%i1I'%;;W%e:?"§' %;.W Mmmmmfiflm WWW E;m».,z«§m' fmm mmawmmwaa mmxm mwmm W? mmmwmawmm MEWW mm;Me;: M?' F:W%L2>éZN§M4§%9?%% maasm mwmm my mmmmmmmm wmw 6».
mm: wins an 29*' new or my; --
nnronm é
'1-as mwnm am. JUSTICf2.VI!i?ifi'i?Afl§
mrr pmrrzm':a:§';--V2o794/2oa9'(1,?és3M
BEHEEEQ':
RANCEIAH
s/o sax. _
mm mm ';s:s5
R/A as ~~?.'A'*.% '
;. ms:
em-Ha Imar.-:c.% %
" pzurmcnzm
(By kézi .: E__ Jwv 3
" X V or
* cn=+opsn.a:m:vz socmrms
.0 mmrm,
v5Ho.1, ALI mm now,
-560001.
2 THE $33 QECRETARY,
IEERQVETAIGL $'f£*fi'1'B PRIIEARY
COWPERATIVE AGRICULTURAI:
ARI} RURAL DEViL€JF&~l"£' BAHK
LTD. , $l.'P"LOYE;E cmm CADRE
as «rem-a-1:
» W mm %jw,?i«*F%$!§"fiLE W mmzwmm. W»::..:w*~§ mum W mgrmwmm WW mmw W mmmmm WW2 ammm W mmzzimm WWW
nmam:.om-560013
{By an .-. Jasmma zmmamrr.
sin: 9 2. rnnmsa, mv»r«on;"'8§'I"I'Is"E*vvt!:£i.E'§ smwm
or rm 2s'rI1'xm9¢Exi%'.»;accor<r2aa1ccn W111!
1':-m pmvxsxms orV_ s;c*1fI5m--"'4,i% '~bi1.~§ f2:m Pram or
smmrrr, :§.%9'z2 a.1?iIéI;~ 'sz'1'r::.m«r1' mm
was mm at nm
mm m-
§E;'%2;.% on E03. mnnmmr
ms mt, tum comer mm
ORBER
Ipatitian, tha potitianoz: is
AA Taaékfing for iaauanae af an writ of mandnmua
H 'V..*':¥"':'% mmmw U?" Kflfiwflfiflfifl MEWN %
the Payment of Gratuity Act, 1972
settlement that was pxnvazuinq an 4_
or the retirement or tho.pati4t1cfi$§'j;".'T'.'fi%"
2. The petitioner:
31-3-2002 £.m. },. at
auperanmxatien. with the
sacmui at the time
of paid gratuity
equi-wa.1:§n;£ According to the
'pefiitiénfifi'fijhwa =;§h iantitlud to 20 months
oquivfilgint gratuity am pm: the Payment:
E_:$:§tx3gity..__...Act, 1972 as Amendad by Act
' ;.V"'11AfvJ,:9~9§s:f:¢':1E_ the Payment of Gratuity Act stating
in applicabla to him as this
éanfzgdjy act is man borwfiaial to the owloryco
L' 'Hausa to: tan :r.-nauscxx that tbs Central. Act
»"§H1:sva.i1s over: the state Act when berth cf them
deal with a particular subject. In this
xagazd. the §etitionu:: said to have given
W
rcpmscmzatioms to tho 2"' respondent.
the reawudonm-Authatitioa have not
decision to aottls his banezitg, ‘
ii! filed.
3. Heard tbs the
respective partie’ s’.’
4. petitions: _
‘B:L#:i:sion Sench reported
in #1 the case of mm
§tJ’JNfi-IA %~§-e. v:E”2R!I’ILI3E!¥.S & crwans
…. A1~w’.l’I-M. as well an an
mutt. when the petitions:
on 31-3-2002, the
‘to the Gratuity Act, which aama into
V’ 1998 is applicable to the can or
Atfaefl petitioner: at: the time of aattling tha
As such the rapandamts-Authoritins
mwwmma vww wr<wwm:.wéMx&Mwe.£%, ma."-;«a°~a WE” i%,§«%;§ww:mu-é%;§<2$~%. M§%;;s»m §;;€;Mm"K W" gmwmmm. Hmm KQUW KW %'&W%Mi&Wa Méfiw ¢i'."1'®Em§%"%" WW E{fi.&§'%§%"§'a%%fia §*%%@§"€ 4
ought {:0 have nettle the benefits as per the
W
entitlement and also as per: the
By virtue cf the manénentg the
01 gratuity payab1a .~~~ 3.; hg1' g3 V"g,«'d:_: fig.
113.3, 50,600/- 'and that}; %%'&p%¢:é:m&%% .:",va€l.VV1tV{:*~..j:q'v§;z§z§u"a
ratirad utter the émgnqmaat egg; ififiagroréé
are entitled to… .' 'in-..v:iEow or the
time, the by the
patitiansx at Ap#§g§x§§¢;§§-¢5fi§ida:ad by tbs
sacond; accordance with
law «Eat . 5i%%a1ii§a 1':.'" <
5.. -j!:4V1:.’3,7sv«::§atit:ix1 is allawad in
o#&6r…..§aaacd by the Full Bench cf
£a1§Teau2g*;e§bztea in ILa 2003 Run ¢s5s.
§3éhfl€
Iuhhge
mph;/–*
mwmmm WE” §%m&M§%.m%&%¥m%l% %~§?é%,M”§ fi..m*:%:;m Ur mmmmgmm Méwm mwmw aw §¥é;fi’5§TKE”§§émK§R¥’§§V’§1m§*. §”%§%;§l?”*.! QM.-W§’§1,.JJ?l%ll ms” .w»r«m%mu.«mam wzwm wmwm W?* wamwmgwmw mwm Ia.