High Court Karnataka High Court

S Chandramohan vs India Tourism Development … on 21 November, 2008

Karnataka High Court
S Chandramohan vs India Tourism Development … on 21 November, 2008
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA, % 

DATED THIS THE :2 1st DAY OF Novgmgigg  .     

BEFORE

THE HONBLE 1VIF3.,J1JSTIC4i1'iI}_"}§-¢BH.I.;5§;Ff'.P?§$A'  

   

_B.§t_w_.e_§.I.1_; V ..
S/olate       
Aged about.58i_y*§;farS;'   ._  

72,     
Talakasrexi HG:xsi1:1g.Layou_;, _ _'
Bengalooxuz-+560k092. M u A

2. Gi:V-£311 

 . é_ S/c§*;ii:1t¢
 Aggzd abom 54 years,
7  H.ote1.A-sh03_<;» ' --~ .


Benga1oo;fu%.--f_--;fi6O ()0 1,

 _ 7.3. Rfiuthupandy,
" V.  VLS,lo.fV.Pa1'n1an,
"  '=Agcd about 53 years,
§ -_B;~_3f':', Kaveri Layout,
  Main Rmd,
 q _ » Mariannapalya, Hebbal Farm,
 , fBengaloom -560 024.



4. Pkaraachandran,

S/olatc Parameshwaran,

Aged about 54 years,

Executive Chef V '
Hotel Ashok,  
Kumarakrupa Road,

Bengalooru -56O O0 1.

5. Samit Kan},

S/.Av1:ar Krishan 

Aged about4O yeaI\   7 _   _ 
#202/42, Bluebell  L V   
VII Cross, Atmananda Colon; f  " 
Bengaloortl    

6. Andrewiflsicilz  _

S/o.Hei3h.1;i"n_Foii5g,_ ~ 'V _

Aged a1bout14i§,_.y¢a.*fs,   V _

Executive"ChefjG£,4I%  = '

Hotel As"h_ok,% '  '    

Kumamkt's;1pa.Road; _ " 2 

Bengalooru 1; ...\Pm*m0NERs

, »   Adv.)

_a;u____-«..:_>__%;':%

 _  1. Ind.ia";E'ourism Development
  VL"CoI'po1:'a'tion Ltd.,
" ._ Haviilg its Regd. Ofiioe at
f  Scorré Complex. Core-L
   #9: Lodhi Road,
.. " "New Delhi --1 10003,
 Rep. by its Chairman &.

Managing Director.

V.



2. The General manager,
Hotel Grmld Ashok,
Kumarakmpa High Gmunds,
Bcngalooru --560 00 1.

3. Bharat Hotels Ltd.,

A Company registered ,

The Companies Act, 1956,
Having its Regd. Ofiice at
Barakhaznba Lane, .  
New Delhi-110 001,  ~  r
Rep. by its Chairman & '-
Managing 

(By Sri.T.A_,~.
Rae,»  for

* e I';   .RE:§:PONaENTs

:2::~:.2-;;eem1
eem-2 and R-3.)

 'WV.P. 226 of the constitution of
India,  iinpugned letter dated 18-8-

 .  20GSi:.i$§};ue;1 by  the first petitioner vide Annexu:re-
_  n ,   the respondents to consider the

A’ the petitioners and extend the benefit

of ‘fetirement scheme to them as per the

‘V 27-» 1 1-2003 vide Annexure-L.

._ ~::This W.P. coming on for preliminary hearing in ‘B’
V% _M(}§roup this day, the Court made the followingw

this Court in W.;P.No.5791/2004 has

petitioner/\ 30 was an employee of. ..H:<}£¢l=.. As1iok,««
Bangalore, has no status of an 'df ': .V T
Therefore, in my considered view,' —jfno 3

this Writ petition and hence, it is be
1 1. Accordingly, it is aiss;issc,~¢i;Jki

% Judge

Bss.