High Court Karnataka High Court

B D Joseph S/O Late Devasia vs State Of Karnataka By Its Secy To … on 18 June, 2009

Karnataka High Court
B D Joseph S/O Late Devasia vs State Of Karnataka By Its Secy To … on 18 June, 2009
Author: S.Abdul Nazeer

– 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petition is dismissed as withdrawn”w-ldberiy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.