ix} Banga1ore--560 002, Represented by its Executive Director. . . . RESPONDEX1"-«._4i_i ' _ (By Shri.Sundar.swamy Ramdas, Advocate) This Writ Petition is filed under of the Constitution of India prayirig to quash-- the o._rtierv"dateid 20'h'*¢p April 2000 passed by the disciplinary authority V-i.dé'..AI1m:'Xur6-- E and the order dated 25"' August'2.000_p passediiby 'the¥§Appe11ate Authority vide Annexure--.H andr'gi'atit-- ail-;conseq'ue.ntia1 benefits including service benefitsaiid c:tc.,;;i. " ' " This Writ .Petition"'corr1ingo»n this day, the Court made the fouowing: R A. -- The pait.ies' and theiriicounsel have filed their joint memo settiemeniti.WThe terms of the joint memo are as f_o11_0\.«ys-:vi F .. ' V i ii' i-, Petitioner has filed this writ petition for i gijuashing the order dated 20.04.2000 (Annexure M E) passed by the Disciplinary Authority imposing the punishment of cornputsory retirement from ' service with effect from 02.09.1985, the order of Authority dated 25.08.2000 the Appeliate (Anriexure -- H) and f'()éa direction to the Bank to to" 3 pay full salary and allowances from the date of suspension till the date of superannuation with interest at 18% per annum. The respondent had.--__
entered appearance and filed statement of
objections on 27.08.2002. When the matter__:§_tood..’_’ ‘ 0
thus, the petitioner approached the I
stating that he would withtiraw’ttheipcasejifpiarid1
requested the Respondent ‘ftheff”gratuityi
amount and the Banl<s"c'erttributi-on' to Proyi.cien_t
Fund. After discussions theiiparties have &ar1*i':ved¥:at
an amicable setti'e*:t_1ent,."thie 'te.rins"of whichvarevv as
"underfl-
That the’ ‘pt:-t.itione1*_sh’a.ll’withdraw the writ petition
havingtbeen’ ‘:;ett”l–e_d out of Court.
That’ ooriot€que’iit iipoit withdrawal of the writ
__.ipetition, th’e—-res«pondent shall pay to the petitioner
V an’«a_rnount of Rs.54,l80.83 (Rupees Fifty Four
A One Hundred and Eighty three paise
consisting of Rs.15,493.05 towards gratuity,
” iI?.s.38,686.98 towards bar1k’s contribution to the
“provident fund account. The petitioner accepts this
amount under this settlement foregoing his claim
for any interest whatsoever.
The petitioner has already received an amount of
Rs.20326_30 as his Coritribugon of Provident Fund
4
on 07.11.1988 and PL encashment of Rs.3431.60.
No other amount or benefit is due.
(:1. The petitioner accepts the aforesaid ca1cu1at–i.orr.’__’_i’11;’
and aggress to receive the aforesaid .of_
Rs.54,180.83 in full and f1na1tisAett1_e;nei.i’t of4’ai1:iii§,x’ –
claims, against the Bank inc1tu;1ing’tehe c1’ai.rn.’rriat1eif-..__ A1
in this writ petition. Accordingiyfthe B.-a–ii}.:r vhais
agreed to pay the af’oreSaiit1″s,um withir1’Voi1ie
from the date of . dispo,s%a1– of’-.th’e.._writ petvitoioniin
accordance with this joint rérievriiof’ A .
The petition.i–$a’d–iSp0§§ed .ter~tri–s_of ti:iejoint memo.