Supreme Court of India

Aniltej Singh Dhaliwal vs Union Of India & Ors on 30 April, 2009

Supreme Court of India
Aniltej Singh Dhaliwal vs Union Of India & Ors on 30 April, 2009
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                      IN THE SUPREME COURT OF INDIA
                            CIVIL APPELLATE JURISDICTION


                            CIVIL APPEAL NO. 334 OF 2007


ANILTEJ SINGH DHALIWAL                                             ...    APPELLANT(S)
                                          :VERSUS:

UNION OF INDIA AND ORS.                                            ...    RESPONDENT(S)
                                            WITH

                         CRIMINAL APPEAL NO. 825 OF 1997

THE GENERAL COURT MARTIAL AND ORS.                                 ...    APPELLANT(S)
                                          :VERSUS:
ANILTEJ SINGH DHALIWAL                                             ...    RESPONDENT(S)



                                          ORDER

Heard.

After hearing the learned counsel for the parties and taking into account the
peculiar facts of this case, we direct that from the amount of pension payable to the
appellant, till end of April, 2009 25% shall be deducted and the balance amount shall
be paid to him. The same shall be the penalty for the established charges.

The question relating to the permissibility of re-constitution of the Court
Martial is not dealt with by us because of the above order.

Both the appeals are disposed of accordingly.

……………………..J
(Dr. ARIJIT PASAYAT)

……………………..J
(ASOK KUMAR GANGULY)
NEW DELHI,
APRIL 30, 2009.