High Court Karnataka High Court

Sri.Bakkappa vs The General Manager on 29 June, 2009

Karnataka High Court
Sri.Bakkappa vs The General Manager on 29 June, 2009
Author: Huluvadi G.Ramesh
as
x
$3
x

 

ma azmw $9 %fia%'%fi.I'§"$%%fi WMJW  £3? mwmmm Wifivfl KQEER? Q? Wfififlffififi Mfififi WWW"? Q? mwmmm Wflfi fiflimif $1? 

IR THE HIGH COURT {FF I$.RNA'I'33sKA, 

DATED saws THE 29" my 02' 

ma H0r~msI..E rm. Jvsrigs 

WRIT 1=E:r:*:*:»::m'2zs:;3_V. 1:34:21 3;' 22:: cm; '{:;»-3,33 
Emma:  % % VA  

5m.amm%
S/G.}S1'=xLI.-APE:
c:fo.mc.a.s;:£x=*I¥ _  V   % 
   
mmm 535 raw 

V.  4  ;- viwigxwzerm

{By SrifSmI:::  VH§'2$§1IK.»::A§.&;'  if mmmmt,

AND:

'I'§{.¥E§ Q-E2{2?.AL 
Hnxwsmfi wrmfsxrzs mm

 "  .D'3'3§?IS3;£';'{¢ 
   mmgx

 m. 931::
' " 'B!5§1:~:'!2A"£.f31'{E-§:6i32"€393

 EE5 

 :51-'T mmzm, AD? 3

"= %ié::s 92.9. FILEfl mma mxcms 225 mm
L"-, 22'?"oE um mnsrzmrrxms 92 mag Emma we

WX



§€.I3»~§~% mmgfim KW %&fi?'*é;>£%:W'a§iZ§% §'~%E«'3.Z%%}'-% fifiw:-%,§%"§' WE" §§flfi'3€%&'%'AM§& Efififi Qfléfiifi" %D'§" Kfig%¥%$%CEfi%KAa fi!@§M QQQRY {M ¥€a%fiM:%°§3M€fia §*%¥{-EH emagm' £3? §(%%M,%§"&.%% %"§5%f;§§*§ Q

CALL ma 'mm meccrms 'E35351-3: THE 
mmrnxmm m mmimms «- 2:». s; 3  TC-
nxmcr TEE assmmmr T0 c:':§1~:3;z:nE3;' ~

azpmsmwawxans mm 1.'}..~.~T3.._.4€}8 .%-2'o7a:3"
suanxman BY mm m*r17:i¢;:1aE3.,.%Ti';~;'-.t;é2z.L1j2 aiazems at-. «

'BE-IICH 5331-: PRGIBUEJED 'Em  AS3351-§'ri'.EKS;  33
B RE31.>Ec*rIv1:1;z mm  ' "   V'

THIS 'is . P'   1' '-- « _ son H "Pa.Emnm1=s1%.r:
zmmme 'B' <'.§R{1t'£J'E*-1  czzmzsr mm mm
mznmwms-é:.\ %    '  

Th§ §atitidfi§:'hfis prayed fer issuance of

writ*Qfvu$nfi¢mué}fiixactimg the rasgandent to

,  ides 2  !;a:ay::esez1tat::}..~:~r1at éated 11-3;-zoos
 '-..V §n§§.L:A.2$§'w2__aaa at Azrmexurea--A and B and 43.3.30 to
x d$i§5%_§h$ respondent ta pay leavé enaawhmant

b§n§fi£5 and Provident Fund amount of
“v»§sgi;28,313f” recovered: frcm the petitianex

‘ &1¢g with equal matahing mantribution of the

zespendent and alga t9 furnish him with Ebrm

\éE_s/

mmmm WQM fl

Q
§
3
§
9
X
§
x

Ea
Q
@-

m
3
Q
3%?

§

2
m
§
i&
Q
w
m
g
£3
Q
E
Q
E
§
§
g
E
x
5%
§
§
3
§
{Q
$
§
E
§
§
E
§
§
$s
§ I
M
fig
.g a
QR
&*.

E

3
§
§
2

No.16 and details ofi aaleulations g:1..;§@.._with
particulars Gf Incoma Tax &edu;§é&;Cafi$h f9z

suah ather ardars.

2. Heard the 1v:;’a;r;1ed”‘-..’E:c;nnz=;}é’1’jv…,_;c;§:’% rim

respaativa paxties. _ V

3. At the Qutaéi} L3§ifi@é§5fifiunae1 for tha
petitififierf: 3uBmi#te¢;j tfié£; they’ axe net
in3;gtip§*§g¢i» p§fimé§t Ecf the amaunt rather

tfi§y,azé”in§i3tifig,f¢r isauance of Form N¢.16.

_§{%.L§&£n§§: iaaunael appearing for the
sulxmitteti that patiticmer can seek
‘fl;#i%%$ fly filing an aypliaatimn under Section
“‘3:3’§§; at tbs Inacizmtxial Disyutas hart, 194?.
vm*.,§ff§§ enquiry regarding entitlamanzfpaymant of

V ‘€he Ezevidanx fund amount ané atc., athax

benefits coula he made, tharefaxa, tbs prayar

W