High Court Karnataka High Court

Nanjunda vs The University Of Mysore on 3 April, 2009

Karnataka High Court
Nanjunda vs The University Of Mysore on 3 April, 2009
Author: S.Abdul Nazeer
IN THE HIGH CEQURT or KARKATAKA. AT   _

BATE!) THIS me am DAY 05' APRIL:.:7Q GQ ' 

BEFORE 

THE Honrnm MR. Jusfxézcrs 3;: I§!;3 EER  

war? panama: NO. 15'-4§'s1g_oos~§s:zi:;s1#'L';:

BETWEEN:
Nanjumia .2  "
Sfo. lair; ii.  _ 1 . 
Sin-cc deceased-.by   _  _V
a.  ' _ -- --
W3' Eanjufiéa
Aged ab0i1t"€}{}__ 3;*:ra1i*g Q  - 

b. Pxaxécgii Kfima«.i"'  ' W

 «'2'

5/0. Ian'-; Sr; 
_.<'sge;1 aboutA26'yca3's

' A 8031; 51113.:/a. N{}.2'288
_ V' * ,Dat_tagai}i''E.I_i Stage
 gr  mock
A  Hagar
'--..4_Mysm'¢ 7}» 23

Patgaiakshmi
, " =».w/o. mo. Krishna
v  Piggcd about 28 years
R/0; Hagan-I-mafli viilags
E'-*i_y:s{.:rt": Disuict  PETETIGNERS



(By 8125.. B. V, Raman, Adv')

AN9 : 
The Llnivcrsity of Mysore

By its Registrar

Cfirawford Hal}

Mysore - srm Q05  "  . ;.;.._3}%.té§?é'NbENT 

(By Sri. S.G. 821aga:a:»a;;z,.:e,dv.)..»-""  

This \V_iii 3?§:titic§:; "§'11g§d.V 1:§:c1c--:=':Az~:ic1e 226 of the
Consfimfign' -{5f__V};¥I:C1}?1.I1g '=f.o'~q11§sI3. the communication
di.i24.'iiZ.20Qf1 {;f'_*.j;:1--C} a;;'a*.,;g,=,r;;."  '

  on far heating this day, the
Court madfi the fQfiQvrifig_;__   -

  . . . . .  

3  T. the husband of the pctitiauer N2:3.1{a} and

fétfiér of Qf.é§_ti€sncrs~1(b} and (C) was working as the gardener

 1:;'1_€'L.L?nisr::rsit§r of Mysoztr, the respondent herein. He

A ‘ _ ‘ ‘1_u3d€rg£m;er heart surgery while he was in sczvicc. He had

stjilhmitted an appiicaiien claiming medical mimburscment as

R

/’

per Anne3mre»A. He has pmduced copies of the 113,ed.ica,3;T’l?3’i31Ts

at Annex11res-B1 to B4 evidencing the payment A’

expenses amounting ta Rs.1,34,3’z’O/~. The

was rejected by the respondent Llnivvérsityé

(3, Therefore, tbs petitioner 3133 §}::;1 ¢hiS

seclcing a mandamus to the rcép£<5I:dent 'icy: the
medical expenses. V

2. I have hcaiflu leaxficéé up’a11:.ies.

3. §n__gn”‘id€::1¥;igaI “:a_z}::7:_ M5949/2005 disposed
of 011 Q4.’«:38.:2er:i 5 Universitv gr Mysore}, this

Cgurt has §:Z1f§:<:{E:dV"tl';¥:% I.?3",1':i*$i2'r:*'1'"sJit3r to reimburse the medical

expcxzsfrzs' zzzsf tllegcfitionétr therein. In the said case, the'

V. Lfggitzfifiity; "taken a Contenfion that it is not in a positiian

{Ci cxpensass on acceuut of its financial

_const"r:aintjsL' -The said contention has been rejected by this

H " " "the University was directed to mimburse the

Expgnsfis is the pr: 'tiomr therein, Following the said

r

decision, this writ pfitition is allowed. The _

University is directed to reixnburse the medical. of

the late Nanjnnda to the petitionefs

medical bills at A1mexums-B1 t9_B_é_i c'?.ig1'1T;t

weeks from the date: of receipt of'Vét..,;§opy cf No

costs, V '_ _ .,