High Court Karnataka High Court

Sri K R Kulkarni S/O. Late Ramarao … vs The Member Secretary Common Cadre … on 20 October, 2009

Karnataka High Court
Sri K R Kulkarni S/O. Late Ramarao … vs The Member Secretary Common Cadre … on 20 October, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. 

DATED THIS THE 20% DAY OF OCTOBER _

BEFORE

THE HON'BLE MR. JUSTICE  'R£.1f)Bt 

WRIT PETITION NO. 7242'Oi%§ 200915-R)  

BETWEEN

K R KULKARNI V    --  
s/O. LATE RAMARAO KU_LKAI'.iNL-- . 'A  " ,

AGE 72 YEARS, PRESENTLY 'RESIBIN ..AT  _
C/O. SSKULKARNI H , A . 
SR1. MATHA BUILDING 

JUMBO SAWAR' £>;1s1NI, BA_NDI~ERGfiATTA ROAD
BANGALORE;  ~ * _   ...PETITIONER

(BY M   S: »3\.!£v1§\/IURLIDHAR, ADV)

AND:

1 THE MEI-ABER SECRETARY
; 'COMMON  COMMITTEE FOR
A'  PRIMARY 'GO~:QPERA'I'IVE AGRICULTURE
. V AND RURAL DEVELOPMENT BANKS IN
   ALUR VENKATA RAO ROAD
' BANGALORE - 18.

2A  RRGIGTRAR OF CO-OPERA'I'IVE
zS"QCIETIES IN KARNATAKA
Aj{_.} ASKAR ROAD

AA  BANGALORE" 1.  RESPONDENTS

={BY°sR1. G R PRAKASH & s TI-IEJASWINI 3:

GOPALA KRISHNA R HEGDE, ADV FOR R1)

V’ ‘(BY SR1. T P SRINIVASAN, ADV FOR R2}

EA

if

THIS PETITION FILED UNDER ARTICLE 226 &_.-.227
OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE

THAT THE CALCULATION AND PAYMENT OF’ GRAT’EJITY”~TO.4A
THE PETITIONER AS PER ORDER DATED 29.oS.1;~S95VVV1D’E ‘
ANN–A ES CONTRARY TO THE PAYMENT OF’ GRA_fi*U1Ty*ACiI’f;”-‘«e *
1972 AND THE DECISIONS OF THIS HoN’B_.LE_ ‘C.oU_R’§ IN”
THE CASE OF SR1. N S SRINIVASA _MURf1’HY AND TjO’FHERS’-._ ‘
VS. REGISTRAR OF Co~OPERATIVE’ SOCIETIES-.__ ‘EN ~
KARNATAKA AND OTHERS, PASSED2AIN1W’:P. »4li892;-4900}5Q17?.:

DATED 17.11.2003; AND ETC. _

THIS PETITION, COMING:ON FOR.V_PRi;.H’EPiRING
IN ‘B’ GROUP, THIS _DAY THE
FOLLOWING: A <

9.” 9_…§«,..__.,

The and efficacious
remedy of Rule 10 read with
SeCtion:L’4’__of ofjératuity Act and Rules
made Controlling Authority and

therefOre.,; the petitioner cannot maintain a petition for a

Petition is accordingly rejected

resehrvingi’Ifa_e:rty””to the petitioner.

Sd/-3
JUDGE