High Court Karnataka High Court

Nigar Shierin Begum vs The Member Secretary on 17 July, 2008

Karnataka High Court
Nigar Shierin Begum vs The Member Secretary on 17 July, 2008
Author: Ajit J Gunjal
1

IN THE 1416}: COURT 0? KARNATAKA, BANGALORE
DATED THIS THE 17TH DAY OF JULY, 2003  [

BEFORE

THE HODFBLE MR. ws'T1c_1;:,H,Aqrr .;'{}ur-§i.3g+.i;TT:  _  "  'V

WRIT PETITION No 3473.4 OF .:é'o0T:%_1(sf'    A'

BETWEEN:

1

NIGAR SHIERIN BEGUM 
D/O MIR AZIMUDMAL1 KHAP-K .
MAJOR, R/O No.3é2,f;- ;  .  
24TH B (moss,    _ 
BANASHANKARI II STAGTT, V ._  * 
BANGALORE-j7Q.   

(By Sri .}AikiDTT1T§i.issE:§N &i'§§ANA JAVID, ADV.)

ANT):

1

THE MEMBER 'VSEC_3RE':IV'ARY

, .£?:E'NTRAL STLK BOARE),
V. 3.53 c:oMP;,.§',;¢,----« "

 ,A «. 3 1::*rr¢:.'L_a_,s; QUT, MADIVALA,
 _ 'BA'1'%GALO_REj-68.

27

(By Sn: N S PRASAD, Ami. FOR R1-2. )

 T1»IE 'c§1!;11'RMAN
"~CE3.'.__$TRAL SILK BOARD,

MINISTRY OF' TEXTILES
CENTRAL SILK BOARD COMPLEX,

' MADIVALA, EAN(}ALORE--68.

'' SECRETARY TO THE: GOVT op INDIA

MIMSTRY OF TEXTiLES,
NEW DELHI-110 O01.

 'V   PETFFIGNER.

 RESPONDENTS.

‘I’HiS WP FELEI) UNDER AR’TICLEs 226AND 227;(:;–§«’ THE
CoNsTITU’1’mN, PRAYINC} TO CALL FOR THE _;R_ECORDS
RELATING TO THE ISSUE OF’ THE IMPUGNED (I)R_D.ER ,:;’rr;26a.2–
1993 VZDE ANNF AND ORDER DT.2-:1-1999-Ar~sN_;kJ,

ISSUED BY THE R-1 85 2 RESPECTIVELY, PERUBE v'{‘i~IE3 SAME’
AND QUASH THE SAME AND BIREC§’m’If’HE RE’8’PC}N[}’EN’}’S./_TO.
RE–INSTA’FE THE Fl-§’.’.’I’¥T¥ONER EN ‘SERVICE. AEJL f

CONSEQU ENTIAL BEN EFITS.

THIS PETITION C€)MIN(37€)__N F’C}’i?._ }1E;AR’:1§ig3 3fH1§;

THE COURT MAEE THE FOLLOWING»:

Ptnsuant to the nofifigfaficn the Central
Silk Board, whicfi Ministry of Textile
and any is” to be adjudicated by
the ;1ndcr sccfion 14(2) of the
Admimsfi¥a:i{m ‘1’ ‘9: not disputed by
Mr. 1?:iatJ*t3féd_. §;§)fifis;é1’éppca:ing for the respondems.

-1-

Cqrxvsféqiiefitiy, the papers shall stand transmitted to the

péfifion stands disposed of accordingly for statistical

I ptlfpésg.

fink: discharged. Sd/__
Judge