SETv’v’EE?~i:__
,~’-“«.§7SéQ
, 1.1,
23:: THE ‘IGH coma?’ OF KARNATAKA
UATED THIS THE ZIET” DAY 0? JUQ’
PRESf.’?ii’T:_ Q %
T’r~§E Howms MR5 3US;f’EVx§!f.A_E’x’.’:L..i§fi?3§f$’i§,N$’i;§§’~: ‘i .
we HGN’$L§ rr:R,%3fié’r:’ce%_s§Av:’ rv;;aL;r§1A’m
WA. m’.%T%14Lcsk k[ke F RES)
95:; at; :v2o’a:HA’:fi’A ‘
Agaskaé 53
Rf’3’A’ §*’5i’1.3..’5’3i~.–‘|’i’ 4WL3-»5«<3*_'¥
TALUK 's=4;as'_f»:§<1,1L3'R.:%%' '-
" :'?fr§STRI£T {;G€'_.}?iG' "
V. ._ fi’xPPEi..i.A?\iT
(E3? ‘¥*?.B.ETHANDRA C?-EOODA, A9V.)
»,A1,s¥?v’£A§’iCATE BANK
” %IaaszO%r4%zaL amaze
iiiiic’-E%v1PU?6An3AR %
Wseae-5?o 023
Z aa? 5′; AssT.eENEaAL MAfiAGER
? 3i~’§GM’§f%iATHA RAG
$53 NGT i(i’\iG’v’v’i¥i THE }3t?PEi..3…;5\£’~£T
AEEQ M.fia..3{)R
ENQUERT”v’ O?FICER,I R CELL
GENERAL I’4£AP«¥AGER QFFICE
EAYANAGAR BANGALSRE
E’-D
smsazcmve BANK
‘siiGEi.Ai’éCE DEPARTMENT
ceapoaare csmce, 151’ FLGGR
2:49 moss, GANESHINAGAR.
BANGALORE-560 099
REP ax’ ASS”i”.GEN§RAi. MMAGER %
in
4. svwazmre BANK
CHETTALLI BRAi’wiCfi
cooae axsraz-2′? V %
§¥’IT8?v1ANAfiER.
roa€oNaENTs
(av W8 9aAa:4u._& ErAVE,~-5_’:DV5g)
__
‘;*i.§;§*, .*g%E.:.=’V¥:aV *;;=::,z’; :: VTHE KARNATAKA HIGH
COURT AcT,,ps-y3;v:sa.G’ TC}. SET 5!-.$jIfiE”‘1″‘§~§E QRBER PASSED IN
THE war? §ETITi£?N Fé.<j3,i'1.§'§1!§7.«DATED .'.:',?:'7i2£s§'2', ETC,
T'réESv§a'§}?';§'f }\£§§?'E§:f$;'L- IS"CGfv1ING are ma HEARING on
ENTERi§3CUTO.RY-..V"§sF'F'i,I€'.*.€i'¥"IGi'xi "ms DA3', MAmuNATH,3.
EJELIVERED Ti-;E._FQ_LLQwIPsiG: –
3U£'2GEME?aE":"
‘. “e?,;§:’:$V§EVsa:r§:3i;1§ the Eégaiity anti ccrrectfiess ef the Gffiéi’
A§!4:€3:S§;E.§}’:!i%3AV.?\”‘J!.F’. fie. 1155132967 dateé 2}’~€37–2{}{}?’ the
AA Tprégafit apgzeaé ig fiied by the aapeiiaiwtc
2. Er: tffis appeai at the time cf admissicr; an
T ihtérira erfier £3 granted. In arias’ ta vacaté the aaéd intérim
créer fviisczéiianamxs petitierg in fie. MISC. W fécz. 5fi44;’€:e§ ié
K’
fiéeé, Tfiauah the matter is iésterzi far ccsnfiideration 6%
mésceiiaraeeus petiiiczrr”: éy ihe cafiserzt af the
afipeai is fseanj’ on meritf. ané §iS*,iitZ¥S$€i ef.
