High Court Karnataka High Court

The Chairman Hindustan … vs Sri H Bhyrava Murthy on 13 October, 2009

Karnataka High Court
The Chairman Hindustan … vs Sri H Bhyrava Murthy on 13 October, 2009
Author: V.Gopalagowda And B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13TH DAY OF OCTOBER, 2009

PRESENT

TI-IE HON'BLE MR. JUSTICE V.GoPA.LA Q§3~'»*.'rqAi_"_j  " 

AND
THE HON'BLE MRS. JUSTICE  '0_ 

WRIT APPEAL No, 1_778/2OI0'8[S«~RE§}.   0'

BETWEEN:

HINDUSTAN AERONAUT.I_C':'» LIMITI:3D  ,
CORPORATE OFFICE _ .,   .. 
N0.15/1,_CU_BBC)N ROAD  
BANGALORE-'-- 56.0001';    

2  I-£INDUS"I°AN'AERONAUTICS LTD
AEROSPACE 'DIVI-SI'QN,.-
THITRPASANDRA POST

_BANGALORE.w 5.50675
4;: REP BY GENERAL MANAGER.

. . .APPELLAN'I'S

A '(By «SHASTRI, ADV.)

R 'I  SR1 H BHYRAVA MURTHY

  S/O. LATE SIDDAIAH

AGED ABOUT 63 YEARS

R/AT NO.181, 6TH CROSS,

BTH BLOCK, BSK III STAGE

III PHASE. BANGALORE -- 560085.

. .. RESPONDENT

[By Sri: K ABHINAV ANAND COUNSEL)

-2-

vwur*APpEAL1nLED U/S 4 or THE KARNATAKA
HIGH comm’ ACT PRAYING TO srzr ASIDE rm: ORDER
PASSEE}lN THE “mar PETHION’NC119705/2007 DATED
22/09/cs. .”«

This Appeal coming on for preliminary

day, Gopala Gowda J., delivered the following: ”

JUDGMENr_;'”

Though the matter is listed’1«for::’_’_Vacatir1g;’

order, we have examined theVlcorrzectne’ssV of the o’rd’er.passed’~ V

by the learned single judge urith__reference tothepscope of the
scheme and after careftil.. readirigu Lparas 2.4~.1(i] and

2.4.2[v] the interpretation’rnadVe’ single judge

regarding’ ‘regarding'”retrospective effect of the
schemeA_p(iiicludingVj”_benefit] as indicated in paras

2.4.16] and._Vhh2;v4.V2{_\_r]A1to”the person, who retired from the

A_ serwfce: as _on thedate of circular which came into force.

These ~said’«.interpretation of the learned counsel for the

Ii?-‘3lt.it:ioner’l–.Vi5:_ permissible by a careful reading of paras

2.4.ul{i] 2.-4.2[v]. The endorsement issued to the

if V’ .. appellant by the Senior Manager of the second respondent is

illegal and valid, therefore the same does not call for our

it hfllinterference. The quashing of the same is contrary to the

scope and the clauses referred to supra in the scheme. The

benefit under the scher\eR has to be intended to the