High Court Karnataka High Court

Ms Ankita M Dange vs The Senior Post Manager on 28 May, 2009

Karnataka High Court
Ms Ankita M Dange vs The Senior Post Manager on 28 May, 2009
Author: N.K.Patil
vuuv - suuvuur um I\.l"|I\lVl\ll"\l\al" l'll§.3f'I \...|-,J'.«§'l'¢F U!' KAKIWFKUKKI5 H19" CUUR-7 OF    OF      HIGH C

IR TI-E HIGH CCRJRT QF' KARNATAKA AT 

mmm ms Tm 23% my 0? MA¥?éc:§:xL%F %    _  

ssxvcaaza  J 
nm I-IQZWBLE 1m.Jr_I3*zfIr::iE =i5r.i(.:§s~.»::E;;V 
v:.r>.rw.1-wseszcrzrks gmf    

BETWEEH:    
Lateanamuarby  
SfiY€@whMD!=i'xa#J' A .  ; «V
ha1Img"r,va%3'{&"j;Le£i:m'm}om1ty'_  ~13 
Hc:.i21._fiT%1     
 "  
:AMy3%gmF%m'VV.ikL    

sz%s.%s:aYa %hM'%,aazm,
_ . ..H:::.21_., .;€:1~'?3 .Be'£ai:'t'-1 Road;
..  Jsayalabbxazggfitgram,
' §fi'rIysb.1fe»-12, majcvr,

2. 1»: Aahwmmw       

 f  5ga§§..§Lb¢ut 19 yeara. .. PETITIQNERS
   adv. £01" mgm 1:: Prasad)
 v V A .'*  Phat master.

  ' _  =,_I&=§-;;--s£ara Hmd Past am,
'  My'sarm~5'?3 1301.

Th: Post Maater Gm'1c::'a1,
South Kamamlwm Rwfioxn,

 5fiQ $31.

Tim Chi¢fP%ost Master Gea1¢ra1,
Kamamka Pasta} Circzia, Paiame Re-sci,

 56D {E}.



.... .  ........... -... .mm~m..-us.» ruur! LUUKI Ur KARNATAKA HIGH COURT OF KARNAIAKA mag cog

4-. State Bank crf India,
P B N'a.204, Maflfllmrm Exilfi,
Haw Sayyaji Ran Rand,
Myaarae-5'?{'.3 824$    V

{EySr*i R Kstliwal, CGS,   H3,  '  V   
3311  .5§V. f9rR43  _  

Tflin 'Writ  is-1 11;:-LIE}? Axficlss 226 and
22'? af the Csnsfitutjari 9? mg, p1~aj5n';i;;.m d"n-act the 1*
twp-ondmt. rm;tr%ani11_;.gr.. from mm
any acfion   the irn.t¢¢~est
that had  :.:r".n:i.=%&}*  the PPF amun
  »  if any) 
Ho.1G002C"5'i:::'}€I;h¢  a::f_M  Dame cupemd an
1.

1CJ.1§¥8ei”»T.»ai;:1:i t§:&”i= :::f”fvi”‘ Anltitm Dange beairm
IIos.1{K3l?I3′?’?V’e.%;2stmd”«:3fi,V.&S.’12.1’99() {mirmr awn new)
‘rim 4453 him permmntly firom
r $.§w “that has awruad car which is
gofnéxgvmaméwmzeaxitlmfizrxdslydqintlmamunts

A” A. cant:-$1.m’n:’m, 1f any) fimg

. iifiza, i{?;O€Y£{)§w~ in the name of Aahwin Dange op-mad an

‘1V,T17G;1S’!3~$ the mm :::f M Arzlcitha Barge beafirmg
~R’¢’:::–..,i’wz’;1″;§_’*’l3′.’_’?’T..’.:¥’;3-tenw on 13.J.2.£990 (mimr even nzrw}.

z Petitiafi coming’ am. for pramumw’ ‘

‘E’ gnu? ‘LE5 day, the Cmsm: made the
‘ Efiiéawizwg:

SHEER
in the instam mm, thfi patitisncrs have mmht far
a mfianms ta fix 1* raspondm: :*wa*a*airz?m him
fly mam tafifi any asztign whatswtm aimed
atreae3vmE@t1meimermtt}1ath.a(éfi1zufi::rma3a’

I,
A

zfwwwwwfi

-* =-vv-H W ‘mm-Hm- “Iv” N-VI-“!–‘}.rr uumwmnma mun Luuxr or KAKNAIAKA HIGH CODE? OF KARNATAKA HIGH COUR1 OF I(ARNA’rAxp H35:-4 co|_

aocma in thr: PF? amounts

contributions, if any)
of M Ashsvm Darge upwfi
mine zzflsrl Ankitha

an 13.12.1990 mw ti;-S V

2. I ham heard mmga % a fer
Pefifiimem .. ” ‘a fior
.v –j .

3. prayer aaughi for by
the mt pefictfion izsxmlfing
unstiar firficlse 226 at’ the

i3«g$uz1~;z:%{fi$.1ii§.;i11uf India, it is awn that the petitinnm are

the relief rwtrairfi firm mmmenfi

any actian whamamm for ‘ the

‘ir1t¢;t’m§i that has acscsruad at may accrue ‘m the PP?’

tbs: wziwa-0rd:’11ar3r jurisfictinn «sf this Cami

under Arnhlw QQ6 and 233′? sf th Constitutinn at’ India.
Hnwcwer, it is c}a:.r% mat in mane: thc respondm

w’a”mtormvm’tim§’1flermtthathasamruadinfl:asPW’

AM.

J

5′