High Court Karnataka High Court

Col R Arunachalam S/O Sri. … vs The Union Of India on 23 January, 2009

Karnataka High Court
Col R Arunachalam S/O Sri. … vs The Union Of India on 23 January, 2009
Author: S.Abdul Nazeer
IN THE H:r.3H CQURT 0;? KARNATAKA AT B_:§_2\2r(3_a.3;.::>:+2_E. j f  _

DAT}3D TIES Tm: 233" mm' 0:? 353.1 'U,.%.R'x' 209$  H 'A j  3; f *1: .. 

BEFORE   

THE HEN %3L12 .«i~.!R.J{?S'T[€E S. .431}£.<"!_.  Arzcétzrgg :   W '

WRIT PETIr1oA*No.é29:§agas 4cs%;;%1:;'.9;. V' J'   
Between:  h '

Col. 1?... Arunacfiaiazn,

Aged about 43 years,

S,-fa} Sri M.Ramachandr;«:§:; 
Presezztljg pasted in   ' 2  
Command Hospiig!':;53d.r     ' '
AgramFost,    '   " 
3a21gal<3re--5£€é'--}VTQ{)'7:M_       Petiti-mar.

(B3.-' Sri Col. agupm; sa§g1§'%gRe}ta;éd}5 Adv.)

 :

1.

A ‘”£11e1§rii2%n£;«f”£:;dia,

A ‘ M)” f:

‘ Y3? ES” Se¢:j&ia1’y,
‘ . .De-faface,
3;’-mi: B}0¢i”a_.DHQ P0,
Mei}: Deihjé” 119 so 1.

H “Th: Chiefflfthe Army Staff,

— _ Secretariat,
“V.1:.%teg;2*ateé Headquarters: of M01) (.%.z2z:.§;’),
‘ Souii: Biock;

” ” ‘New Qelhi W :19 €191.

3

which was rejectad 233.? the secend respandent as per the order at

_=~L1z1e5:ure ‘A’ dated 5.11.260′? on the ground of acute sh9rtag.:S <3f

Qfiicers in the disstipiines azaf Medicine and

Patitiener hag eaiied in questicrn the gaid order in {his 3;;-:*i_'t'

2. I have heard tha leamed Cmznae! far? 326′ partiesf ‘ — I; V ‘

3, The main reason far the’TVp:>,t£tien’ér_ fa; see§=:V”;izjs3n_i1gt11re

retiremem was that his father was sufféfigzg -frena réhmnic aiiments

and that}: ii: ‘$53.8 széifs:-ri:;{:;5:nAV’i::;n2§na£ imrurahle illazess. Learned

€939.59! ft}?'{h$’§3*%3§ifiVi”:£’1§f’ §.’!.1.5&§f§§ the fathmr of the petétiezzer

_ passe:§,._§a1éka§; an 21′ E .3399′ E.m.,e31′:1e<¥ C02,1n3el fiirther szsbnzitg that

'fi'f_5'r';n * . gig: at 1" Ar' 3 5;» Q
'$':"'.u.;.:,g,.;€: 'V §~$ V… 3!};-., J3; 3§3{}1».{*l .1}??? J3' {Ea f}I'€!I1 Z"

reiiréimzszt23i: ;25. §;;'?. ?0{}8 bafare the. seérszrxd rest,-pgndent' I: is: fimhe:

-submifieed {E-Eat ‘si :}zce the father sf tlxefipraiitizéizegr has expired durirgg

14.

‘”3e” ;T:r:. He fzzyther submits {hat the secmd regpoadent £223}:

“xi?

K