High Court Karnataka High Court

Sri K G Akanthappa S/O Late … vs The Union Of India Ministry Of Home … on 20 July, 2009

Karnataka High Court
Sri K G Akanthappa S/O Late … vs The Union Of India Ministry Of Home … on 20 July, 2009
Author: Dr.K.Bhakthavatsala
WP ?;'€C1.«-§>33'23§i 2%?

11*»: 'rag Hzafi 50am 0;? KARF€ATA§{A AT    _
DATED THIS THE 20TH my GE' J1:;.::f§--:é§¥aé§~  % T' 1 V
THE HOIWBLE DR. Jnsfrma:   *  L'

WRIT PE"'FiT¥{)N 'N»(§':v--1:33é:;*2§£:e?"_{sj'=   

BETWEEN

Sr}: K G Akanthapga,   _  '
Sfce iatsz Gangaggéa,  1
Aga; 53 years, 3  V .  
Ex--Co1::r.stab1g: *:~:;r; ;.}":i..z{':_:2:2<:2;:§§ 
Bgxflez' 366111311}?-i§f7C1i"C€ &Rf"e.:;' ¢_  °
C/0 Sri   '
Dom" E'€a:;5<§»8,'2¥%'3_B10€:1<, _ 
Iéuvcmpisi E:3ad_,   
Peenya, '. 4. -- re--I:360~€)58:  .--  Pafifioizar

 _ (By  S A:1éfi§.::133;fa3nt1 85 Associates, fidvx} far petitiarzer}

 . T' E,?ifi%j:z1 fidia,
Mitlistry 0_f}§m;::1e Affairs,
NEW 'E'%fii11._i, "

 _ 4' 'Rep. b}?~~itSj_Sfi€I'€f8f§»'.

'  V'§'hi::;Dé:*&ct0r Gsnerai,
" _ Mixzistxy of Heme Afi'.-airs,
 _ ' ~~'Bé?.§:d&r Security Form,

  E$ii.t%:achan Kazyaiaya,

" South Eisck,

«' New Delhi.

 



1%}

'WP  3393./$30?

3. The Deputy izlspecter Gszaerai,
Bordér Security Force,

Rajcéri,

Jammu and Kahzsmir,

  
(33,; Sri V S Hegde, Am, far M/S. ;<:eg;._vy 5;,'  
Aém, far responfients)    '

This Writ Petitian  Afiiclss 226: and 22'? of the
Constitution of India, Vj;:rayi:1g;;VV i,::)_'r. C;'_u._as]:1 the imgugncd
communication dated 1i.V]_{}'. issizéd. "by R--~;'3 marked at
annexure-Q as the same i3V_31'biua1;z, £'Hegai,IV nf1a1afid€, unjust and

vioiativa of articiesé  pf Cf:i11sVti1':~;1£if t}1r:{_4€i§01f;'g;tit11ti9nxéjfvifiziia, sacking 3 dimctian is the reapancients

,,/5,9'  of juégmeni dated }.'?'.1.1§92 made in W P'

f~Ie.'§'.'§:"'?:3/  tv:.?-351' the file of this Court at 3§n.nfix":;;re--{Z

AA '  Léarnefi Counse} fer the peiiticxner submits that $216

-. §ni:fi1.jioner served 0:: ccmpassianata gI'G111"1{§ for 1 1 years and 9116

" and he was ciischafged on 3.8.1§8S as 336:: z'§1111exur6--;-'s.

 «But, ihe rtzspondents have flat given the taming} benefits.

k%

 



'J85?  333%-"2é'}€¥?

3. The respondents have filed statemaz:-A: _4r;f"-fibjecrtions

contendislg that 0111;; the }}€E’S€)IlS served the f€’;§’$.. gfczfirg

fffim 1§’78 art eligible. £171 the instant cas¢;’**i3{&:~..

sawed maly far 11 years anefl 0:13 }mo1it£1§”–. .U1V’1fi1€3*:.::,:Z’5uC.Ei–.A .1

Circumsamcas, the petitisner n€>t emjticd fo::”‘éf::t1 ni:1e1′;b€A13€_i’§ts,

as prayed. There is no Ilfififit in :133:’:=%t:,i’£_i<:a1:V1a.*-1.. i
4.5 in the result, the; Peti1ie'ju_and same is hereby

dismissed, No Casts. VA " –. 2

3&3