANGALORE

mmn THIS THE 5%' DAY on smvmxmn 

smronn __ _
was Horrnw MR.JUB'l'1CE  I 

BETWEEK :

1 SR] GOPALAKRISHNA
S/O NARASAIAH
AGED ABOUT 39 YEARS
wonxmcs AS DRIVER} _  . , ~
KARNATAKA STATE W"C)MEH_  
DEVELOPMENT CORPORWION:

em FLOOR, .mYANAGAR-s}1oPrfi.N<3 ISQIVJSLEX
JAYANAGAR;«g3_ANG:x_LQRE'  A '  u  mrmounaz

(BY SIR] K.msi'10£{;'K;n3V."§0,§é"~    .-
ws. K S--REED}IAR ASSGCIA'_I'ES.)§

AND:

1 MANAGING D:'RE'CX1'~:)R"_;-
KARNATAKA sfrATE._w'©MEN BEVELOPMENT
'CORPORATION, am FLOOR,
" GAYANAGAR SHQPPING COMPLEX

 " . V I \._IAYANAC.'n5R', BANGALORE  mummy?

 '  7ri1'1fS--...AWé;T,:'1s:;T:T1oN FILED UNDER ARTICLES 226 85
227 c;«FTriE.'C0r;s'r¥ruT1oN ore' INDIA PRAYING TO CALL FOR
THE ENTIRE RECORDS PERTAINING TO THE SAID ALLOTFED

T . OR GRAD}?-'ED"PAY SCALE ANS PERUSE THE SAME AND ISSUE

 A WRIT" Cf'? MANDAMUS TO THE RESPONDENT HEREIN
"T'H.EREBY'*' DIRECTING HIM TO CONSIDER THE

 < REPRESENTATION DT.2.8.2008 VIBE ANNEX-C SUBMFITED BY

'' _'I"E#IE*».F.'E."I'I'I'IOI'IER FOR GRANTING OF THE PAY SCALE OF
 w-RSV;_3{)0O«5450 (BASIC, QEARNESS ALLOWANCE, H.R.A., C.C.A.,
 SPECIAL PAY AND MEDICAL ALLOWANCE etc) AS EXPRESSED

  BY THE RESPONDENT IN THE ORDER D'I'.2.2.(}'?' BY GIVING
I' ~ _4 fEFFEC'I' TO THE 5TH PAY COMMISSION AND TC} PAY THE

ARREARS IF ANY AS EXPEDITIOUSLY AS POSSIBLE.

ygggr PETITIQN n:_q.1141   ad-fij " '   *   'S: 



W.P.NO.1141 1/2008

THIS PETITION COMING ON FOR PRELIMINARY
HEARING THIS DAY. THE COURT MADE THE F'OLLC}WING:[' 

ORDER

Learned counsel appearing for the ‘

submits that the Writ petition

directing the respondent to co_11sid4er {he ‘V

of the petitioner dated 2.3.2953, a dcepyéef m¢1; is
produced as
in directing the petifioner’s
reprcsentafiorf Accordingly,
the Karnataka State
Women is directed to
consider of the petitioner
in accordance A_ three months from the
MA a this order. The petitioner

shali of this order along with a copy of

at Anncxure-C to the respondent to

acizion accordance with law.

disposed of.

‘djhkh/Ata

sdf-*
Iudga