ms;
A
TEE rats}; C.{T)UR"f 0? KAR.E\§A'1"AKA AT BA?€GALOR':Z-- I i ' "
Dated this the 31*' day ofmarch, 2099 _ H H '
Befcme V _ _
';'1FIEHON'BLE MR .IUS?ZTCE HLi;;w:4}31 :Cj RAAij;_;S}1'v '~ V' "
Writ Petition 59o2,€, 2ao9 V
Between:
1 Sayeecla Bagum, 55 yrs
W/'o laie Syed Ummer
Housewife, Rfo Kjkkefi Read
KR pet Town :' .. _ _
'3viax1d§:'a 'V
Ssyed Irfan S£3g;at::_ & V '
25 yrs, axe $45.2. ' ' '
Kfipetffown ~ _ _ .
Mandya = ' V V' 2, V% = ' ' Petitioners
1%.}
{By 3;: M C Pyati,
37:'; .Di§v;s;m§.éi r?r.§ii£ro{iei= .__
KSRTC7, §*«iai:g.f;1h);e 'Di'a%i§i'u!l
' '~ Resgimndent
'§;B;»; Smt if __I?.a;1v_1.:-i¢::,_ V%;+é:.x;£.a)
; "' ,:"§'I1§:sw.W:'i{"i3etiiien is filed under at,226z-Q2? 0f the Cfingtimtien
_ 7p:'a}*£r;'g1e. _qué3h the enéersement dated i3f}8.6.20£}'7 ~~ annsmre C by the
"»_"Vr.esp_<md¢;nt.' "
f j 4' ~III£i{1i'."3 the fuliowing:
' Wgit Peiitiarn earning an far preiirninary hearing this éay; the
M
IN.)
ORDER
Fetitioners are the lagal represantatives cf the dacwfiéé 1 ”
Syad Ummer. Per the nfisconduct fif non~i:§$I;afii:e– cf ti§:ke£s; “i;”éc§!:i1xjy’v_§&fasV}’..V
heié against him and was dismissed frcsm service. *.H:mve;~,_
mder of reinstatement with 50% back wég¢§;’ ~ ysrxajttefi
the werkman cxpireé. On humagzitarian VA;:r:+§V:Vv.ji:i¢r:a!§ar;n, {he the iagzfi
repraserztatives was considered §rid i:3)2: campensation cf
5{}% hack wages was efJ::1j§de(i.:.””}i¥>i:%s;’¢\.?er;¢&é’:§,f l*«3.r.2*£_?1:é:%’.’V”.<3v23;téd 25.6.2{}i'}3, the
Divisian Bench sf 2 sv1;1}=§ §':fi§«.r 0f the Single Judge
ragarding rair;_s§:_;i£:&:agV fi;eV :.3rds~:2.* sf payment 9f 59%
haek =:_vages:v:;;:)uI§.i'_A:§ét' Etv§ was made clear that the legal
rcp:*esent3tive$7 .iV}f"=l'§'i6'W{)1§'}¥i!'§2:§TI' 't*?af=E1!iit3i§ :10! be axztifieci fer ccmpasgionate
appai:1t2n~;::;§, _
,_E:;;V peiiticmers are seaking ta quash the issuance cfzf
Z endorsagnent V?::'t_§»" raspernéent auflmrity, net in antefiakx their C-33$: for
-‘4._;é};s’4.1;;§;.*:ief€:i-.ii’1:’3£ :he21%;:’é;2::nf.t)£ ;
ciaim 13:}; the he-ga} represcntaiives fer compaéiségirmze appéfiafifiént.
In that View c:ef_the. m3ttmi_ quashing the
cemmunircatien for a mandamus to
consider the case . appointment weuid not
arise. Pefitzgfi
Sd/-~
Iudge