IN' THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT Di-IARWAD
DATED THIS Tm'; 22319 DAY OF APRIL».A"20o§ f7 *-
BEFORE
HON' 31,1'; MR. JUSFICEA7.}I'E.=f' JA~
WRIT PETITION NO.6'i_5'9} 011*' 2.2609 ((}r5¢'éV9ifF*:.,V
BETWEEN :
NEELAKANTAIAH GUDACHAiAH7*c§ANfihleigskg
AGE: A
SUREBAN POST-, RAMf}URG_"f?ALUK--.._V '
DISTRICT: BEaLGi§':2JM _ 7 "
AND
93 YEARS, R/0 GAz~«n:)i--5.1 BHAVAPI
" PETITIONER
(agv siiI;'TvSApi%?Q: I~§ G'tT },QD\?»'ALA, ADV. ,)
.-THE §rA{rE G-F i"<;A§$i'i§ATAKA
. BY' ~I'I'S SECRE'I'ARY
'I)EPARTTMENTmC)F D P A R
{PGl.»iTI°C,'IAL PENSION)
V T_ T.~;';'s.L2I31LI§£NG
* ..'V%«BAN§}5LQ'RE-1
THE D'i§PUTY SECRETARY
'I'O':I'HE GOVERNMENT OF INDIA
MINISTRY OF HOME AFFAIRS
I "~«_.¥?REED€)M FIGHTERS DIVISION
' *FIRST FLOOR, LOKNAYAK BHAVAN
NEW DELHI RESPONDENTS
” (BY SRIYUTHS R K HAT?! HCGP FOR R1, MRUTYUNJAY
TATA BANG}, FOR R2, ADVS.,)
THIS PETITION FILED UNEDER ARTICLES 226 &»”iZ_27
OF COSNTITUTION OF INDIA PRAYING TO QUASH
IMPUGNED ORDER DATED 1.10.2008 PASSED BY”TH-E:’–1$T.
RESPONDENT VIDE ANNEXURE-E) AND ETC., __
‘THIS WP. COMING ON FOR PREL1MINA.I§§<.}§£?}A1a1Né" 1. .V
THIS DAY,'I'I~iE comm' MAIDE THE:m1,Loa§1ING:T-.V ' "
0RbER
._…………….u ~
Mr. R K Haiti is flfltifizft' fey iféépondcnt
No.1 and Mr. Mmt,n1n;;4;3;%TaLta;}':3z;r;g§ .:'jis} giimcctcd to take
notice for mspondcnt NVc:r;'2;» . V
f§:i::ih(:é is directed to sews the copy
of the pgiitisii $c3 "t_1vie' for the respondents.
matter is listed for orders with
'~:_vc§:i'1':§w,;1t.V43:'.'t:~_i:sv%.i:.'fiaf1?:cn up for I333} disposal in as much as this
W:it"@efifid§i'j_i.é;1'§$ovemd by nzling of the Division Bench afthis
arises in the: following manner:
., ” THE: petitioner claims to be a freedom fighter. He
— ilfiékéés an application along with necessary documents for
j
$8.211: of freedom fighters pension. The said application is
granted by the State on 20.7.1989. The petitioner makes
another application to the first respondent for _~.of
Swatantra Sainik Sam-nan pension which is .
Central Government. The application the ” ” 2
gmund that the petitioner had not:’.__unr_i’e$ofi’e.
for a minimum period of six>:monthVs}..V_ iifitifie;-::(lV,”AJ§.fi}§3§lS _i_3:o
noticed the petitioner had uncierféone damn’ g
the fmedona moveme:nf,..<_. f;§nd'eec}, . fo:V__f1§e.Mand half months.
Identic:2iIV"qt1e:éiio1AV3;Yell 'yfoif-colizéiiiefetion before the Division
Bench '"'.0f .this_ 'A of which is pmduced at
1"XIII_1t3){1lI'{3VVV'-A'-fig)". rI11_\AJV:'it«};~'{1Jpea1 N-o.1816[O4 disposed of on
u v;hei'eiI1« Court has observed that short fafi of
':'11i1:i1n:1;:1.1~::équi:-emerzt for entitlement of freedom fighters
'pefieiozgi isas'-%§')'_':.–:.l§:=.V3i3'.vo'£ come in the way of the petitiomzr c§aimi.ng
'V Sanman pension. Having regard to the
V' V, cieeieiozég' of the Bivisixm Bench of 'this Court, the
'"¢~:Vn'do£'se3a3ent issued by the respondent at Aunexure -~ 'Q' is
" '"1iable to be interfered. Respondents are required to consider
the application of the petititlliifii' afresh in the light of the
./
éecision of this Court. Consequentiy, f0fl0WiEg":§I%i'§§\'/,%S
gaasscdz
Petition is aliowed. s2:ia31_d3
Matter stands remitted to I'6§;1§GI}d€I}t."N%J.§, _ the
application for grant of psflfiiflfl
afmsh with Inference Vt§. :ijl1_Ae 'Division Bench
withila an outer limit of Zthxwsltciimtgfijzjigs date of receipt
ofthis <mder_.V
Rule
K _'#'I;fiqrunjay Tata -Bangi are
permittcti :0' file bf" fifipéarauce within. four weeks.
saié
Iut1§5
B.I’€«’3