IN THE HIGH COURT OF’ KARNATAKA AT _
DATED THIS THE 18′?” DAY 01? DECE?v§E;EfR: 2503 ” « .k
BEFORE’:
THE HON’BLE MR. ;£a’U_STIC3i3.’._ H..BILL1§PéAé’
W.P.N0. 16519*«.Qi?’._ 2008w{$’-R)
BETWEEN :
SMTRANJANA 1.GHAT(§E; J — .
W10 IRAPALL
AGE:61YEARS-, — «-
pREsEtN*rL’a*TRgfAT _
C/O M:lLiNDAi1’*1QLE_. – ‘
NO.4, S~._M;S.LAYG ‘
BEHIND REGENCY ‘SCHOOL,
VIDYARANY-.AV.PURA,_ Q A
BANGALORE —-«.S60′ 09?’. …PE’Tl’I’IONER
% ‘ -(BY’?’sRi’;”:3¢P12.5Mo{j;}ébv)
g :1. ‘f’}~;E”Joi:§’1* DIRECFOR OF PUBLIC
tNSr{«2Uc’rI0N,
A ” * EBELGAUM ~– 590 001.
– DEPUTY DIRECTOR OF’ PUBLIC
3 INSTRUCTION,
BELGAUM DISTRICT’,
BELGAUM -~ 590 001+
L!//.
3. THE PRINCJPAL,
BEYNON–SMI’I’H Hi(3H SCHOOL,
BELGAUM – 590 001.
4. THE ACCOUNTANT GENERAL (A&E)'”~ ._ ~:’
KARNATAKA, ..
P.B.NO.5329,
PARK HOUSE ROAD,
BAN(3ALORE—-56() 091. V” ,_;.E2#e’§i31=§G I§’i3’E:iTs ”
(BY SRE.S.S.KARMADI,V HQGPQ_8s ax
THIS WRIT PETYI’l0N._F!.LED zmL\:;;:2.’.-ARTICLES 2%
AND 227 OF THEVC0hiS’f’I’I’I.TT’ION.._0F’. INFJIA, PRAYING TO
DIRECT THE;~%R’4_’?ro ‘CONSIDER’ –.Mi,E)VV.iDlSPOSE 09′ THE
PENSION .APPL§;QATivQN ._0F_«- truss PETITIONER AT
ANNExUREt–K_..”AN1:’:–. 16.30″ THE’ ‘LEGAL NOTICE AT
ANNEXI.-3RE–S~wM_ EXPEDITIOUSLY m
ACCORDANC”‘£-j.,WITH LAW AND THUS RELEASE ‘1’!-{E
PENSION = Arm ‘RET’!RAL BENEFITS OF THIS
PETFFIONER FRQM..j1.._1’1–~…2″095 wrm INTEREST AT was RA.
FROM 1. BY I.SS:UI.NG A WRIT OF MANDAMUS.
.. «} ‘f’}~i!S Wm-*r. £>Er1T1oN COMING ON FOR PRELIMINARY
V’ ..HEAf€I!§’G TEIIS DAYQATHE COURT MADE THE FOLLOWING:
01213312
‘A the learned counsel for the petitioner and
” learned Government Pleader for the
jV”:V’.Rcs;)I0ndents~1, 2 and 4.
V
application of the petitioner vide A1mexu1:?e%’§¥’}<2',–«'
four months from the date of reqgipt of _thi:$§ "=
order. A '4 é
'-'9?
L Jlifige
VN/–~