£N THE HIGH COURT OF KARNATAKA
CERCUiT BENCH AT GULBARGA
maven ms THE 29"' DAY or JULY 2008 »' %
BEFORE
THE HGNBLE MR. JUSTICE s~:;:<.pm, % VA
wnrr perrnon NO. 13230126075-nEs;%%%% = %
BEEWEEN:
1
' - R €;¢'H:s1c0£:
. so CHANNeAPPA.
KRAMACHARI
SIC KATTACHARI A _ .
AGEDABQUTGQYRS ~ ,
RETERED secasmzv OF PCARD BANK i.TD.; _ AA . V' ~ .
DEVA DURGA RAECHUR. -- V g ~
NOW RESIDENGIN-
HOUSE No.84?-'E81I£d_7 '
ViDYANAGARF{A|C1:F1.$R 3 ' -
SANGAPPA %3U£~i£73+*xP¥3A 'MULE=.ff-- * , V'
s¢oKAR:sAs.gPm;»'«_V _
AGED A.BQU'{6¥_YRSiI::,
RET§R{;'D SECRETARY' QF PCARD BM-EK Lm,
AURADVBIDJ-§RDEST."'v-_» = _ ' -
NowREs:amvs;)'
AND: ' ' "
1 THE REGISTRAR 0F.CG-OP.SC5.'.!£§TlE.'3_ 'T
ALtAsKARRoAD.--_ S
BANGALORE 'V --.
2 THE cemmcw CADRE <:;<.;w:Mm'.EE
REP, av ITS MANAGER «.
sEcRETARv__PcARo 'Ea:-.A.N:<= . .
ALUR 'JENKAT HAO ROAD _
_ T _ A _ RESPONDENTS
(BY SR_£.P»’!.t(UTTIiAf_§; AG)-‘a FGR RT; SRl.G.R.PRAKASH FOR R2}
THREE WFZTT PETITION IS FTLED UNDER ARTICLES 226 AND 227 OF
THE »CO?–3STiT.UT!Oi*»!4V SF TNDIA, PRAYTNG TO CALL FOR RECQRDS
RELKTTNG ‘f”‘:’~!.E iMPUG’NED.QRDER DT. ‘H.10;2004 VTDE ANNEXLJ. PERUSE
THE SAME ANDfDECLAF3’E THAT NON EXTENSTON OF THE BENEFTTS
‘ VUNDERTHTE F’AYN§E§1T5’AND GRATUTTY ACT ‘T972 TN TERMS OF THE
D-ECISTONS OF THES H=ON’BLE COURT TN CASE OF NSSRTNIVAS MURTHY
AND OTHERS W5 THE REGTSTRAR OF C0-OPERATIVE SOCEETEES AND
_ .{}TRE.RS TO THE PETETIONERS, AS DTSCRTMINATORY AND UNJUST BETNG
” VIOLRTEVE QF .fiRTiCLE 14,16 AND 21 OF THE C-ONSTETUTIQN OF TNDTA,
C ‘~.ANDT3iRECTA R1 AND R2 T0 REVTSE THE GRATUTTY OF THE PETITTONERS
UNDER ‘THE PROVTSIONS OF THE PAYMENT OF GRATUTTY ACT 1932 BY
r’LPF’LYiNG”l’HE DECISTONS OF THE FULL BENCH REFER T0 SUPRA AND
T “*A.S”CL£iMED BY THE PETITTONERS TN THETR REPRESENTATIONS AND
S Pf\$<-S.SUiTABLE ORDERS FOR PAYMENT OF ARREARS POSSIBLE ALONG
WTT H 12% INTEREST FROM THE DATE OF RETGREMENT TILL THE DATE
Aeasmvmemr.
5
passed in Writ Petiticn Nes.4892~4900l2001 (S-RES)
(Sri.N.S.Srinivasamurthy And others Vs. The Regist;af’-g§f~.V_vv
Co-operative Societies and Others) and aiso
dated 18″‘ August 20% passed ”
No.£-3924/2006 (N.\/edavyas and Otii’ers1’_\Js: Regisirgf
Co-Operative Societies), produee§”~.et
rmpectiveiy and far the i’ea;_sone-‘stefeéI”ti3erei’h;”wi*tii the
foilowing directions: 4′ V ii i’
(i) Writ petéiian riied Lay tiifeipaiitiiasaers is
i
(ii) ,grder:::”‘d’at.Ved’ 1″‘ October
ieiiagairing –N:3.RSRl277IXMCl
2¢o3–o4i-5 iS’efei::y:”qiiashed_
(iii) _ _ Res*;po_héefitsA’are”‘Hirected to extend the
Ebez1%efite’ ‘under’ the Payment of Gratuity
_ in favour of the petitioners
‘ the same wiflx effect
_ fra:7§.i’~V’21.4.20O5 and accordingiy revise
” gratuity payable and also award
AA interest thereon if prescribed under the
Act.
‘ ‘”‘iiv) The rmpendents shat! release fiwe said
benefits within a period of four months
/4»
Ni’
6
frem the date of receipt of a copy of this
cardeai