High Court Karnataka High Court

Sri S D Pasandavar vs Karnataka Agro Industries … on 6 March, 2009

Karnataka High Court
Sri S D Pasandavar vs Karnataka Agro Industries … on 6 March, 2009
Author: S.Abdul Nazeer
- 1 -

IN THE HIGH CORT OF KARNh$AKA A3 BAGLGE

BATES THIS THE 6"'£fl¥ 05 MARCH, 2o09*fVfi

BEFORE

THE HON'BLE MR.JUSTICE s;A2auL N$éE$R H ;'

WRIT PETITION NO.707 OF 205? (s;REs§_ 7'u*"

BETWEEN:

SR1 3 D EAsANDAVAR','x

3/0 LATE DHARMAPEA "

AGED ABOUT 51 YEARS w_ _ d_, V' » 

R/AT D.NO 11, BUILDING &0_52;, '*

2ND FLOOR, KHB}eoL9my;_'  ._"'*w~

NETHAJI NA§ARA;=Vg' _,'»V* =' *

KENGERI SATELLETE TOWN} "" ;
BANGALORE*v 560G§G Tfi m mnw I'D'! r1"!/'\V" :'v".'-r1'r\n  rnt'l.'r= "
::n..n.L ":1 Lu 3J..L1'\1.I.I 1 J.111.1.a V;'.wiA" ..L\.J -_\.vJ_:L'aI'H.\--V'1",_l.;', J..E.,1.I.I

BENEFITS THE PETITIONER IS ENTITLED TQ\UEEEE
THE VOLUNTARY RETIREMENT EEHEME OE THE E1 FE
EARLY .AS POSSIBLE. gAT HEX -EEEE WITHIN' ONE
MONTH FROM THE DATE'QE~DISEoSEE»SE THE APPEALS
PENDING BEFORE THE E2 EE0EE=wiTH INTEREST AT
18% FROM THE BATE THE_HMoUET'BECEEE EUE TILL

THE ACTUAL DATE OF EAYHEHT,*;;_ .
THIS ;EHIT3~{9ETITIoN"5 COMING ON FOR

PRELIMINARY xHEEEIEt;,*E?T"GEoEE"TEIE BAY, THE
CGURT BEE ES THE EEELQETEE: w

    E 1:
I hafEHheaEé_the learned Counsel for the

~"fl3rtiéS.I., ~E-tH. EEEEE

"H2; "TEE; Eétitioner contends that he had

k, been a.wbEking with the Karnataka Agra

».'Indu$tTies Corporation Ltd., Bangalore as

"gV=EE§gty Manager. He retired from services on

'Vlé;l2.2OO3 as per the Voluntary' Retigement

 



Scheme dated 5.9.2003. However, his retiral

and pensionary benefits have Vnot * been

disbursed within the period presorioed in tne .

scheme.

3. From the material on record it_apneereT

that after conducting die¢iplinary'broceedings
against the petitionernlo£dere_of punishment
were passed against him as per the orders at

Annexureefg }pf, is? age fF5"deted 23.10.2003,
25.l0.2flQ3ei§§ndeoil?.l2.§GO3 respectively.
Fetitioner has filed an appeal challenging the

said éeders=befc:e the Board of Directors as

pe;"AnnekureEfi.l Though, the said appeal was

'i'file§ on 24.12.2003, the Appellate Authority

"_hes not_eonsidered the same. Therefore, he

hes .fiiée this writ petition seeking the

anfollowing reliefs:

{1} Issue writ in the nature of
Mandamus directing the 1"'

respondent to clear all the

:

it

-5…

(4) Award Cost of thie writ petition

to the petitioner, in the wi~i

interest of justice and equity; «fa 2

:3′:-

Sri B.G.Sridharan, ;leerned* senior _r

counsel appearing for the petitionerl would’

contend that though the petitioner hoe retired
on 18.12.2003 as per the fieiunréry Retirement
Scheme of the Afiorporetionflitknneefiremc). the
retiral and peneionery henefite give not been
settled under the
scheme.:fi iiii “:£Wy;g §fQrt#er_’oontended that the
orders ho§”V §ufi§s5eefit* imfioeed by the

Corporation egainst the petitioner is without

:hany_h3efe end retitioner has challenged the

seme-g ee£e;eT; the Appellate Authority’ on

‘ii24.l2:2OQ3’eho Appellate Authority has failed

“”Whto”eonsider the said appeal. Because of the

iihaotion on the part of the Appellate

flflutnority, petitioner has put to untold

Ahhardship. Though the retitioner retired on

m._.n,«_-V…

-5-

18.12.2303, the Corporation has not paid

retiral and pensinary benefits to Fxtheg

petitioners.

5. On the other hand, 1¢a;n¢a’c¢ans¢; for 5

the respondent~CorporatiohVeubmits that Sinée
the petitioner has_ suffiered_ the ordere of

punishment, the Coreoratiohf hae; mat settled

retiral and pensioner? bgnefite.3r

6. It is Eoleare from xthe” materials on

record that tfifig fietitioher’ had retired from
service; as_1éhgw;e,1gb2Qo3; It is also an

admitted ‘,fact*.Vth$tkd”the petitioner has

ohailehqed the “orders of punishment passed

afiaoeihét hid by filing an appeal on 24.12.2083

<Annexero%a5;]~which is pending before the

Vappellate Authority. In the circumstances, I

édtddireot the Appellate Authority of the 1"'

:Resoondent ~ Corporation to dispose of the

méppeal within a period of eight weeks from the

'\

-7…

date of receipt of copy of this order.fWfifiKA

petition is disposed of accordingly. Nfi:cQ$t£;”

ICLY/’