i
; 1303': MAME,
WP No.288'?[2008
IN 'ma men COURT 0? KARNA'I'AKA_. ' 'V " T. 3
cmcurr BENCH AT DHARWA13. H V
DATED was trim 192" mm? 6F'Asgm.2oe)§«[. :
mom
THE HON'BLB 7'
SHANKAR YE1.1.APPA.Bi)$DN£.A--}..V 1 '
SlOYELLAPPA_
AGEBABGU'£4§}YEAR$ "
woarcmc; ASNABE :=:fuBmAR.
NO.11$."fi%FBNV-(IA), " "
Ci056APO;g «_ 1
2: FAD,TA}+¥AN'I'}i"Iw¥AG~Di3T12l'C'I',
s.f.rAT_EOF j
No.1 15,"1NmN,'f
~ 4-:R;<5 2-;ro.3344',' HQSPEZ',
" GQJELEGALLL
aQ1<A:<_59_; 307. ...PETrr1oNm
I " ADV.)
TEE 'mm or-' mm ARMY STAFF
.. 902:3 ARMYH .,
Q
' ' ADDITIONAL DIREC'£'ORA'I'E GENERAL
{ADGIT TA) 3 ARMY HQ",
NEW DELHI
THE C03'efi\/EANQING OFFICR,
N01 35 INF BN (TA) MAEIAR-934315,
WP 1530.288?/2008
PORT BELGAUM,
4. THEGROU? comamnm, , ,
TAGPHQSOUT}%CO!vIh1ANI),"'"'m
(BY Sm.S.N. cesc)
PETITIONER FROM VDISCPDKRGHVG-« ms Bums AN?)
RESPONSIBII.I'i'IES AS mzsuoa = _COI~;MsLs1QNER OFFICER AND
wrraovr SERVICE OF ANY oRDERicoa»1MauN1c:;x.I;{oN RELATING TO
HIS voLUN'rARY._ BISCPA.'%GE 'IS my FASSED BY um
RESPONDENTS, ._A3.fl.LBGfiiL ETC,
ms c0:.«fiG’ GN ‘§’0 R_’ MY HEARING 32¢
‘B’ GROUP, 1:315 13%, c;ou;z_1~ rim FOLLOWING:
…. .. V ‘
1. The ;maagesA;m in Indian Army. The case
of the _rcsp«Vfi)i1dci1tsVis ‘(Sn an application given by him he
Q_ W33″ A copy of the application is
at Annexurc-R1. The same is seriously
§1is.;§u:mi i%3rj%tl¢%%Vpe-six-ioner. It is submitlxed by him that
V VV _ appiiitatiiixi d1sc’ hargc was given under coercion. This is
Vflézlcg seriously disputed by the respondents. it is aiso
some allegations are made by the petitioner
agg.-aiuinst the respondents in the Writ petition which are
by filing statenzant ofob_§cc1:ions.
WP No.2887[Q008
: 3 :
2. Rciterating all these facts, the petitioner has given
representations coyies of which are produced at Annc.:hues-
A, B and E. Mr.C.R.Goulay, learned
petitioner submits that he would be satisfied
issued to the respondents
nepmscxztations.
3. Without gairzg into the of made VV
by the petitioner and” ‘#nfi_§fi1®nS « by the
mspomieéttis, a to the respondents that
would _éravvds2 ofv H
4. ;’CQnsc¥1u£_n’ti3.f, the jégaiuou stands d1spo’ sec! of dimcting
. “th’;’:x._ A”;téépoi)£lficnts consider the representations at
E expeditiously.
sai-
JUDGE
Jml –