High Court Karnataka High Court

S.Krishnappa S/O Kichtey Jetty, vs Hmt Machine Tools Ltd on 27 August, 2010

Karnataka High Court
S.Krishnappa S/O Kichtey Jetty, vs Hmt Machine Tools Ltd on 27 August, 2010
Author: Ram Mohan Reddy
IN THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27% DAY OF AUGUST 2010

BEFORE

THE I-iON'BLE MR. JUSTICE RAM MORAN REDD_..\.€._"" 

WRIT RETITION NO.435 OF 2010 (SRESI  

,BOE1'f:/lLEE_l\i;.

SR1 S.?ETITIO.NER' --.

(av M/S: SUBBAR._AO.& CO;"A'OvO:C.A_TES=;.V_ 1 ~

>
2

HMT MA'CHII_\|E TOO.LS._ LTD  

I.
HMT 8HA'\_/AN,' NO._59;.f«..  
BELLARY ROAD _  
8ANGALORE'e._45Co 032  " R. 
REPRESENTED 'BY ITS. CHA'IRM'A
AND' 4r»;(:ANG.AING DIRECTOR.

 'THE DDEPLIW GENERAL MANAGER

 HMT .MACHI'NE..TOQLS LTD.
'L.__BAVNGATLQ"R-E COMPLEEX
I~IMT,FfiOST'«  ' 
BANGALORE 2- SS0 013. ...RESPONDENTS

A (BY SORE; IOSHUA H SAMUEL, ADVOCATE FOR
A M/S:-CARIAPPA & CO, ADVOCATES)

V”THIS.””;«.AIRIT PETITION IS IRILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO CALL FOR THE RECORDS OF TH§
_f«C_AS’E INCLUDING RERTAING T_O THE CASE OF THE PETITIONER AND TO

M

QUASH THE SUPERANNUATION NOTICES DATED 8.102009 ISSUED BY
RESPONDENT NO.2 VIDE ANNEXURE–A AS THE SAME IS VIOLATIVE OF
ARTICLE 14, 16 AND 21 OF THE CONSTITUTION OF INDIA ANDST-O

DIRECT THE RESPONDENTS TO REINSTATE THE PETITIONER “TO.
POST FROM WHICH HE IS RELIEVED PURSUANT TO ANNEXURE~A ‘IN/I’I”*.H”;’\_
FURTHER DIRECTION TO PAY HIM ARREARS OF WAGES ‘,_ I

THE CONSEQUENTIAL BENEFITS.

THIS WRIT PETITION COMING ON FOR ORDERs’I’EEE:O.RE’~~.THE

COURT THIS DAY, THE COURT MADE THE EOL..:Ow’INs;–
0 R D E R
Taking on record the memo’, ‘tI:I’€L.petEI:V’iO{I Es.VAé’ccO~–r:di’n’giIy

dismissed as withdrawn.

TYPO gadg3

KM