IN THE men COURT or mmarmg V % T’ ‘
cmcurr BEIJCI-I A1’ ” ‘– A
mmn THIS Tam mm nun V0!’ :ie€:3M smfic’
32993;:
TI-IE aowur: MKJU8TIC_E “‘$AP4 MOH.§;& RE_i9nY
wart PE1*IT1oN’2ai3ran1¢é;1z;_ :3 1’329 :’oz-E 200818-RES)
BETWEEN
VITOBARAQ. NAz3§2–2x;:)RA«.;2QKADE’-«._’ *
CARI.) NO. }94?Q’,;_AGE ‘543″TAm-ABS ‘1,
0:30: Q,PER_RPER,”‘E3IARI.EiAR Posy. FIBERS
KUPuriAEfPATN}&Zi1i.,HAV¢Ei21’ ms,-Vrmcr
HAVERL = % ” ‘
PETITIONER
(BY SR1. H M§)HAR1:Gt;NVr3; ADV)
A. …..
‘ ” QBOUR COMMISSIONER
_ ‘QAN’a”‘g*:QHciLIAT10N OFFICER
A _ ‘8n::,{.w._:M REGION BELGAUM.
1’H§:«;.~3c:N*r EXECU’I’!VE PRESIQENT
‘~ ‘T ‘KUMAR PATNAM, DIS’}’.HAVERI.
GRASIM INDUSTRIES LTB.
RESPGNDENTS
(BY SR1. R K HATTI, HCGP FOR R1}
THIS WRIT PETYFION {S FILED UKDER
ARTICLES 226 AND 227 OF’ THE CCINSTITUTION OF INDEA
PRAYING TO QUASH THE IMPUGNED ORDER
D’I’fl.1.08.2008 ISSUED BY 2″” RESPONENT VIBE
M
law.
…[4_«
an empioyee. If that is so, no exception can be
communication dated 1st August, 20{}$_ E3; K
informing the petitioner that he:’v颒uka .§ r¢:_ac:h ‘V
superannuation on 16.1 1.2008.
In the event ‘j ‘is ‘eamended
extending the age of suoeiegnouaéigfin »_58 to 60 years
and if the peti§iooer_i5 therefrom, it
is necdiess fit) at that stage
invoke jiiriedicfion a competent court of
The wrif ‘1a§;tifio1i”i;3.’%3cco.fti_1ei1ig1y rejected.
Sd/’3
Iud§§
_ *-9.578’ ,