– 1 _
IN rag HIGH COURT or KARNAIAKA AT BAnaALQgv,&
DATE$ THIS ?ua let” DAY 09 JUfiE, §é69={w <-'
BEFORE_mM_
THE HON'BLE MR.FUSTICE S,ABBGZ«N§ZEEk f.f%
' -c
WRIT PETITION NO.40i5\QF é0d4Vcs§Rg:m_V;
BETWEEN:
8.§.TOSEPH -, .
AGED ABOUT 60 y§ARS*””»]
szo LATE DEVASEA’ ‘_ uf
RXAT NEAR_WRTEfi_V”RK3;_
vIRAJPET.€ ,”, ‘ »”9j.’«» n.”
COORG QIsT:,f’a,_ _”_* *,_ ,? .. PETITIQNER
{By qriAT{N;RR@EQFETH§;’ADV.}
L
P’:
gTATE OE«KARNATAKA
gfixigws SEC? $Q.GovT
.V’aE9ARTMgNT OF HOUSING & URBAN
.f”sEvgLQPMENT, MULTESTORIED BUILDING,
‘{ViBHRNRf¥EE§HI, BANGALoRE~5e0 001
‘ _2. ‘wag EEEECTQR GE MUNECIPAL
ff)
ABMIEISTRATION
nV_vIsvEswARAIAH wawaas.
. ‘§R.B.R.AMBE3KAR VEEBHI.
“3ANGALORE~56G 001
THE TOWN PANCHAYAT
VIRAJ§ET,
4. THE ASSISTANT CONTROLLER
LOCAL AUDIT CIRCLE. a’.;,~_
MADIKERE. COGRG DIST. … RQSFQEDENTS.
(By 3 i T.
P.
W’? !W’YY!’!T\\
1\…) .L’.:1\V3_’.rLJ}
L) H
THIS WRIT PETITION-IS FiLEfi UNDER &RTICLE >
226 AND 227 OF THE QQNSTITUTICN {OF “fNDIA,
PRRYING TO EIRECT Tum 32329322 T3 T3 EINALISB
THE PENSION PAPERS Q? =THE%_PETIT1ONER AND
RELEASE ALL THE -BENETITs.”AccRnING THEREFROM
TOGETHER WITH STATUTOK£’,INTEREST ON THE
DELAYED PAYMENT BI GIVING THE BENEFITS As PER
THE »aTRg¢TT5&¢.cT=ITfiI3w7HoN*BLE COSRT EN
WP.NQ.5965f93 ANT CQNNECTED CASES AND AS PER
32 aye; ST, 2;,II;a3 TIDE Rfifiwfl.
THIS WRIT PTTITIM COMING ON FOR HEARING
THIS BAY, THE COURT PASSED THE FQLLOWING:
0 R D E R
V-Q fift§r:FérguingI the matter for sometime,
learngd-féounsel for the petitioner seeka
x “§ermIséion of this Court to withdraw the writ
‘vfietitian with liberty to make an appropriate
“~-repre2efitat
T U ion ‘to W. M
he 9mi xespondent Taeking
D}
mpropriate reliefs.
K
V
SRINIVASA, AGA FOR Ti; RT g 3§»,”;
-3-
2. The submission of the learned Ceunsei
for the petitioner ie placed ea record. iwrit
petition is dismissed as withdrawn”w-ldberiy
is reserved to the petitiener_ 36, file Zen ‘
:2Y’R”\’!”.’\T”=?”‘i 2+2 r”::n'”n'”::x&:.”:r\”?”:’?”‘*’. r”.’r1~e
..£..£…._-£.-_……_.. .__»£. M V W W . . W , w . H .1.
respéndent within a period Of fear weeks ff0m\
the date of receipt cf eeby of thie’of§er. The
»/ient ispese of the
representation ia eeeerdahce with law within a
periefi ofWei§mi_weekS frem the date of receipt
of the repreeéntaeiehx No cests.