' I' '-.....v.BANGA£u.ORE_--56{3: Om.
DIRECTOR.
I COMMESSIONER,
I _'FUMKUR.
THE ACCOUNTANT GENERAL IN KARNATAKA,
I
IN THE HIGH COURT OF KARNATAKA AT
Dated: This the 15' day of December I A
BEFORE'; fT_ V V _
THE I--ION'BLE MR.JUST1CE2__V.J.AQA;\JN'2XFH}¥N.I A ' ICE 5
W.P.No.2539.';;2009"{S4121 ~ I .
BETWEEN:
SMT YESHODA NIRMALA KUMAR_1;'~«-- 5
W/O LATE TA SUDNARA RAJU. "I - '
AGED ABOUT 55 YEARS, V H
R/A NEAR DEVANUR CHURCH, _
s s PURAM POST. TUMKUEE-372':--102."" _ .
. . ,. 'V I " .;-{VVPETITIONER
(By Sri N img
M/S M s ANAND '*m;& I
AND:
1. THE STA}_'{.'E GF KARNATAKA.
B'{._
URBAN, DEVELOPMENT DEPARTMENT,
MUIJH s"1'0'Rz_ED'BCUEDINGS.
DR E. R AMBED.KAR'VEEDHI.
¢ 'V vMUM.cAIEAL"ADMINISTRATION.
'-- V V 'TOWER, BANGALORE.
I CITYIVIUNICIPAL COUNCIL, TUMKUR CITY,
BANGALORE.
C.M.C, Tumkur to release the family pensioriHto..flhe'r..
and the said request was turned down H
endorsement as per Annexure?L"'dat'ed
Submission of the petitionerstco'unse1 .'is_'th_atn
Petitioner produ ced certaVin*»d:ocurne1;t_s ' that
she is the legally Raju
and one such :1is.--:#'thjev'»t__'§~Survivorship
Certificate. did not
accept 'and has refused to
release to petitioner.
3. 2'>-._%HvaVin_g'regard to the above submission
p:;1t7:.forvvard a"r1d.....after hearing learned Government
' respondents 1 and 2, I am of the View
th_e’Vidrsa:tter requires to be examined in detail by
the 3f§”;.respondent. The petitioner to place{certain
“ii doclttments to contend that she is legaiiy wedded by
the deceased Suclara Raju.
3′.
‘aforesaid dir.ect.io’r1-..
4. As this court cannot go into the A’
question of facts, the proper course for the: V’
would be to approach the 31:61′ “re’s«por.i.dervi’tfi’V?.Vith’alien}
necessary documents in support«of”1rier case. * . 2 V’ K
5. Accordingly, d’ Ito the
respondent to considerp representation of the
petitioner and after’. documents
of her case, the
authority order in accordance
with law ” Jrrionths from the
date of receipt of Consequently,
Afl11€fi4ré’3;£5 0ti1a$hed”.’*~v eeeee .. –
disposed of with the
sci}-
JUDGE