IN THE HIGH COURT or KARNATAKA A? BANGALORE
DATED THIS THE 12" DAY 03 NOVEMBER, 20G9y e
BEFORE:
THE HON'BLE MR. JUSTICE RAM Mo§AN--é£Dbfi =_
WRIT PETITION No.1855 gg £96: (S%ReSL.n
BETWEEN:
N.B.Seetharamu,
Asst. Engineer, 2» _
No.177, Sri. Ranga Krupa,
6th Main, 2nd Block, e~"»ee _e_ _'v.
R.T.Nagar, Bengglurug :_j -,*e}_ .;L PETITIONE?
[By M/S. M{C:Negaehfe§M§;géedes,; Adv.}
AND:
;..__~.
The SecretaryL':eb"_ "H
The Karnetaka'Publie Works Department,
Vikasa SdUdha,eBengaluru.
"*2. J5i6fiWEfigineef{'" """
'.Commuhicat;on and Buiidings [South],
',KLR.Circle,VBengaluruwl.
3."EXeCutive-Engineer,
pwp., Building Division,
Nazarbad;
Mysofe;
« "Now shifted to Hunsur,
"e Myébre Dist.
*_ 4.'Karnataka Exhibition Authority,
~Rep, by its Chief Executive Officer,
Doddakere Maidame,
Imdiranagar, Mysore. .... RESPONDENT 8
{By HCGP for R1 to R3.
Sri. A.Nagarajappa, Adv. for R4.}
M
~,respondent.
This Writ Petition is filed under Articles 226
and 227 of the Constitution of India, graying to
quash the Order of R4 authority dt. 3e.2i;20o8
produced as AnneXnre~”X”. “vd~’=
This Writ Petition comings on for efiearing,’onh
I.A., this day the Court made the following:vi
The petitioner’s clain tor pawmens of roreign
service alloance, conaeyancedinllowance; “difference
of over time allowance} :5travelling allowance
amounting to E&¥38,7§l{§§:ghnnegnra;WT”] has since
been settled gfigwfltheniefidflfnspondent, where the
petitioner was éégvihg on depntation. The learned
V ., a’ n .A . Lfl
counsel tor the fietitioner acknowledges hes receipt
of the cheque ‘ror_’:§e same, issued by the 4″
him Vhatzwgew of the matter, nothing survives
for _ consideration in this writ petition and
‘.,’accordingiy disposed of.
Sd/—
JUDGE
Ksm*