Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Central Administrative Tribunal - Mumbai

Ujwala Patil vs Kendriya Vidyalaya Sangathan on 23 November, 2022

tard Re

GUA. Nos.931, 933 & 934 of 2022

gS Central Administrative Tribunal
Pet _-- ,
Mumbai Bench, Mumbai

O.A. Nos.931, 933 & 934 of 2022

Wednesday, 23" day of November, 2022

Hon' ble Mrs. Harvinder Kaur Oberoi, Member (J)

Mrs. Kavita Kharge

Aged about 50 years

W/o Suresh Kharge, Ra Srl.No. 10/1
Opp. Indrayani Vihar, Mariya Udyan,
Sant Nagar, Lohegaon Wagholl Road,
Pune 411047

Mob: 965776743 1

. Applicant in OA No. 9391/2022

Mrs. Vidya Shevate
Aged about 55 years
W/o Sanjay Shevate,
R/a Lane No.4/1, Vimandarshan,
Sanjay Park, Airport road Pune-411032
Mob:- 965776743 1
.. Applicant in OA No. 933/2022

Ms. Upwala Pati!

Aged about 56 years

D/o Hanmant Rao Patil

R/a Jai Jawan Nagar,

Near Sri Krishna Mandir

Yerwada Pune-411 006

Email id [email protected]
Mob:~ 9730465943 |

. Applicant in OA No. 8934/2022

(By Mr. PJ. Prasadrao, Advocate}



ie

ys
or

oh
ee

e
feure

1. The Commissioner
Kendriva Vidyalaya Sangathan
18, Institutional Area,
Shaheed Jeet Singh Marg,
New Delhi-1 10016

2. Deputy Commissioner
Kendriva Vidyalaya Sangathan
Mumbai Region IIT Campus, Powal
Mumbai-400076

3, The Principal

Kendriya Vidyalaya No.1

AFS, Pune-41 1032.

.. Respondents (in all the OAs)

4, The Principal

Kendriya Vidyalaya

Haveri, Karnataka-5 84110

...Respondent (in OA No.931/2022)

4, The Principal

Kendriya Vidyalaya

Hutti, Dist-Raichur, Karnataka-584115

.. Respondent (in OA No.933/2022)

fs

The Principal
Kendriya Vidyalaya
Haveri, Karnataka-$81 110
.. Respondent (in OA No. S34/2022)

(By Dr, V.S. Masurkar, Advocate)



OA, Nos.931, 933 & $34 of 2022
ORDER(ORAL)

After some argument, counsel for the applicant seeks the leave of this Tribunal to withdraw the present OAs with liberty to file afresh with better particulars.

2. Accordingly, the OAs stand dismissed as withdrawn with liberty as aforesaid. No order an costs. Harvinidf Kant Oberoi) Member GD