----- ----- ---.. --- --- -- -Inn -nuvnn sure": '.7: |\l'|l||'If\jf\[\f' |'1|\'r'| \_,\J|""| ur C IN THE HIGH scum «:2? KABNATAELA, gmsmqgs '-- jV *- nawsn THIS TI-IE Q1" may cm APRIL 2099;: EEFGPE TI-IE HC}N'BLE rm. JUSTICE T:iULUi?.:;;o'::_' r; R.#,3;§£}SH'~ " "
5-mm PETITION No. 1255:-1′.e*-.?,;§’i:::3a ax.—KsR1’¢_=;
Bmwmmz V V «
BANGALORE METROPOLITAN _
TRANSPGRT coRP0RAT:0N,””~.f
CENTRAL aFF:cE;’K,$.RoAngv’
EANGALQRE, BY ITS ¢HIE2_~_
TRAFFIC MANAGER;g. ‘ “T=’
REPRESENTED BY ITS _ W
CHIEF LAW QEFIc33.{
_ u;f} ?ETITIONER
my smt R
AND : L
.A cormsszmm
;::::E_E’4:.J..A’r*a 35a.’£}”1’I-ErRI’:’:E,
§’Ai’1«mNT :35” GRNTUIT.’-I ACT
Bmmmagg’. ‘REGIQi°*-I, Kaaxmm BI-EH93?-.N;
. BANNRGHATTA Roan
ERIK’-£kL£i3R.E-?6.
LTIfIE”A.’ASSISTANT LRBEUF. cmsmsszmm
” CCSNTROLLING .Zi3’I’HGRl’I’i’,
WV THE.’ PA§.’I£E;NT OE’ gammy ACT
finxvmmu-1, KARMEEIKF. E£H3§€AN,
BPi.!*4NEt.G§-LATTA ROAD
E *?6.
k””
” N-
___– _..–..— vs
…1………….-. uuvn t._.\.:V_I’.InI ur nmmmmnn mun l.’UUI(l’ Of icAImATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAIAKA HIGH C
15-}
3 MUNIMEDAIAH
5fo.LATE HADAIAH
ADULT, No.24/4, 5″ cmossw
AZADNAGAR, CHAMARAJPET;” ‘”
BANGALQRE-550 013.
{By 5:1: JRGADISH HUNDERE1, éA.fo3 aiX;,2W
AME sax M.c.aAsAvARgaU, ADV E63 E33
THIS W.P. FI1EfiT_UflEE$J fiR§:C;ES 226 AND
227 0: THE caxsrxruizfig §§fINbIfi,§aAy1M3 TD
QUASH THE 039233 Hats :3 Has; pf} 1a.o9.2oo?
VIDE ANx–c5pns5§h{Brf:fiE_R2 éwp ET. 27.03.200?
VIBE Anxjg Baéstg it ifi3~fi§. E
THiE«tw;P[~7;dm§H3t.oN FDR EEELIMINERY
HEAEING Ifi.fBf G3Q§§.i3Is bar, THE COURT MADE
VTHE £Q:LQwING:_ ”
A*’~2£fhig” _3péTtition is by the Hanagament
=3-ztder paaaed by tha Centrolling
“‘1’g§u-t’r:o=rfAity and the Appellate Authority No.
%tt=ALc¥2xpsa/ca»45/20os»e? dated 18»99»2aa7 and
$9’
:;.§ fiasééwfifitmgat
__ –.– urn uurunnnurusa-‘III-I III\?ll \I\IUl\I ‘Jr HRKNAIAM C
However, accarding ta the iearned_¢Qfih$e1g
far the petiticner, a batch af writ afipggl isfi
pending hefare the Divi3i飔”Bancm’
question whether the _perimd _of h:$aiVfiin
service has ta he reckéfiéd ar*_n6tf far the
purpose at calculating” tfié xgratuify} aven
though the entries Lax; 5ax§ii;hie in the
attandanca Bafiistei in thié £@gfi§d@
Hqwéfiefig. fhé 3#’ fiéépfindent shall not
withdrafi the améfiht7fi§: a period of fan: waeka
fi.3′:r::m:’: t;:ada§.*. ‘”..
_____ Sd/_
Judge
an. the7