man HON'BLE nn.Jusw1q3 K;fi€mNJ9fi3@fi f
wnxw PETITION No.122§9fig§_2db7(fi¥fi§)W
B£TwEEN : , 'V _ _ » _A_
33; ynagggnnn _m
s/o sxbaaunpnnjwfiainxéfivx 7~
AGED ABOUT ?$ vgaas ","**~~
H NO;3¥6a3;igAzIRURA{_MILAN caowx
GUnaARGR,:« \'.j<Ia""' E
,v--~. ;p -------- "ga F_a '~w-;.. pnwxmxonna
It-'
flu Srii 3 g éHA§QéAggg$§Ag,A§v,)
x mnfi quxofi OE INDIA
«_ 'BY Ire DEPUTY sacanrnnx
"«GOVERHMNT or INDIA
3-:iIR".'.:'.V~':'3'3.".R'}-.'\', *9? 30%'; ..'-'..¥'a"r"..r....""P....-"
'FREEfiOE'FIGHERS DIVISION
=.LqKA.§AxAK BHhMhN,NEW fiiifli
swarm or xanunmaxn
V '"~,B'.! IT8 CHIEF $ߣ'L'.1.R'_l'
'-- svxnnaun sounnn
_ ._..._u. -
EnNGu\6.IT<E
xw
. . . RESPONDENTS
(EU 5:; : ARAVIHD KIJMAR ASG FOR R1)
THIS “v’v’.}r’. IS ILED L1*§”JEP. .’.P.’.’.’ICI.a.’§S 225 &
227 OF 13% CONSTITUTION OF INDIA, PRAIING TO
DIRE(‘.’.I.’ THE R2 -ro VERIFY am:
suamrr REPORT TO THE R1 AS Imguns-rm 132_;~1=z~z;rg…:;i
vxma: LETTER D’.’l’.’. 12.1.2000 FOR “W”. ”
‘Dl”\T-T ‘I”I'(!I.T- ‘HEIGQTFIIT
I Tfifilm ijfiiifi’ .
‘WRIT
PRELIMINARY xmmxne waxs DAY’, ‘§,’._HE ccmm-_ Mh’.:}E_”‘~
THE FOI.1’..OWING:-
o R D _
Acoordinq to _ he had
narticipated ‘V Mavement.
and he was; to undnrgo
int;:risor.mu:n’i:’::”:v».’£;£:2§; of six months.
«I as
LII: Q
qastr.–<.,_ MMMMM Jrhe petitionér filed an
Vap1§51iqa1;4int.=.tV "'V for grant of pension undnr
swatanttata Vsntnik samman mansion scheme which
% {has tonsidmceca and granted. by the Union
Ingzlin. According to hiln, the applioaticn
1|-«uni–ill–In-u.I-\nn..I|n ‘Ina
«IL I .a..u..|.I.uI A.
a I-A ‘I-mg vxlnaxaugamnntl ‘Ulnar. I-Inn.
‘W i “T EEQWWW” “1 VII?
rospandm 1:. and thereafter of india
has to consider the same. The present.
x°V
petition is filed on the ground that-.-‘j
failed to verify
…m..=.;i* 3-m.z’.’.».__a’
an}-unit’:-‘:6 by the –tit”-*”-
as requested by the
dt.12.1.2000. The pnesg.;..;pee:.;m iiiiamfiledi
to issue a writ’ to
send a report and
_I_1rL:hor to grant
_. ” .|.-.1..”.. …..a…| Ia
fifififiifl ” “irllfii ywua ””’u ”””””%3
3-U115: an
swatétntrath a.4.;.;;..:..::t xm ion sonata’ .
2 -~ the Government Aclxrooate
the- ..sta.té: has sent a report to
5»-Lmion ¢..«. %%%%% “é]V:nd:I.a on 27.10.2000 itself.
submits no such direction my be
. -L:-.-a. I-1-5 -u-up–…n.u-u-In.n«I-v-2 gig-u-in -0-Au’!-u-urn-I15-l1§;–9
AAhas”a_fijready send the report as per the request
by the Union of India. Therefore, prayer
U ___§No.1 cannot be granted.
3. when the state aovarnment: has sent the
report on 27.10.2000 it is for the Union of
(“V
he is eiigibie to get the j; ‘:+*~,:»>5.%..’
period of 7 yaarcs, the
considered the same.
4 . In the i:h_a “Hr;1t i§’§i:1tion
is allowed. ;.%mug:%maamaggmm to the
1″‘ rasz.-‘-unc’u-.=-air: Qt…-“-‘: ‘*.:!-‘:-.==~.—-~’ca*-…..-A at 1:33:
petitioner! mn;;{%%% a: Ef’di:’Li:ioa.i pension
payablcfi 1 A’ under swatantrata
sainil: 1:! not already
oons:|.;ie.’: ed,’ ‘ férur months from thn date
. _ V. . of «order .