Karnataka High Court
S Chandramohan vs India Tourism Development … on 21 November, 2008
IN THE HIGH COURT OF KARNATAKA, % DATED THIS THE :2 1st DAY OF Novgmgigg . BEFORE THE HONBLE 1VIF3.,J1JSTIC4i1'iI}_"}§-¢BH.I.;5§;Ff'.P?§$A' _B.§t_w_.e_§.I.1_; V .. S/olate Aged about.58i_y*§;farS;' ._ 72, Talakasrexi HG:xsi1:1g.Layou_;, _ _' Bengalooxuz-+560k092. M u A 2. Gi:V-£311 . é_ S/c§*;ii:1t¢ Aggzd abom 54 years, 7 H.ote1.A-sh03_<;» ' --~ . Benga1oo;fu%.--f_--;fi6O ()0 1, _ 7.3. Rfiuthupandy, " V. VLS,lo.fV.Pa1'n1an, " '=Agcd about 53 years, § -_B;~_3f':', Kaveri Layout, Main Rmd, q _ » Mariannapalya, Hebbal Farm, , fBengaloom -560 024. 4. Pkaraachandran, S/olatc Parameshwaran, Aged about 54 years, Executive Chef V ' Hotel Ashok, Kumarakrupa Road, Bengalooru -56O O0 1. 5. Samit Kan}, S/.Av1:ar Krishan Aged about4O yeaI\ 7 _ _ #202/42, Bluebell L V VII Cross, Atmananda Colon; f " Bengaloortl 6. Andrewiflsicilz _ S/o.Hei3h.1;i"n_Foii5g,_ ~ 'V _ Aged a1bout14i§,_.y¢a.*fs, V _ Executive"ChefjG£,4I% = ' Hotel As"h_ok,% ' ' Kumamkt's;1pa.Road; _ " 2 Bengalooru 1; ...\Pm*m0NERs , » Adv.) _a;u____-«..:_>__%;':% _ 1. Ind.ia";E'ourism Development VL"CoI'po1:'a'tion Ltd., " ._ Haviilg its Regd. Ofiioe at f Scorré Complex. Core-L #9: Lodhi Road, .. " "New Delhi --1 10003, Rep. by its Chairman &. Managing Director. V. 2. The General manager, Hotel Grmld Ashok, Kumarakmpa High Gmunds, Bcngalooru --560 00 1. 3. Bharat Hotels Ltd., A Company registered , The Companies Act, 1956, Having its Regd. Ofiice at Barakhaznba Lane, . New Delhi-110 001, ~ r Rep. by its Chairman & '- Managing (By Sri.T.A_,~. Rae,» for * e I'; .RE:§:PONaENTs :2::~:.2-;;eem1 eem-2 and R-3.) 'WV.P. 226 of the constitution of India, iinpugned letter dated 18-8- . 20GSi:.i$§};ue;1 by the first petitioner vide Annexu:re- _ n , the respondents to consider the
A’ the petitioners and extend the benefit
of ‘fetirement scheme to them as per the
‘V 27-» 1 1-2003 vide Annexure-L.
._ ~::This W.P. coming on for preliminary hearing in ‘B’
V% _M(}§roup this day, the Court made the followingw
this Court in W.;P.No.5791/2004 has
petitioner/\ 30 was an employee of. ..H:<}£¢l=.. As1iok,««
Bangalore, has no status of an 'df ': .V T
Therefore, in my considered view,' —jfno 3
this Writ petition and hence, it is be
1 1. Accordingly, it is aiss;issc,~¢i;Jki
% Judge
Bss.