IN THE I--IIOII COURT OF KARNA'I'AKA Iyl' BA'I\EGALOR.IE
{DATED *I'I~IIs Ti--IE 20?}-'1 'DAY OF SEI7I'7f:TME?3}i3R, 20 3:0
PR'{+2SE1\E'l" T
'II~II;«;: HONESLE I\riR.JUS'1'1CE *v.O.sAI3I~ffi'II:":. '
'IflE3 H.ON'BLE EN/EE{S.JUS'1'ICI;:°'II3.V_'IT
1VIISC.WRI'I' 8978 C3"£+' 2013-' A
WRIT PEFITIAQN NOA...22' ~O1"«'"~20o6 {S ----CAfi1fa7
BETWEEN
1.
‘J: I
UNION OF 11_.’s:D_1,./»\ , _ I
‘I
SECRETA’RY,i’jQE_;P’1’QF*- I§Os;1i:3,,
I)AI§I1BIsIAI._f”AI§é’;::;:A. _
NEW OI«:;LI?”£_I mi Ii, , ”
‘1″I~-11§«:,~ POST I»I,ASf:’I§Iz 14:I\I~I<:RAL,
SOUTI _KA,RNATA ¥_s';EGION,
BANG-AILQRE __.=I .
~:._91’E–£?f£».E)IRI£CTi3R”i:5F PO-SfE’AL SERVECESI
. ‘ v .. _SQU’1’I5.Z4I{ARNATAKA REGION,
” _ ‘IsAI=I_O»._LOI<I: M1
__'SEN{Of}»SUPEEN*I'E1NDEN'1'OE' POST OFFECES.
"—I)U€I't'I'1;Is{ DIVISION.
IIIIfI*;I"U'R I 574 201.
. . .E3’f3’I’ITIONE1¥5
5]’ ,V(I3’\II:3vs.,)
AN D
SRI.I:3. BALANNA.
S,/ O LATE VENKAPPA NAIK,
AGED ABOUT 54 YEARS.
WOi{KI1\§G AS POSTAL ASSISTNAT [BCRL
SULLIA H.O. PUTTUR DIVISION.
I3U'”f’}”UR W 574 201.
[BY SR1 AR. HOL-LA, ADV.)
A ‘ 2
THIS MISC. WRIT. IS FILEIJ U§’*JI) ER SEC’–I’.I’:C)N«’ 1.531″‘e1i”= _
‘1’}-EEC CODE OF CIVIL PROC:?;:I’31:.J’R”£: PRAY1_N’G- “if0”–~I31RE:c’I’*».
“mm: PETITIONERS TO MAKE. pA’¥MEN’-1′ 101? ALL
RE1’_1’IRE,1VIIECN’£’ BISNEFITS 13:23} TI–I.E” .RES_P’ONDENT
INCLUDING DCRG A1\:D*~~pENS1oN%–.w:T£«2’INTEREST AT :2%
RA. FROM 3 I .08.201O””i?¥.£’,£.,A ;>Ay:M;§:N*r[,’~ AA *
THIS MISC. WRIT-v-c.QMiNc;»},_dNv_ ORDERS THIS
DAY, MAD}; Ti~-1E..FQL–LQyy*1NG:»
It” ,niad锫 A'(:1§éE€:r: ‘fhai: 5ett1c3meI1t of terminal
be:-r]4;§2’IE:”i:s. a’pae11>érAfr (‘)I”r1 the benafiti granted by the CAT
E,1.i}éi€Yii1}’1€%_ ‘i’r::_1pugned order, is not stayed by this Court
a.11%__1 x2vi3.éi”i~.V,is by this Court: is only di3″€Cti0I1 issued
by “the–.CA’7f””‘rega3’di:1g i’_1″°
5