W.P. NO. 1 1598/2068
IN THE HIGH COURT OF KARNATAKA. AT
DATED nus mm 413 DAY or ssrrmmmn .
BE!'-'GRE V
mg HOIPBLE Maausncn,
WRIT PETITION No.11598:/2GGR.:1'(S:TRi
BETWEEN:
1
K H mesa SIMHA
3/0 HANUMANFHAIAH
AGED ABOUT 59 YE_Af?S _ _ .,_ ,
PRESENTLY R/AT RAVISHANKAR Nz1,;mrA«.. _
c K PURA BADAVANE, NEAR'JA3NA.S_A'G5RA_'..
PRINTING PRESS. CHITRADU RGA ' "
cPPRAKAsH;i::%»i'V _ '
s/0 LA'-TE C__H'--VPR.AHA_LM3A mo'
AGEm;_Bo:,:':: 59 YEARS'- * 1
PRE$_gN*rLY' 295:' no' 1__4:+;1 -. V
D§iAR2\tI1'a§3i%IALA";VROA'D.V.A' _
c};1TRADU'R'Ga _V5?7 1' » 1. _ -
PETITIONERS
(BY SRI OF
" V' AHD:' {'
" ~ : ,£--3ANGA,LORE--18
{RESPONDEWPS SERVED)
A '~.I?UI_?;AL. DEVELOPMENT BANKS IN KARNATAKA
M/S. 32233 RANf_}AASS,CiC£ATES.)
T "TH'E.:_l\§$¥s€I§3E§§ SECRETARY
COMMQNVCADRE commmas FOR PRIMARY
.'$O*OFERA;FNE AGRiCUL'i'URE AND
A.LUR VENKATA RAD ROAD
CHAMARAJ PET
REGISTRAR OF CO~OPERA'I'IVE
SOCIETIES IN KARNATAKA
ALI ASKAR ROAD
EBANGALORE-01 RESPONDENTS
_ g _
W.P. NO11598/2068
THIS WRIT PETITION FILED UNDER ARTICLES 226 85
227 OF THE COI’~§STI’I’U’I”ION OF INDIA PRAYING T0 DECLARE
THAT THE CAIXEULATION AND PAYIVEENT OF GRATUITY TO
THE PETITIONER AS PER THE ORBER ST. 26.5.2007 AND
ORDER ET. 03.152200′? VIDE ANXS-A 85 33 ARE CONTRARY ‘TO
THE PAYMENT’ OF GRATUYIT ACT, 1972 AND THE DECISIONS
OF THIS HOWBLE COURT IN THE CASE. OF SR§.N.S.SRIN¥3fASA
MURTHY AND OTHERS VS. REGISTRAR OF CO~OPE}%-A’I’I\f}32
SOCIETIES IN KARNATAKA AND OTHERS PASSED’;”IN’-«WRI’i’ ;.
PETITION NOS.4892-4900/2001 ET. 17.11.2003 ANI3{I§2’I’C…,,”‘e- I
THIS PETITION comm; or§,..,r1?oR j§>1ReI1.:..ti~.1if~:Ar<Y
HEARING, THIS DAY, THE eoum' MADE THE' eopwwrm;
Learned counsel for
submits that the writ. by
directing respondent N I petitioners’
represegiiaitiorrev of are produced as
Annexurvesufi I85 no lwal impediment in
directing reedjfioriderjt No; to consider the p€titIOIl€:I’S’
I i’epr*eeeIitatiez1s in eeeerdanoe with law. Aooordingly, I
order”.
A*—.._iV2e.s§po’1;i§:ie11t No.1-Member Secretary, Common
‘ for Primary Co~operative Agiculture
A Development Banks in Karnataka is directed
~V’:.o-deonsider the representations of the petitioners at
A I VAnnexures–N 85 37′ in accordance with law within a
WP. N01 1598/2008
period of three months from the c1ate ‘”—-pf
receipt/production of a copy of this or<1:.=:r;:"
petitioners shall produce a copy of this _
with the copies of their
respondent No.1 to enablq. V'
accordance with law. . V V.
Petition disposed