IN THE HIGH COURT OF KARNATAKA. BANGALORE DATED THIS THE 339 DAY OF FEBRUARY. 2010 BEFORE THE I-ION'BLE MR. JUSTICE RAM MOHAN M.
WRIT PETITION N0. 2109 on 2010 ._ ‘
BETWEEN’.
HAVELIDAR SAG/\R SINGI–E
Ex-9 PARA SE4′
AGEI) ABOUT 40 YEARS
s/0 SR}. JAGA’I’S1i.\JGH .
(3/0 56 A.P.O. (PEN NO 911ss_O'~:i1) _ NOW R/AT #60/3/8 V. RUSP1AI'3 E-3-iomj-12 _ KAVA1- BYRASANDRA no " V ' R.'E'.NAGAR _ - BANGALORE .%.....I?I;':':'1'10NER
(BY SR1. C01,. :5: -1′.L;’I7>: ‘ 14: .. -‘A1_:>v,}
AND:
‘E’}*iI:I.i? J’§’\VIlC)I\s’ 015′ :AN 1’i>’1A I
‘ .RI%315?RE,;T_EN”FED BY I-4: s1a:cR1»_~;*1″ARY
._ .MiN1s’1m–*_0Fm51:’I:::\1c:1£;
__S’OV 1_m.~i ‘ ::3_L0(: K ”
D_I”-I”Q_I~”O’. N5e:1\’v..;’::*;”1a:1,1 I! 1 1. 00: ‘1
V TI—I £%;”1<:1~1v–.iia;}'~OF T! {Ii AR:\/IY s':'A1«';~'
' ;, COAS 3 SEC RET1'\R!.AT
. }'xRi\_/_EY r«i1:a::A13 QL5A1m«:Rs
"« 'f3.C)U"i§H 1-BLOCK. D}–{Q PO
_ 'mfEw=1)1-:Lm 1:001:
: 3.-~<:.:o1,.M.s.13A1Ns.
[EC 49545~F}
M
T}—IE THEN C()MMA.§\JI)ING OI*’E”IC ER
9 PAR]-\ SF. (3/0. 56 A.i’.O.
[MN NO 91 1809}
4. EX~I”IA\/’ E.)ARS}IAN SiNGIi
NO 13687952
NOW NAII5-3 SUBICDAR
EX–9 PARA SF, C/O. 56 I-\.E3′.O
[PIN NO. 91 I809)
EX~HAVELI.)AR RANJ 1’1′ SING H 1
NO.1361’7388, NOW NAEB SU£%££I;)_AR
Ex-9 PARA SF’. C/O 56 A.I?’.O. ‘ ”
[PIN NO. 911809)
51,?!
6. OFFICER-I1\f–CI–IARGE [R-.E3′(3OR7_{‘)S_} ‘é
T1~1£«:c0MMANDAN’r ”
PARAREGEMENTAL c1:::\1frR:«:V.’V g _ :,.
BANGALORE 5ej30.Q32 _ ..’.FiESPONDENTS
THIS 1->13’y.-‘i”1’i01N*l.1?’i_;.E:1I:_ [\s_I.);~?;R3_Arg’z’1cLe: 226 OF THE
CONS”FE’TU’E”ION _Q1~af__ 1;N:___)1z-x ‘S_IZ’f£’i< A 'gWRE'.i' OF CERTIORARI
OR ANY W1:i.{ QR’~f§1142:;c9fi’0N CI–{.A_I.I.El\’ GiI\§G TI—Iii
IMIJUGNr3I)~.0R1T>ER ‘m.._:};0.9,:2’0«09_’ assural) {av ‘m1«: R6 \/me:
ANXWA. BICI’:\’|G 1’1,1,1-30131…_A:\11′>..«;j’>1£:’1″I”I_’i0N§’* C:0i\7f1NG ON I-“OR PRELI1\/EINARY
__E**I.i3f1.I{i§\I£3}a. “I’I”‘IIS I’)AY’—T3_IEC COUR”I’ MADE THE FOLLOWING:
‘-The 1j”1j;1ér. while a Havildar in 9 Para. (Special
Forms) bf I1’1diem Army, applieci for prerna£:1.1re
:1′{T’:{“i»!’€*.IiTE?.’I’ET. which when <'02'1si<ic1"ed, WES 2'1<'i<':éepi;£:d and
'=.__p§§1'rfi;it1.e(i to ret'irv from s§<*1'\T-'ire on f31–05–2009. I")u1'ing
55%
»- .
