High Court Karnataka High Court

Sri. Ashok Thandi Thirukappa … vs The North Western Karnataka Road … on 18 June, 2009

Karnataka High Court
Sri. Ashok Thandi Thirukappa … vs The North Western Karnataka Road … on 18 June, 2009
Author: Ashok B.Hinchigeri
IN mm I-mm comer or 1:a.R1¢A1-A1gx-- I  1,: " 

cmcurr BENCH A1' nxmwga  A  %

nxmn mm mm mm pg?   '  

"mm  V  
mm Hozrnm MR. Jusr:¢"E..:fg'\suoK"aV, 'aificignésm

w. macs. 53133-53 

amwmmt:  

1. SR1 AisH:3ie:.,1'*HAND1'j*zfH:VE{;I§:_sR_'rc  BUBLI

2. SR3w»'.I'.B.«!.KUV¥?'i"I~i1';§{('1¥I'l"
AGE543 YEAR_S,I_ V 
; 'o::c:DR:vER BADGE 140.2193
"  Ksmjc, SIi~'iS7_.£.._.._D..EI'~'O'I'
D'E$'§'Ri(_3T: KARWAR.

   V' ' 

 AGE:'%:44;:YEARs,

 0€;C:If}RiVER BADGE NQ1935
..1<:'$Rrc, HUBLI DEPOT
l}E§FRI(1".E': HUBLI.

 4.,  SRIF'.Y.GA1'.)E)i

AGE: 48 YEARS,

()CC:DRiVER BADGE P501475
KSRTC, HUBLI I.')EPO'I'
DESTRICYI': HUBLI.



SR1 M.R.BoDLEKHAN
AGE: 43 YEARS,

OCC:E)RIVER BADGE No'1379m
KSRTC, GADAG BEPOT  
DISTRICT: GADAG.

SR1 LLKALASAPUR . 
AGE: 46 YEARS,  
occ:DR1vEf

CENTRAL OF'_¥'{'ICE;a_' _
GOKGL-VRC*f;D,"E{UvBiLE-., ' -

BYITS MA.Niac}1m}._D:.RECT0R.

%  'I'EHf, DIaV'iSi_(§f¢ALV'-CO NTROLLER
._' "<.N§.'C, HUB-L!"

.' " » .'_I'i'~1E' %r):s)}i's1o1~:A1, CONTROLLER
 &NWf{1§"F£3,-..GADAG

 'I'IE_!i:1' r§§VtsioNAL CGNTROLLER

SWKRTC, SIRS!

II){S'I'RiCI': KARWAR. .. RESPONDENTS

$12: J.S.SHET’I”Y, ADV.)

THESE WRIT’ PETYFIONS ARE FILED UNDER

‘V EERTICLES 225 AND 227 OF THE CONSTITUTION OF INDIA,

PRAYING TO ISSUE A WRIT OF MANDAMUS”‘:”§I.R«E§(i’§TIffi’G

THE RESPONDENT CORPORATION TO c–§}_NS,£1):E;LR”” rlfififi?
NOTICE/REP§?ESENTA’I’ION QATES 22;1i2;.273o8V.V1ss::gE:D.
BY THE PETITIONERS mijra;-. “A4NN;§,xU2§E-‘B«’ ‘IN T

ACCORDANCE WITH LAW AND=.._AL{so.-=1N=?:’ERMs”

ORDER PASSED 1N RESPECT OF ‘SIMILARAI;Y”” SITUATED

PERSONS.

THESE PETmoNs cofw1§§G,,_oN “mg PRELIMINARY
HEARING THIS DAY, mg c0’U’Rfr MA-Egg THE”FCiLLOWING:

g3saa :

Sri _J._S..Sh:=-my notice for the
respondents: «ip .4.- ~.,,__ V
Thé tfie iaeiitioners is that on their
seiecfiéofi for thé’ the past service I’€11d€I’€d by

as Baéalf Drifissrs is not taken into account for the

‘V Prfovidcnt Fund, Gratuity, Seniority, Fay Fixation

. ct-:t;3; “fiv’}i1fié11 request could Ilfit evoke any desired

réfipofist-fibm thfi respondents, they caused the issuance of

AA§;c:gal..31:;;tice, a copy which is preduced at Atmexum-‘B’. The

contended in ths: icgal noizice are neifiwr complied

iwith new the legal notice has avokmi I’€8f}O11S8 from the

respondents.

98;!

3. i ciispcse of this petition with a

respondents to consider thfi 1aga1»};otic€: with 1

iaw and taking into account :_fi;he .

simiiarly placed Badali I3rix{¢x’s, w_lf0

appointed as regular Dzivers. _

4. At this insists that the
mtitioaers }1a$%e.__ to mprescntations

s:~s}:’1i:%sstss to submit indivkiual
IE}3I€§fifi1HfiOB.$ the materials particuiars is

the _concéi”mcd rcfspdndéaits.

A€xj_:ording1y, these petitions are disposes? of. No

. oI:_dér.1;k::a

Sd/-

JUDGE