:1»: m 1-'I"I"f§i'I L".""T or Ifi'.FxW"i'.FxI*-'E "-1: B"""ww"'G""
3.?'-*':'I'.':'$E *"=ms '1':-{E 02"' DA: me' P.PP.II...~. 2993 1.
5 5 1!' an 11 1:
1'&aha.*m.%d Has: Ali
SEQ Knhummad Ali.
Ago: $4 yaaza, »_
Ex-Conductor, T.Ho.2i$%, _
Eangalnra Hetrapo1itan_j"
Tnanzgazt Qe:§e:a:igu+-f=
Depot No.1. K,H,'R¢md,:;} V __
Bungalow -- fiififi ;T-:.L'3'.E_"i,.V _ '
R.:"gt 1-$f»::a.".1'9,.::"&1f:_"'---.1-iI'&'L.fi;'.<_:-., ' _ ' ' A
1":""' Gross, l.'V""»-.E',Loon', .. " V
Bangal-rsige _"'_ . _' . . .PETITIONER
my 5111". .v%.'V%Mi;2é1{si§I»z% :::w:i;nAIANA, ADVOCATE)
mm V "
5 i,4Tfi§*H&nfigi"§Hfiiréctor.
_Im;jg,mlc;rre;V"~!'I_etrup<alitan
' "1';ria~:.ss;:;r--~;srt =t2Q.z_goration,
'K I?.a'&d.';= Sbanthinagar.
E»ar':r_.,_~*.-:.-;.,"!~.::.r.L~':l_.;.= '---- 559 02'? .
Thr-. 'Dj.'#isional Gontmlier,
A'Bar;galore Metxopalitan
" 'T.r&hspmrt Corporation [South] ,
",K.Hi.E-95.6.; Ehanthinagnnzg
" ___7E.-arngal-are ---- saw 027. ...RESPONIJENTS
IIEY SI-IT. H.FL. RENUKFL, PsD"?OCATEi
fiaenxcxzeci fiounael for 'this
91.3. I-Ins.
'E1'1_ig flzit Petition ia filed
41.1:--3 -u
"'I'I-ma"-' .a. Cl\fi~ Jar
Articles E26 and 22"! at the t':on:5tituti'§:.m,"c'2:tjE*._
ta direct the reap-'..*.-1'.:.m:.*1.e.z.'i'1*.:'.'*':-;*«..'_'i.:--£_.~" r.»
conaindar the applications of the pat;~i_i.:i¢z;é'rK H
dated 21.09.2001, 2""i'.ifi.2fJfi7 a11d'_--'aZ'i.:1_§:ew."t.fhei
lagal notice dated 2 I5 .11 . 2U£)"!j'éi5"'1:.ar..'Amxdsiurafis
'F', 'G' and 'H' respectively ten? sTs,ttI'eme'111;
¢£ mtixement benefits V a.1:..E1.=t§.;: *.hag..1_r1;1gj' ». :t_:1:;3'-- '
petitioneuc.
miss writ Petitien...i '!1f.;;.,i,4,~r' ,7 :9;
Pmliminary Haunting' __1_:'1'r':ias."Ac1.+,_ry',' Court" made
the fol1c-winI3:- - L A.
Stat. §I".;?;.__ L'iIIé;:::I:1§:1W counsel is
dire~'::'t;.eci -- tr:-_ ::;1ot-igfiaiy' for . ..t!ie respondents .
‘Ifha ,.I:ai’a;:§:4’V.’.aought for direction
_ V15 :3; 3 _;§::£;w:::,_side Vhia representation and
1@g”a1 notice datad 26.11.2007
V _p::¢dii’s.1a<i._ fi't""'fiarme:¢urea 'F' , 'G' and 'H' .
thmz, this Co-urt ham is:-auevd directions
1152 to use of 1993 dated 3.9"
Aurguat 1996 and the said directiun. in not
I113-n
canrpliead by the respondents. The patitionrst
filed a cnntampt flame in CO1′: Na.
aai-1:1 Contempt Case was diaposed of
I’.~i*a’is:i.»:an Bench on 29″” Auguaf:'””‘2’00’jr
the p.a,_..ent tsf 11s=16,«’I§I;1!-;:”.__
iimirt -Fiifilfi cg; vs libiartar ‘””‘ *””‘*'”
ta V-the “§::«.g…Va..T.ij;’Or;i.;*= 4′:’V -3
mark -nut his ram’-e~;;j,r. ‘A.”t.:’;’i:£§..t_eafétdr, the
patitinne: gave to the
C0:l.’pc:aJ:’:£Lt.i cm or the
patiti-3-HE: Sgearsaining amount,
vt’,.;ir.i”i:,r-‘V§ii:i.-s§é*z;t aakrmwledgaa
ray sea sent ationa. _ 3. agal noti an the
‘A ‘i:e.-zixrp-+.*’§.%«_j1:’\’a1:»._..1’,_s::urI.t_ hast” ‘:1e–t”been conzaidrad.
3’I%;”._”-[‘1;.ga”‘::i’1’g;*:s~;i Vfféc:-urzstel for the Corporatién
.subm.{‘ta ….’:t3:.tit, during the pandancy of the
¢F.rc.vcee<iJ.nga. the Gorpc-ration has mad:
péyxruent mud in View of tha same the
T –«.4'Vcr;:i;i§:;c1e;:gtion of the representations does not
.,m"_"
nu’…
#1. Since the fliviaic-n Bench has given
liberty to. the petitioner to work taut
Imedy in accordance with law
petitianm: has also
ravyzcearentationa; which are aclingiv-1}nedgé’:2..t.b;; «.th-§~..
r%sp¢=:~i:’.u-ants. It that i. ‘.23.:-:~._
was required tcf.~.~__. Jtsaici
mpressantationa. ::C::3:t§1:’;:i’,_,_ .::ViV:*’:’_:.._Vaguggfifipriate to
iemue a Corporation to
12¢3n5i=’.’.itBJf2″‘ Vidil Annaxurns
‘l’fl;’I’ -I.-.-.1″; ax-‘.4 ‘Inf M
J. M VI .x._s uv ~
E ‘H..;-g.n-n_.rniu7y..a-l1’1n.Ju-‘kl’::9 $I1n.|-n. I’_!l’|IO’: ‘I U|.)\’F” III’ J\IIu 4 3
_. 0 -E55-‘v5-‘u-‘F-In’:-uI»¢In..I. J»}”._;r’ Enid-W ‘uH’.IunJn Ly Ital’ In-J: I-Jnklul-I -uL§
A”:a,Vl».L§w»§§i.._v: respondents – Corporatian is
di’i=sa:éhte~’i’V finfiurxsidar the representations of
the ;_:.£et.i”tit5iier produced at Anne:-turns ‘F’. ‘G’
Vviévithin three: months from the data of
«[2-.f ca-py of this order.
F’.};av/- S5 .1