High Court Karnataka High Court

Sri Vincent Furtado vs The Union Of India on 3 December, 2008

Karnataka High Court
Sri Vincent Furtado vs The Union Of India on 3 December, 2008
Author: H.Billappa

IN me man COURT or KARNATAKA, ‘ %
name was ms 03′” am or T4 T

aemas

ma HOWBLE uR.Jusracé%H;°anLwisvA%% % * %

wnrr T 1 k A

Sri Vincent Fuflado.
Slo. Sri F.X.Fumdo.
A9edabom44v5fi?5»v–. : ” _ ‘
Sr.Aecoun’tant (TA) ” _
Ofncke offl1a.Exa,Eng£§3o’e£.: ” .

:1 Floor.     * 

o.uwci::L . %    PETWQNER

(By sri.x.s$vsemmj F?_§h”}u;’:

$15:-Se<:t"et.aryVia.f'3ovcrnn1aI

of a.

Infom__:atioa¥u~T0§€.’!mo&ogy

_ g
‘N¢v.I_DaN110001.

“B42O1.$tamnw:Bldg.

5/

NewDeIhi110001
By its Chainmn 8.’ Marnwng

3. Thechiataerratalfdanagor,

5.

Rajabmvanagaa, % v
Bangaic-re-560091′.~7′

_fS:anci%3rV’Gotn$%_x’_.! Floor

9″–“i%’¢=5n.”4?f§
5″‘%3%¢ock.%~w;r-now.

V . i!V_Ftea4’VastidevaComplex,
m(.D?mhict .. RE&°0NDENTS

(By Sri.\l’5hnu flififor R2 b R7).

ThisWri!P%bfi|edLmderArficl$226of§1e
eemmimzofhudiapraykzgtodkactlineraspudants iaaccopt
and approve the app%i%: ofthe pefificmw submitted far voiuninry
ratiromentwifiIailoonsequenb’albenafits.

V.

This Writ Pefition coming on for Orders this %

made the fcfiovting:

In View owe Nuumuom dated 321-“12a€)a.* f % J j
to be considered w the c.m;%LL%%% is

transfemad to CAT.

2. once mmcmsm mc.A.’r. firm

…. A.

NT/-.