VT " " Twchcr, S/0 Bheamappa
5- K- Maheswamppa, 55 years
Teacher, S./0 Dundyappa
Walfarc Higher Primary Scht:-oi
SAIL/VISL, New Colony
Bhadravalhi? PIN 577 301
6. Smt. H. K. Yashoda, 57 years
Teacher, D!o Krishna Swamy
Welfiirc Higher P1imur_§'~Schm:~i"'" "
SAILIVISL, New _ g
Bhadravaihi, PIN 577 301 _ "
7. Sm1.Nagaral3in3i31,tna, 56 V.
Teacher,
Wclliwe P1'iniar;a._S£ii_2«)§jiv
SAIL£'e'I'SL,, 3%§e\:\}'1€2aI02z}"--.. ' " ~ V V"
Bhadrava1hi=%%
8. Lakshmana Gow:ia,"*4'5 V.
Teacher, Sim Venkate' Gowda
_ Hightér Pfimaiyr Schuul
' V' ._ Sr&1L':'_'v'.ISL, New'£30it§n}'
. :Bh_adx,_%;1v.s;ihi;"PH~I 5'77 301
9. Baiiiivafiihappa, 53 years
'1't?~?~ch¢r,% Sim Gurupadappa
WeffafeA.Highcr Primary School
V ..SAILf5!fSL, New Celony
" BVh2zdr».wa{hi, FIN 57? 301
"%mk.M. Haladapm, 49 years
'Welfare Higher Primary School
SAILJVISL, New Coitmy
Bhadravathi, FIN 57'? 301
(By Shri. M. C. Narasimhan ma
Advocates) V _
New Tuwn, Bhadmvathi
Shimoga-5'.?7 39}
AND:
1.
The Executive Directur
Stem! Authority ofIndia"LiiI1~ited_ L '4
Viswrsvaraya Iron 8:. Slc:tj.:_IV_I'la:niv __V
Bhadravathi P1N §'Z_'? 391 '
Shimoga , _
- The ChairI1Iaa:;--ii,_--'V:"&.V ' '
Ste¢1 Autiaaatiiyf cyffizdia' -- _
"I5pa£';Bh:;waIi"'~" , _ 'V ' a " 'V
Lodhikoad ' %
New I)elhé__5l(} 0:33
Gfficer
V' - Qf Publié'"fnstrucf;ions
' V(3}:IVTc»yvi3,'Bliz2giravalhi PIN 577 301
fl."'Parv§§e :
Ma.uage:§_-- Peraunnel (E.E}
' .& Lluinqfiixy Officer
" Pcrmnnei Department
S}'§.iLfVISL
Bhadmvalhi -- S77 30!
"Shimnga District
The Commissioner
Deparmxent of Public Instructions
3
Shrg;
:Nasayan3;§:w;i1::}g
ORDER
The Counsel for the pciiiiuncrs the ‘w
{Head 2: Join1Merno to state that the malicr 11:31’
the following terms:
a. “It is agreed by the Frereiry. E
that ofthe 15 }’e?t;i€iofi¢§rs {rs rmitter.
barring’ DP. 2;
K. H. K.
%$..a%% km’ 15; A&S;§§:. A. 3.
%%%% M fgaé 8z.%:ANa}; A12 and Sam’.
Vféyira the cause title
“i1erém, Vt§§§§’L«z§f¥:e}fTgaffiiiogrlers will be taker: on
xf:’*?§§ % ;*.r3li§ _:’he.’rsr Responfirtf efleeti we
‘V firotri’ and that their pay will be
A. dgygrzwrifiélfi fxed rsoricmally in S-4 Grade
Respondent Company with efi”ec:’
‘A ‘ 01/124/2003.
“1T’hat it is fizrrher agreed by the First
H Respcrndent. that Pemiz;~r:er.s; at St. Nos.
!,3.4,}’,8, 9,10,11,14 and 15 on being raiser;
or: the rolls ofthe Compamy with efiizctfiwn
01f04!2003, they will be entitled to the
firaanciai benefits and other service
3
6. It is fizrther agrea”! I;}: z’a’a§ Peztifiérfiars
“” “x;~r;1é;*s, *;s.2;r2,;2iis:¢?£Irle ‘ia~– Nor»-Eixiecutitzes
” V. firs: Re,£y3;2r§i}g}ii’ Zfomparw.
.. ‘V rredir of the Petitioners at SI.
1,3,4,7:3.9.10.11,;4 and 15 as or: the
».&V:Aa’rrir:g ta duty in Sui Grade in the
Respondent Company shah? be
u écirztirmed andficrrher accruai will £1-e as per
‘ ‘ : ruies ofthe F’irst Resporecieni Companyfrom
otherwise from the Ifirsr Respondent for the .
periodprior to the date oftheir reporting ‘t.:.}.__ ‘ V.
Jury in 8-4 Grade in the First Resgxmeféfit A
company in terms of rhis__J9i_r_:t ;\Iv3}ri” ”
Compromise.
Nos. 1,3,4,?,8,9iI0,1I,}V#’-¢§irdVV15. rf3r:2u{t}’1ey }
are willing to’: wqrk
posted by the and
that they shay we g,ggr:¢«:;u;a§;az éhoice
agree to
standing
-a:afeg¢}r_§;’- .;;;«:~ reffieirtirsgg to duty in S–4’Grade it:
the date of reporting 1!: S-4 Grade in the I”
Respawderar Company in terms of this Joint
xwemo ofCoempromi3e.
‘ ‘ E E2;a:1efl’t.:§)’ivt.<~a.~3: the First Responderzr Campan 9.
* that in the case of Sim’. K.
g. I: isfurther agrees)’ by the purifies V A
in View of .S’§m’. D. P. Hcf}éésir;§’E%’;:}sa§k,~:
Petitioner at 31. No. 2 fr: rf:e’A”cq:£s;§ fl?tZe . «. ”
above waiter, mice’
legal’. represerstatives 22¢}: £3f.’13ii§ff,’T¥.? _L?(‘OV i§
oniy rmmetary bémfiaé in
compmmise and
Gramjiy :33
3ii$”si:l¢1ry in S-
»? » K “;ji¢.*z:{>:t2’ir1gl)2 they
“”” __fe;$:~. p:iyrné?!$””a}:zfer Lffé Cawr’
A of late DP. Hongyxar
” emitied to any other
béiwfir’ Vl2iteA”‘-erfifiriaymerit and any other
_’.g%}{q5}éshwarappa at SI. N0. 5; Star. H. K.
}*ashwa at 3:. No. 6; Smt. A. 5;.
. VaSc?fi?}il’y\*3fiim6 at .941 No. 12 and Smf.
Ubagammewy at St’. No. 13. since having
retired on 30.506/2008: 3};’03/2006;
SGXO6/120$}? and 3s9¢”09/’E006 respectiveiy, on
having atrairéed the age of supemrmuatiofi of
58 mars, ii is agreed that these four
(“9
11
The memo is placed an rwurd.
Hence, the peiiliesn film! by [ht::’pcEi%i(3§}:;–:[‘*.§=
terms of the above. Joint Memo. _V