.,v
se1*vi(*e the. pe{_it.i(‘)11<==;*r when ('(.)11si(ic-rreci for p1"0m01';ion 1.0
tihe post. of Naib SL1b(,'.d&-U'. reportedly faiied. as i1'1di(%at¢ti.__;1!.v
S1.N0.{e} of lhe Cadr<==* 1*e:~*,1.11t da.t.e*d 24-0442008 .
After the prema11.:1'c 1'e1iren'1em,: '1'ht".'])€f.ilfi()fiETff'iSV'Sé1iVd
to have made 21 reprcsen1.at'.i01'1 ti) rC;L;p rnVc»)”‘t_;:i(V5′:1r.:1vV”{1’1’1i;ie1’
Arrfiy Act. 1926 and Afnléfd F»{>’1′”(‘u&;;’% Ti*ip11I%é1«1″ACI:.V§ 2007.
which when not 1’esu}t’.ed in
this petit,i0n to of the
6″* r€:sp()rIcie11 i of mamdamL1s to
s€,at111′:o1’y comp}-m111
A1’11″1€x111’e~”B”:” tic”:-._ ~1’1(‘)1″.i(.>r’1a1 pr0m(_>1i01’1 with
1fr:1Tr()spec.:€?,ive (?i’;i”c(.:i_ w1*1c=-:r1′- 1’11}; baI”(’11n;1at.es were prommed to
._t.h{>: ptiéét ()i”‘N21Vii.1«Subc(‘E;-11’. and for c.f(n1sequL:ntiai benefits.
E5i21’v_v:.:1§;;j;;V”vI1eard the lcrameci c:()u;1sei for the
pVetiti()rie1*.V”‘i;’1 the EibSCE1(‘.€. of 21 <.'}1a1.1i<?1'1g<% to the (:21dre res:~:s1.11t
daE"édTL"24~C')4~2O08 Am'1exu:*e–"'F" de(:Ia1'ir1gj.{ I"1'1e pa-étitioner
___"':*1"'21\='Vi:a'1Ks-'.7; faiicci. 10 be pr(_m10tec§ from H21vi1dz.:1* to Nai
SUbCddl'. coupled with the av(_tcptan11t and ‘{)Cil’1§_{ 1’t’3]iC’.\./:Tf:’d_”.f.v)_i’
duties 213 on I31~()5«2(‘)()9._ in my opinion, the _
disramittlcd to a. recc)ttsidetfatimt of Itis. bca1se_–‘f(5t”” “I131″O1’it1nt.’i.()r’az.V
from Havilclar to Nail) Stlbedm. In fhté it *fitn*~z”t{1.1fi:.St:’21;ic:c>Vs;°’t;h’t°Vt_V
reliefs sought for are impe’i»:1ji’:e.sib16′.” VVV.r_it.T’..Vpet1t;££m-‘ is
accordingly. re_ject,ed.
3. At this st.age;?, icei191’1 e’d'<?d'14;'r1:§¢'i~. V'i'-1.314" the petit'.i01'1<:=r
seeks leave of tt.11€<C_Ot:2.rt to \Ig;'it:13c1t.i;iV=.?the writ p€ili1i()I] as
to enable tlni-%' p;%–t.it'i('.it?1_cr"-.tj;Q_"'€3f1£::_1lésttga:-' the ("dC1l'E', result.
Leave gtfiizttttci; .<.§sed as withdr'c1w't'1.
t Sd/.. JUDGE