IN mm I-mm comer or 1:a.R1¢A1-A1gx-- I 1,: "
cmcurr BENCH A1' nxmwga A %
nxmn mm mm mm pg? '
"mm V
mm Hozrnm MR. Jusr:¢"E..:fg'\suoK"aV, 'aificignésm
w. macs. 53133-53
amwmmt:
1. SR1 AisH:3ie:.,1'*HAND1'j*zfH:VE{;I§:_sR_'rc BUBLI
2. SR3w»'.I'.B.«!.KUV¥?'i"I~i1';§{('1¥I'l"
AGE543 YEAR_S,I_ V
; 'o::c:DR:vER BADGE 140.2193
" Ksmjc, SIi~'iS7_.£.._.._D..EI'~'O'I'
D'E$'§'Ri(_3T: KARWAR.
V' '
AGE:'%:44;:YEARs,
0€;C:If}RiVER BADGE NQ1935
..1<:'$Rrc, HUBLI DEPOT
l}E§FRI(1".E': HUBLI.
4., SRIF'.Y.GA1'.)E)i
AGE: 48 YEARS,
()CC:DRiVER BADGE P501475
KSRTC, HUBLI I.')EPO'I'
DESTRICYI': HUBLI.
SR1 M.R.BoDLEKHAN
AGE: 43 YEARS,
OCC:E)RIVER BADGE No'1379m
KSRTC, GADAG BEPOT
DISTRICT: GADAG.
SR1 LLKALASAPUR .
AGE: 46 YEARS,
occ:DR1vEf
CENTRAL OF'_¥'{'ICE;a_' _
GOKGL-VRC*f;D,"E{UvBiLE-., ' -
BYITS MA.Niac}1m}._D:.RECT0R.
% 'I'EHf, DIaV'iSi_(§f¢ALV'-CO NTROLLER
._' "<.N§.'C, HUB-L!"
.' " » .'_I'i'~1E' %r):s)}i's1o1~:A1, CONTROLLER
&NWf{1§"F£3,-..GADAG
'I'IE_!i:1' r§§VtsioNAL CGNTROLLER
SWKRTC, SIRS!
II){S'I'RiCI': KARWAR. .. RESPONDENTS
$12: J.S.SHET’I”Y, ADV.)
THESE WRIT’ PETYFIONS ARE FILED UNDER
‘V EERTICLES 225 AND 227 OF THE CONSTITUTION OF INDIA,
PRAYING TO ISSUE A WRIT OF MANDAMUS”‘:”§I.R«E§(i’§TIffi’G
THE RESPONDENT CORPORATION TO c–§}_NS,£1):E;LR”” rlfififi?
NOTICE/REP§?ESENTA’I’ION QATES 22;1i2;.273o8V.V1ss::gE:D.
BY THE PETITIONERS mijra;-. “A4NN;§,xU2§E-‘B«’ ‘IN T
ACCORDANCE WITH LAW AND=.._AL{so.-=1N=?:’ERMs”
ORDER PASSED 1N RESPECT OF ‘SIMILARAI;Y”” SITUATED
PERSONS.
THESE PETmoNs cofw1§§G,,_oN “mg PRELIMINARY
HEARING THIS DAY, mg c0’U’Rfr MA-Egg THE”FCiLLOWING:
g3saa :
Sri _J._S..Sh:=-my notice for the
respondents: «ip .4.- ~.,,__ V
Thé tfie iaeiitioners is that on their
seiecfiéofi for thé’ the past service I’€11d€I’€d by
as Baéalf Drifissrs is not taken into account for the
‘V Prfovidcnt Fund, Gratuity, Seniority, Fay Fixation
. ct-:t;3; “fiv’}i1fié11 request could Ilfit evoke any desired
réfipofist-fibm thfi respondents, they caused the issuance of
AA§;c:gal..31:;;tice, a copy which is preduced at Atmexum-‘B’. The
contended in ths: icgal noizice are neifiwr complied
iwith new the legal notice has avokmi I’€8f}O11S8 from the
respondents.
98;!
3. i ciispcse of this petition with a
respondents to consider thfi 1aga1»};otic€: with 1
iaw and taking into account :_fi;he .
simiiarly placed Badali I3rix{¢x’s, w_lf0
appointed as regular Dzivers. _
4. At this insists that the
mtitioaers }1a$%e.__ to mprescntations
s:~s}:’1i:%sstss to submit indivkiual
IE}3I€§fifi1HfiOB.$ the materials particuiars is
the _concéi”mcd rcfspdndéaits.
A€xj_:ording1y, these petitions are disposes? of. No
. oI:_dér.1;k::a
Sd/-
JUDGE