High Court Karnataka High Court

Devadas Pai S/O M.S.Pai vs Divisional Controller on 22 January, 2010

Karnataka High Court
Devadas Pai S/O M.S.Pai vs Divisional Controller on 22 January, 2010
Author: Subhash B.Adi
N THE HroH com? or: KAT-TNATAKA AT BANGALORE
oA3"Eo THIS THE 22"?' DAY or: JANUARY 29:0

BEFORE

THE HUMBLE MRJUSTECE sueHAsH B.A;jj':'*~«'N.'_~;..f;7  _

REVIEW PET¥TEON NOS.344r'2009 3. 38 To11A..é£2oTé:: 4.

wnrr PETmoN No.25o55r2o""65 cm 984r2;_qrg_$'_;1'A_o?:.2oe'e.T 8.  7 I

1529x2005  

BE?\/VEEN:

1 .

 A ?;3:--.harr»rjirA'eg'owda.

Dex/adas Pai.

8.50 MB. Par.

Aged about 53 years' V V
BN6 Ill Centralrflévtséonf'  -- 
KSRTC. 1' ''e'r"'o.foA KI-3  rripioyees  V'
  lzrarm. 'NL:.31..7_'8.='26:«._V  '

 €\fl"a_é T": f  'Cjros3";f:"ae'}k 'iii: racj

fload. {MarerTaiTa||:'§«.,  'B--!_o'C?{.

JayaHagaL_ » -_A;"«7

'r3a:'1ga|ore  aeorozrar. '-

   

".f>.§;e<:€4'«,"-<*% y«eaTs___

  fix/Ierr:T§';§Verj« of as r:3..T.ad.'  ._  V .
Bangalore«-- 560 010,.     .. PETWONERS

r By Sr; A.  ray; sié%a:j:<ét'§?:';V  
l\/lrs {ex l\l€¥;.}xL:s_.   

AND:

Divisional' Coyntrolleix, "V

 " " 'i<..SF'~lTC}__ Eiargigalore Celntrva-l--Division.
".VSUbi§"'a'Sl'I."lagaE'.. "

B.a'rtQalore.'=.,_ =    _. RESPONDENT

2′ .TlteseR?1s’ai’e féled under Order 47 Rule 1 of CPC. praying tor

2 review “of the Order dated: 25.02.2009 passed in W.P.£\%o.25055x’2005
W.P.’¥’JoS.984.=’2006. 14072006 and 362952006. on the file of the
‘rlor:5b.fe Hégvh Court of Kamataka. Bangalore.

“Tiiese Petitions coming on for orders this day. the Court made the

.._2r’ollow:ng:

O R D E F?

This Court disposed of the writ petitions in view of the order
passed in Writ Appeai t\lo.4997″i998. and had directed the Corpjohraytion to

calcuiate the monetary benefit in accordance with the….oJr’der’ii’i’n’Writ

Appeal. Division Bench order enures to the benefit of the

if any other order is passed in favour of theiipetitioéneér, C«o_rp”oiatiiorirwouid b T

consider the same. I find no ground for iiiteri’erencej ..It ‘the«.pet’itiQn’ers

are entitied for any monetary benefit._in..yternis of “the “ordevr’s”pa’ssed in

their favour they would besoonside-r*ed.iibyiiithe Co«r’poiati.on, if such a
grievance is pending’ it may ieyariy as possible but not

later than 6 months from the :date rer:ei:p–t.V_ot of this order.
Review t5eti%;i:ons.Va’r’e A

sd./–

3′