Karnataka High Court
Sri T V Suryanarayana Rao vs The Inspector General Of … on 30 September, 2010
«I.
IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 30TH DAY OF
THE HON'BLE MRJUSTICE
WRIT PETITION No; '3-'.'.V8.66I0III'I 2O1*O"(S_'~R]VVV
BETWEEN: I I I
T V SURYANARAYANA EA]O_ 1 _ AA «
S/O. LATE A V VENKATARAMAIAH .
AGE 69 YEARS, No.1 1, GQWRI -NIVA-S',v_ 9?", CROSS
3RD BLOCK, TyAGARA.;i{ NAGAEIGV I
BANGALORE;f2s3;E;A»A' _ . * ' ~
PETITIONER
(BY SE1. ADV.)
AND A A A I
1 , THE II\ISPECTOR GENERAL OF
~ REGISTRATIQNSA AND COMMISSIONER
OF STAMPS, NO.7'20, SHIMSHA BHAVAN
" ~ _ 4.6%: CROSS, 8"?" BLOCK. JAYANAGAR
I
2 ' THE ACCOUNTANT GENERAL
" A*&; E, PENSION DIVISION, KARNATAKA
BANGALORE » 1. ...RESPONDENTS
JAGADISH MUNEARG1, AGA]
THIS WRIT PETITION IS FILED UNDER ARTICLE 226
THE CONSTITUTION OF INDIA PRAYING TO DIRECT
= THE RESPONDENTS TO AWARD RS.1,37,389/- AS AN
INTEREST OF 18% FOR 9 YEARS 5 MONTHS DELAYED
PAYMENT ON THE DCRG RS.1,35,300/-; AND ETCA
Jji