High Court Karnataka High Court

H R Veerabhadrappa vs Mr Venkata Reddy on 8 September, 2010

Karnataka High Court
H R Veerabhadrappa vs Mr Venkata Reddy on 8 September, 2010
Author: J.S.Khehar(Cj) And Chellur


EN THE MESH COURT QF KARNATAKA AT BANGALQRE

m’:’E:> was THE 8’55 my 01? SEP’FEMBE_…R_.’ia?fi}:.A« Ah

PRESENT

THE I-§ON’B§;E MR.J.S.KHEE;A§;::{_:;Is?1f,~, – f ‘ %
H(:)SA’£}{§R{}A._”E’.Aii;J,§§<, " _
CHHRADDRGA. E3'IST§i;E.§f'iT

– %% ‘..COMPLAINAN’I’

{g’:’*S§2if £:,M.:v:’::mt.;;1DHAR mg

1% V « MfS.§~3T€{EERVANGA ASST’S., AI{)VS.,_}

M§€1~.VENK§§TA REDBY,

THE~~MzmAG:N<:; DERECTQR &

MEMEER SECRETARY,

« '_ .<g':;<::=':~e1:sm:\i CADRE GOMMITFEE FQR
'I.P}'€:_EMAR'{ C0~C)i'~'ERATf.\r'E

i'5&CxRICULTURE A393 RURAL

' x V' 'QEVELGPMENT BAE'~§KS 1% KARNATAKA,

ALUR VENKATz% RAG RQAD,
CHAMARAJPET, B2'%_NGALGRE–~563 018.
Ps.'C3CUS£*)D

(BY SFEI J.G.CHA§\§DRAM®H1§N, ADVQ}

'W'~*'."3.3""fi'*

mzs ::£:<:: {S 911,523 EENBER SEC'fFiON$ 1%: AND
12 me' WE: C{}NTEM?'F <3? (team AC3'? PRAYIEEG TC)
SFLGW CAUSE mg Ac: AND PEEQEZEEED
A<:mNsT TERM EN ACC{}RD&E§CE WYFH LAW; }%E§""{'}i';E3Y
HAVE Q(}1VE'Mi'I'i'E:'EIf} AN gwr GONT§FVV’~Ci(§L3′}€37i’

ORDER §}ATE{} .15.t’:’x2@9§ PASSED EN WRETV APETXTIQN’.

M3. M48 1/gaaggswreasg VEDE §aN§€E)X{}:*5iE{;$., ‘

“£3313 <;:{:ER@s–%’m;sk’Q3355, %

09115:? JU’S’£”£CE: MAIEE THEE £ro«_;;,:ai)VviNG:_.%% – . . . .

J.S.§{HE2.”%~IAR, C.J.{e;;+a1;

L6é3}I’I?.~€:7{§: ‘ Qéfiifiiahxantj petmoner
dares made at the hands of
the {%i€%”‘::esp0n<ient, that gratuity
E"1asVV:i;. u3;1d§=:r €112 i3I’O’£?i$iOI1S of the

PaV:s:ne11%:”::*fV_{3ra?mity éiiéffi, 19?? aid has accordingly begn

V’ . :=4$:.Iéas:%é’v%– is %;1?§é”‘s::€::5:z: jC)iE1i§”:83§1t/ petitiaraer. He, however,

additian 110 the paymeicxt of gratuity,
accaunt af delayed 13333111311: Siwulci aigo

hawftfiés ha réleased to the comgfiainanij petiiiener.

‘ 2. £3 £3 irtztzvi passible far us :0 accapt the instant
CO1T1§€E”ifl€3fl adva.-xzicewfi by the ieameé. counsel far {ha

Campiaiilariif p€1Li’€;§OI1€§1″ Firfifly, beeause ‘there was no

Such <iirectio:': in the orfiizr datced 15.6.2089 passgd in

Writ, Peiiiiszia Ni}. E4481/288*?) and secomiiy, be¢'av;is¢:f"~§;z

S:fi11ivz13amL33'€h§»*'$ cas€G'*€f'€;:mc% ":0 in the-;f<f:'1"€§€:f' "a1'a:.é_& V'
1:'3.6.2{}{}9) <:om§1ia:1r:::: wherecfv-has–heazfi sQfigh_§:,V'atj'«.fi*ie:
h.a;:1ds £3? file C0§i1p§aiflafiEfp€§}tié}i3€i7,_ W¥fl1€ .,(1ispoS'ifig.v'Gf._

a azrzig apgyeal prefarred ag:2iz §'I:$i t}ie.. 70:f;i{:r Vj;;§d$;'$éd in V'

S1"i':1iva$a;11u:€'i1'i}"8 €'~e;c1~5L_€' PEER: V¢[§3%f3¥§"§?]F3i}€§:€."-Aofvg imeyest
requiraci {G E36 paid Sigiéc As such,
saga fzzzzi @3113 of the
as deprivation of
ir1ie1"§;$ t'i$"c§§i<§{:é;§?;é.:!,:;: ' ' » A '

'Si3'i{:§ E:amp§ai:1ant/ paetitiolker has

adiggitiafily g%at:1i€§* calsulated in {ii3I'I11S cf the

r§f«{}ratuit§y? A<:*£, 197?2, We are satisfied mat the

Q§*%_': :f ihis ifiiiéuréf. <31": .1Ei.6.2Q{}9 in Writ Patitian

N6";-.¥'Mg8' E-$412609 baa been fufiy samplim with by me

4' ' = accuséd / mspozidani.

4. ‘E’h€ instani mnternpt pfitiiiflfi is accorciifiglfg

” -<1i$p@sr-ad sf. ?f()C(3€':di§}§S %,:1:Lt:iat€:d ihrsmgh 'aha instant