High Court Karnataka High Court

D Suverna Mary vs The Chairman K P T C L on 24 April, 2009

Karnataka High Court
D Suverna Mary vs The Chairman K P T C L on 24 April, 2009
Author: S.Abdul Nazeer
IN THE} HIGH COURT OF KARKATAKA AT BANGALORE

DATED T HIS THE 2473 EAY OF' APRIL 2099

BEFORE

THE Hownm MR. JUSTICE 3. ABDUL nA"?::E?Efii   

WRIT PETITION N0.16942!»2Q{)8_ Vw "  4
&.W.P.No.1578i'._§009.,, ' " *

<35 wy, Nos.1575+1530/2z;L:9__(si;g}'%F..'     

BETWEEN:

1.

g0

D. Suvcma. Mary 
Wfu. S.S. Punccih W  _ -_ V
Aged ahmzt. 61 ycars"r ~ _   ' '

Rtd: Sr. Assistant, KPTCL

R/A. 19, l_2*hct}:)3s  V
Bangaioyc   ~. 3

M.  Mu£idi:'_1_ Alléméé
3/ 9. 'M. 'Riyazsgddm 
Aged ai2Qut_62" years' , 
R91. Sr. Asgisumt, BESCOM
 a. "(.7 Kain v-Mansion

"-Nb.<'3'€§. Fiat <3-<3," """ "

% '- ..3x<*~ VF1o.or, am Main Road

V V' _ E'FM" ._1'*~ Stage

 ._  --Bafiga1Q1fc': :"56G 029

 malxeshiah
8,10. iate ma. Mallikarjunaiah

V' n ,_Agcéi"about 61 years

" _ Rid: Assistant hlxcctxtfivtt Engineer



BESOM

Rfa. 1207, 1051 Main

RFC Layout

Vijayanagar 20" Stage

Bangalore ---- 40   

KR. Pmsanna Kumar

S/0. KM. Rama]i11g'ah Shttty
Aged about 60 years " _ 
Rtd. Assistant Executive " '
Engineer, BESCOM

Rfat. 1 136, 13' F100? 

18:11 Cross, 2462 Main.  _ 
BSK 2nd Stage T
Bangalore -- 7??

A  ='~.,:';}"".!?F?;l'f'Fi{')NF3}?S

(837 Sri. M. Rag};éi§:e:§:i'x§m§ar;.a§;iv_}  :.   

AND :

The Chairman, 'i?.'I'.-{§§'i.¢. 
Constsifatedv urider E}¢rp<:»I'ate Ofiice

,_  ..... H \\
' . _,Ba_1:1ga£0::¢' ~., V

 Katnataka

 Rep. fifificipal Sccnttaly

 .. V' LI_'3anigaIorc

"  '   Prabhakar, Adv. for R1
"  Shashiacihar S. Karmadi, HQGP, for Rwfi)

"M.S.»._'Buéié1ing
8.19,. Fgmbedkar Vecdhi
 RESPONDENTS

These Writ Petitions axe filed under Articles 226 V§3z:.”‘2.27
of the Constitution of India, praying to issue a writ’ 2’1:1*’.thr;

nature of mandamus to add 17.5% basic peneienj
pension as on 1.07.05 inclusive of 10% i?:;teIi1z1v”re1iei”-T ” ‘
:-sanctioned in the order of the co1j;x:1’a1i._ig>_u_ _’ o_1der”

dt.-4.1 3.0t.’*i and etc.

These Writ Petiti-ans coming 0ri’–<3rdersp'.fhi.s' day; {he

Court made the felloiwing:

omen,

Leanzed Counselvfeir ‘_t11e_”fiam_rut tlH1’et”i1r1e point

in isszvie pefifjons i:é.Weovex’ed by the decision of
this cesm –~iSfi95~15729/2008 disposed of on

1o.o2,V2o0é’~(13¢tw¢en*’sri”‘e.P. Prakash Narayan and others

V’ ._ 1fv!a1f.3.agi1:1’g'[Ji1*e5ctor, Karnataka Fewer Transmission

They pray for disposal of these writ

eefiifious of the said decision.

.. “In the light of the submission of the learned

for the parties, the 1″ Iespondem is ciimcted to treat

.m%.~ Wnlt petitions as the representations of the petitioners

.1”

and dispose of the same in tCI’II1$ of the afanesaid

this Court within a period of three months L.

date of receipt of a copy of this OI’CIfiI’;.

Writ p€titiO:{kS are disposegl of ”

Cs