High Court Karnataka High Court

Sri C N N Iyengar vs The Director Of Accounts Bureau Of … on 20 March, 2008

Karnataka High Court
Sri C N N Iyengar vs The Director Of Accounts Bureau Of … on 20 March, 2008
Author: H N Das
IN  HIGH COURT OF K&l'i'?ifiTflI{& RT BAFGHDRE
mmn THIS THE mom ms: or MARCH, 2003,

BEFORE-

THE HDIIPBLE MR. JUSTICE  J   

urnvn 111::-rrirr-1'r"1.n1 In-'x 1 n.u11.r\:Jr1r'nr\I9.r'»fig:-n,,,'1:l'I:~I'I:s':, V V . 

.!v_.mu 11 
Emma;
SRI.(2.N..N. IYEHGAR

an an A Irnnnaniunnunn
0,1' 'U. 'I.».£l.l"|.1'K£"h'Z!lJ.'l!l.T'1!'H..»1'1tU.-'I

AGEDABcKrr65YEARa"i%A L   
H,rA'r..Nc).2a1,4'rH CRCJSS,"  
C:flA_HHA_!-.L:LA_FI!n.I(ERE A(...'JéI_LIK_AT    k      
BS-K 33:13 sTAGE,.3RD  % *

%  ,..'..PE'I'ITIONER

:5- L_R1;*;w% -_-_fi_$1'1"RI,;.'..... ,-

ma: D1REGT%3RV'OF'vAG$Cfi3FPS

  BLI.!?.ELm my L!1}IA1.!*I m=.!.rr..:-.M?m

"W

  

 RESPONDENT

% ‘ ‘(WIS WRIT mrrnon 13 FILED UNDER ARTICLES
227 0? THE cousrmunon 01? INDIA.

‘£”£”c.nIi’;’lI.Ll.’l!’|h.I’ 15.!’

‘l”I3’I’£’-.l”‘”l’| ‘I’L’I”D D13 d&””I.’l’I”l’\’I’.”I’l”‘l’i3 ITFVI’ ‘l’.l”‘1.
.Ll\J..’a|’|-ur 1 111131? .l.\I¥i?.I.”‘|uI|’L’I 3.11911 1. D I.’ ‘all. 1. ‘RI

fj -.1::u=:Duc.’rmnr AMCJUNTIN THE PENSION PAYABLE TO
mwnoumn AND 1=.qY”I’HE PENSION AS ma HIS
” ” ” DEDUCHON IH

AHD DIREC1’ THE RESPOHDENTS TO PAY! REFUND

‘.:”\JL/

adv

“T”H_E UELRWFULLY fi1’E=1″.5L’I’£’.’.”i””l:.”ifi 1’1′:-T:””” ‘”3′ :-
PEl*I.SI(1’.|N TO THE PETITIOIIER.

THIS WWW “‘”””””‘nW (..’T-¢.I.’?”£i.”.l’.?*.’¢.’.”4 Q1! – ..

riamao as ur’p-un|.un-Iu-r4–

THIS my, THE comm MADE THE j

an-


E

mm and _
Elli?! glmvnxruv

mmaaw. amnunt  to him    V

muumure-an’ damd 1o.os.2oo5%?[§mdk 3. M1101:
callmi in question in mi: the
‘t;-«Tv:s1;:i.1_:it_=:»1’mr is :19: as

far 111 ‘I_”;}*§_!_§ “;?’i*i. £1″ an-£6;-= –

I”?


  can be

issued    and against the

    is hereby rqrjaciaad.

A  ?%.m?