ma: THE I-1¥C:H'. 301:??? :7? KARNATAKA, BANGALQRE
wcrm THIS THE 2?'??? my OF' JULY,
BEFGRE W' '}.%
THE HGNBLE MR. JUs1f:§:E__ AJI_T".;'3 "
WRIT PETITIQN No 123332 :3? 20<f:'£; {G1f;r£~i}:*::?}:'-%%..__«
BETW EEN
1
K NYATHAPPA
S/O LATE BYANEM
FREEDOM FiTHE§?'S _ 1 ,
R10 HOSUR VILLAGE:
GOURIBIDVANUR T_L_AU_I{ v ._ .,
KGLAR £)éTS'P._R1§)'M FIGHERS DI'VES§{)N,}
LCK BIAYAKA BHAVAN KHAFE MARKET,
DELHI 1 100 03
"E{§ii?.BY ITS DEPUTY SECRETARY.
'r;~£§: STATE 9;? KARNATAKA
' mp; BYE TS PRENCPAL SECRETARY
SEPT' PERSDNNEL AND
§iDi'v§INiST§A'E'IVE> REEFGRMS
SR AMBESKAR VEEEEBE 82§NGAL8ER 1'
RESPQEQDENTS,
{By SEE ?§ARE3N{)RA PRASAQ5 HCGP FQR R12;
£"~J
Sn' i}.A. LAKSHMINARAYANA, CGS FGR R. 3)
TH§S WP FILED UNDER Am';(:LE;s 2:26 ANQ.1:¥;2fk*5"::T;§M.fHE;
CONSTETUTION, PRAYING TO DiREC"I' THE: R1, _*§_*c:}"::~:c::;rs:sI.::}i:::R,
REPRESENTATION AND RECQMMENDATIONS;.__"V!D.l§3 ' Aflfjf-C,.._V
D'I'.6.8.G5, VIBE ANN-D, 1)T.6.7.1991, AND_-%'yE'§P€}.§},"'~§D'F.A1.'?QG€y,
RESPECFEVELY. '
mREc:r '1'HE RESPONDENTS To" GRANT _ ;;L';;.1"'.s'UVc_:r§
MONETARY BENEFITS TO ‘Ij’I~§_E PE}T_i’£’iGNE}.i”5;AL0N€§;» wrm
;;*m:«:1″~z.1?:s*r FROM THE DATE, EEEHEN ” THE’ ‘SWA”I’A’F€ATRA’i’A
sgmx SAMMAN PENSION sc:H£”M}3~ CAME: ~1N’*m FCfiRC:E.
mazs PETITION <:::fQM1N:;5§; m.r§";~1EAR1i§G'i'N 'B' GRGUP
THIS BAY, THE CUURT Mama 'km; £'0L1.'gow–1r_~;c;: .
…..:,…..__._…_….x………'……… . -.
'Fh.§€: 13(ft£_;1{i£;';§1€1: be :3 fxeedom fighter. He tack part
in the: naiignal "z'ndepenée13ce and was a detenu
fmm ;5.9.19%:2,_:to-§.1é–,:§%»3 at Bangaiore Centrai Jaii. The
fifi;§fi§5;%,.A'ma;§¢ an 2ij§p'}i}:afiQn for fneedozsiz fighter pension tea the
tG{1':%:§&3If;:Iifl}iii~IT:tf_:.?eE7f1iCh has been granted, The: pairifiener also
I}:1a£:1f:__ 2i:1 a;1;:$}i§§_a£ion to the Central Government 2'._e., respondentwl
'fa: gram: §:§f:.pensio:1 under the Centra} Gnvemmeat Scheme. Thtz
'gfi:vaiice of the petiiismar i3 that avg}: as on tazriay the saifi
..__ 'ap§j1icat£0z1 for gm: of pension under 1:113 fientrai Gavemzmeni is
V Vm:)t consiééztfid, Hetnce, this writ pefifiicn?
2' It is mat disputed by the ieaxned Gcsvernmem: PI$jéd{é:"_:fh§t
the State Government has granted frttedom fighter
petitioner: The only request which is mad: in is *-1:.§)
direct the first i"€S§Z)0IT1d€':}f1f to ccnsider fix: ajjpiicétiefi for
af fmedom fighter };}€:I(1SiC)I1 u1fi:_ié;:.:.. thfi-._ :§}¢x;¢rrime1;.;. '
Scheme.
3. Hence, the following order b
Petition staztais first rfifipfifldfifli to
Cfilillfiidiii’ “;3{é’tififuer fer grant cf fmedom
fighter per1 §;.igf1 as? six monfins fmm the flats
Qf raceipt sf t1f;é<-rgfibpywgizifir.
Vighwanatlz, Ieaznetd HCGP is permittsd 1:9 file
fi)§3Iil§} €3fap§f:81’£iIiC¢ within fmzr wefiks.
Sd/-
JUDGE
age