BETWEEN :
1.
IN THE HIGH comm' ore' KARNATAKA,...'4" "
CIRCUIT BENCH AT DHARWAQV"""-L V %
DATED THIS THE mm J
HON' BLE MR. JUS1'iCjE..A.IFI;'J._GUNJ:Ai;*.r S
.624--?:§4fzs
WRIT PE'l'ITION_.N(}
SMT. PARVA-THEVVA"D{}DLi...'= -- . V_
w/0 LA'rER..yiALLAPi?A--v "
AGED A.E?:OK§jI'_?'2'vYEARS .
R/O IEDIKERI, T-Q: '3)a.;Lr:Q»NGAL
DISTRi€3*:--_Bi?;LG.*\U'M"* "
Sm'. _PARVATEiWA» %.1-'m__*11. %
w/no LmEmKKI'RAGQ1:pA
AGEI) Axaoufr 74" mans
R/O U£)uIKER£,-__TQ; BAILHONGAL
;.>xsfrR:c:r:-. B ELGAUM
é MAb:wALAR
- A W/.0ALATE» IRAPPA
" AG_E:._f76 Y-EARS
' -R/O 'BEHKVADI, TQ: BAILHONGAL
" .__44DISTR£{,fP: BELGAUM
PETITIONERS
(3v_f._s;2:. H M nnanzeozm, ADV. ,)
THE STATE OF' KARNATAKA
BY ITS UNDER SECRETARY
DEPARTMENT OF D.P.A.R. (POLITICAL PENSION)
M.S. BUILDING, BANGALORE--I .
2. THE DEPUTY COMMISSIONER _
BELGAUM DiSTRiC'1', BELGAUM V e- -- e
RESPGNDENTS - _
(BY SR1. R K HAT'I'i, HCGP FQR ;a1'%,m ":22;-. " ' j
THIS I>E'rI'r:0N mm) Vl,§?{DER"A_I§"FiCLES"V'§§$_é3!a 232'?"
OF COSN'i'I'I'U'i'I()N or mam mgvzne 'roe QUASH 'rm:
xmpuamen ORDERS m*.3/1/09%, 14/10/maxim 211/09
PASSED 31' mp: 18? RIE_SPON};)1i1¥{'i*.Vi!)E ANNEXURES-H, .1
AND K AND ETC., e , .
THIS w.;>. comme oi; F'{§i?:'f'REvL§;§;_€£zhiARY HEARING
THES DAY, THE C{)UR'IfIvir'iDi? 'I'iiE._FOI.J.,§)WiNG:
Mr. notice for respondent
Nos. 1 A’
5 53-. _ tee matter is listed for pIel:nnnary’ ‘
” hcaim?C’8.i,.”iszit}2..¢”3neefifitVis mm up for final disposal’ .
husbands of all these petifioners china’ that
?_ ” ‘eghey Em the fteedem movement. Hence, they
for freedom fighters penésam. Accoztlingly, the
husbands make an application to the concerned
” eethofifies ibr grant of the send’ pension. Pursuant to the
/1
fl
various orders in the year 1992 the
petitioners wen: grantcti fnccdozn fighters ‘V K
husband of the first petitioner 2
scoond petitioncfs husband died
pcfifioncfs husband died .__It’ 315 V
that till their death thg }’:iu§ba.1’1iis~–1’eo¢:-iived the
fitaedom fighters pcns:¢n:T’ T aficr their death
petitioners makc.a1 1 of fmcdom
fighters rejected. Hence
writ . This Court
mmanaed the matter in the
__ T» ‘ ‘iiiconsidemfion. Even after
mmaxgd. fighttm pension hm
V’ flezlcfi. petition qucs1:iomng’ the rejection
1~ Learned counsel for the pctitinfi submits that
eases this com has ruled that thc ciaim of the
for freedom fighters pension. cannot be denied, when
samaisyantcdtothehusbmds. Q
,_,z
X’
5. Mr. R K Hatti, submits that A
large scale fraud committed the
grant of freedom fighters pension.
add that in so fir as the
judgment ofthis Court they do: .:_:s.§if as w:+.:m1§aw.
6. Inde¢d, it noticed the
petitioners fighiacrs pension
way back ix; death pctifioncxs
continued Hence, I am of the view the
questionVV’ c~f: payment of freedom fighmrs
pension, : inoxem, hav’mg lewd to the
Court. Imam, it ‘m aim that
to pmduoc all those maficriak to prove
tbr freedom fighters pension. When the
V by their zwpoctivc husbands wm
and thcy wen: grantad the freedom fighters
_ consequently, I am of the View that mm maapuwed
cannot be susmfincd.
fl»
7. Petitions are allowed. *’.a.f
annexurcs – ‘H, J and K standsVg1;ashed;”‘Peia§itcf’ gtand#”‘ ‘V
remitted to the rcspondcnts to
petitioners for yam of of Vpgzi-aion oi? >
dccfmien rendered by this Cfifiipiiézieciyfgin three
months foam the ciatc vt2:2i_s §zd¢i:r. is issued
and made absolute.
8. __ ._is to file memo of
JUDGE
»;I31~’:e._