3. The Shfiff aua$tég3n -..ifiaf_”I4a”r’i$é’VV’:vV.L§§:%r.» i’au?’—-, j
Céfifiiééféiiéfi £11 this again:-éa-5..__.i3 9*-flxéiher %:fié_:
Bank, Whé :3 the em:3l¢yer’vL’b~§’ihe a;’§;,’;»,.r;r:1i’:ié?:’*:ut, i:ras paié the
Stibfiifitéficé EiiéW3?n’fi_é; _A::$vaé§’é’~–..i:d'”~a;:peiiant, éurirza ihe
ccurse cf ii’ICiLi§_i”y’ in tetzfss. a’f.1ti§r%e”é’r.d e%’%4i.’e’f suspension, which
is prcducgciaé§A:rméx.u%a4A ithékwreé izaetitiofi éatefi 23-o2-
2oo er.$ r ‘§sa%.%;A&%V %
Thé {sunset fvii’. Pfrabhu, appearing fer’
fie efés§§sn§ié’r2t.v__’§?§?¥k fairiy submits that in terms cf the
‘ ‘*e:«.:%aar_%”:’§atéc%.__23-C22–20f:6 suhsistenée aiiawance has been
H * .::a’ié t;é”.{§f;iie§Epgaeiiarit. Hewever, in terms 9f the birmfiita
aqrféernent as there ‘rm «:o~operaiion by the aapeiiarzt in
A’ ‘C*;’g§”1″:VI5’iE:iii1§ the enmity as eariy as possibie, afi she was
aéekifisz adjeumments far we 6?’ the ether reasans, the
ssfssistencé aiiewances are mat paid in terms cf Afinexure-A.
i-irsmsever, it is paié ifi terms 9% we bipartite agreement. it is
.2».
ithe case of ihé resacfident bank that 50% cvf the saiary is
‘paw as fiflbfiifiéfifié aiicrwarzce. V
5. But, the grievance ef Mr. f{Ziiéfi d’raj:__V”.€:!fif:s9d,
iaarfueé ceimsei for appeiiant isumthatf a=i'”‘:e:*1 l§ja_V.:::iexi=i(:§
1,
manths the appeiiarzt i$ e:r*:j£i£fEsZ::*c’.’i’..
aéiowance, Siflfié the Earn? 316$ ‘fits: fie fias
amzraacfieé the Lawn? .
3fér_ % run subs;Ls:ence%%%A V
6. on hea?i–:éfi h§aivlé”~–n& t.i’c~@s_é that the ixrticies ef I
1′
charge was furfiish::«i~{q::v.thveA’:§§’§e_i’¥§’%%t’* ‘$5 per Annexufe-B
dat§’fi”13»Q.jé.3-2£VC:i’-3′? :ti1éfféa’fii’:er the matter was iisted for
afiqii-if? am;t’h%é%%§:1i:§;irg%’ Vgvas set fimarr: to 25-05-2997. Gr:
iha: fié¥;.~ E?’fi Vé§s,:::éa;’:_%”1*i;~.~”‘£f:f fhé féfifléfif cf téwa amiaeiiant, the
3zsrasAAV’ai§j—-:’;m”i’:rad ta G54}?-280? and thereafier ta
‘ irrzmediateiy, thereafter the writ fiétitiéfi is
” X ffiéé. L’ % L j
~~ Gr: tomideratian if the periefi cf adjsarfiments
x. §c:_a:§ht by thé apbéiéant, we are 6f the cpinion that in the
interest a?’ féfifififiééfii hank; it is far as ta issue directisfi tc
the f’$S§éF’§fiéi’i§ fiafik ta comawsé tfie enquiry as eafiy 33
wsséfiie, Siiifia urmecasariiy the ‘{‘éSDG£1de’r’it bank has ta
6’/.
“~31
“pay the subsistence eiiewamie at 180% from 255%}?-2307.
The matter is eendiee from that date and ape.eji_§e}14§”VAe:e’r;eet
hag: “‘5/j{>'”r:«s;1bLe ‘%z>>/ca… _
‘ee he said fieiay.
8. in” the tircumstencgiee; :tf;é.s”‘:_a;;,;,.,2,§eL§._VVEe:}”‘eVii_ei5eec£.___ ‘-.
eireciiee the ‘reepersfient eergk te”p_e3; sueeeéetefsce e5j§es§esa.cpe
at 196% in ierms ef dafee’:’2§¥'{§é§2sG85 efid
eerfiifiiete the efiQuir5f”1*:ithie”;§ef feii%”ni’efit?as. If the
enquiry is ereiongefi_ee”‘eee§_{§r§t r3§ eAeje_fi.rnmente seught by
the e;:reeiie;;*:t'”,”j§;:af§?”s:1s::%%: an -:evee£§,”‘it«!s.__§.%§éh fer the responcient
‘ee:”:i<:"'t"ts"eiz'sx.r§'r,<e V'e%£m:'ie£eAfi-5 ef"'e%ee:i*tite eereemerat and reduce
tee sisbeésienrze~eiieW.e:fieee' gaeiiehie te tee ermeiient
_ 9. W§th'v.ifi'e_»'e'e~7eve observaeiene em directiefie the
* _ e§::=ee.i.:i::..ed§eeeeee..e3'.
_ iiietfview ef this ereez' the Miee. W. Ne. 6644/r'fi9 ie
6/
7a_i§;e c¥§_$:*§421i':@:ieve as it deee net eurvivegfer ceeeieeretierz.
55/-9
Itzdgé
3%}
Va hdgé