' " '""' 839%' Mr IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURI or KAKNAIAKA mun §
BS 'I'I"$ HIGH CQIET $1?' KA%ATA1{A AT B.£&EGALDEE
mama ms Tm am am' 01:' FEBRQARY
PRESERT
TEE I-1{.'}X"BLE nm..1UsI'IcE " V
Tm HCJWBLE
1.
‘£mC»ontx*aII<EefV"efI£gga' V'i";'1;'; . L
Eviewalog, 'i%;;i;, .}i$1¢:;m'*"R¢'a;c:i , ~ " ~ A
Bmalar-&*~-1; % L % _ } V
2. ’12»;
Mewgbw, Etistisiem j
Myadrg.’ _ ‘ ” __
{By Sari B.\%”eaempp«§.;,A¢;a;
A. …..
Maia ma chaxmamaa.
AET §
Imfimr sf Béambyg
H Vf . If 3 .€£§e;ais1m3:1t”Con&’=9}w af
– -. 3%]. figfishmv, Idiadi {now r».’:fixm}§
R’::.1é~A§ 1′? mm:
Rapanfimt
~ ‘4 Sri §itymrfi.’.F.Eayak, Adxwtei
13$ Writ Petitian is fled. mam’ armie 2% and
Q’? cf fiam1:3’1:1:&r1 3? India prayirg ha qtzaah the arda
é
‘ “f_’.”«”:”””‘ “”‘ “”””””””””””””‘ “”‘-“‘ \–\-IV’-IH\’ \-IF I\l”||\l’P’lll”‘\I\P’\ “‘!I\J’I”‘l \.JJ§JII’ \Jf’ NHKEVHIHRH V135,” MKJUKF LII’ l’\P\lII’£I’\ll’\I’\l’\ f’Il\Jl’I’
* In thfm
(later: 22.06.2009 mada in appléxmtzkon Ha.6Q4′?’f2m
paweé. W tha Karnataka Aéministrafirw Triblmal,
Eyhra whizzhis. pmduead at A.
T1133 Writ Rstitiarz mming an far E1.
éaya J’, zmzdtz the fiu}.%wim:-
QR§§3 ”
ma mpmaem *
Aczmmau-a:;m Tnxumz in apgisaaan
are hefem thfi Cicmri:
2. 3.63. am srgfinymma far the
z-espaxztietzt, cxrdar pasmed by the
far eongidcratictz hrcforc thus
mm rmmm B
2Af+c§Vf: .f;:3::*7’w}1é$ Em 1-mpcnfient hfifiifl Ind ‘mm
gfifimmfiam fiam 53 ,,3,§8S.
it was firm ccnteflhlazi sf tkm
1-mm’ saw the tribunal that the pmmmrtmn
% f§*ant& fig gems: mm 1.3,3.w Wm 93%? mtmax gym
in View of Sacfigan 4&2}
7 ..u–»-
– “-j.’~(‘f-“H5 vs nnumunaunn rub’!-1 £0081” OF KARNATAKA RIGH COURT OF KARNAIAKA HIGH CUUKI Ur KAKNAEARA mun \.
af Eh: Karnatalm Statue Civi}. Smfi ifigulatlmsn,
Pronmtiang Pay azfi Pensiun) Act, 1.973, the
mm Wmfia mt be mama tn the msnataxfgs
tim ma. pariad, The tribunal * k
mntmmion put fsrth baafara it M3
Ruhe 2(3) cf the PP’? Ru}am5 _§.’t<;;i
mponaem. herein hadbeen 2.5 th§:._sga;t;ic1 post
and simae this wauld to be
pmmm, ha amA% In this
Ward, an the Rum as
$r::3.er pawsd by this
fi'z"nu11atI:g._A's¢"gif that tha tribunal was
the 188i AGA wmzici mntmé
L rewmxtiam mwmctlmn
mi hem £ &§, it £3 132$ ha mfimfi
% ordfl was mm in {ha ymr §3.3.Q6 mfi
' % vim sf tbs mu grant af tba mam, 'Chg
kj ms mm rm uabuw seekfimg for $313.: {if
x firm saia fimafitsg Ifmefcra, tbs mam ms; almilma is
the gaifi arém wmuifi mt E6 bamftt the mtitimnm fie
i
M:
cu-nu Ul”I1fI-III”!
-In-an wvunl vr x\I-u\IVl|-Ill!-\l\.H “1l\.7I”‘l LUUK’ ur KAKNAIAKA HIGH C()UK” Or KAKWAF’AKA. HIGH ‘
mntmxfi atlmrwiag fl’ in fact rmpondmt fm mtitlaé ta may
Eaw, V ‘
é. Ems.-ea wa haw alraeazly VV
Ifl§%8 pramflrn was ‘
§.1.19as5 mnsidarzm me fac3:_tha;t’s!;1;it2.. rwgéirz-sifmit
eagbxe m mm the mid pm, the The
mgomen: weuld be: :::45é.:1titI_f6§§?_ % bgmm as
ymmtad by time am also
fiorfified in by the
I~i::::t:’b1¢ if 3.R.5h%a wad
arners :2; ‘«j3;fPy1__1V:}.t§éraé.V(;’i’Q9.5_;fiéEB£C.2899).
?, said masons, ‘am seas mt:
r hy the nihuxmalso as an: small Ear
petifim; bairg dwaid sf
33 55 m @533
Sclfw
JUDGE
Sd/4
3U%E
$3’;