Karnataka High Court
Nagamma W/O Late Shivaputrappa vs The State Of Karnataka on 30 August, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30TH DAY OF' AUGUST zzm _
BEFORE
THE HON'I3LE MR. JUSTI_CE,_AJIT'J
WRIT PETITION NO.25555:i20; 1 U
BETWEEN : TV ' 2 V' 'A AA '
NAGAMMA W/O LATE SHNAPUTRAPPA
MALLESHAPPA NARAI~3ENCHI2AYiNe';To QUASH' . '
THE IMPUGNED ORDER PASSED BY THE 4TH'_RES£2QNDENT V
DATED 24.5.2010 MARKED AS ANNEXUREEAND LSERECT
THE 4TH RESPONDENT To,.ecoNS1D.I£R THE='C{ASE OF THE.
PETITIONER ACCORDING TO .
THIS WRIT PETITIQN co'MiN--ri"'-oN EDRAAPEELIMINARY
HEARING, THIS DAY, TH_E'- ccaiii-?.fr,1vL4\_:)E~ THE FOLLOWING :
Havaldar ._andVSerVed_i'n.the Special Task Force in the An1:i~
Veerappai-1'_"operatiohs- 14.05.1993 to 28.12.1995. It
petitioIV1evT'sA:huSband was deputed intially, but
of illhealth, he returned. Eventually,
the petitioner died. Petitioner alleges that
wheia ..ti1.e.'eIairr1 was made with the fourth respondent
compensation of R55 Iakhs under the Group
iiisuranee Scheme, an endorsement is issued at
fie
Annexure~E indicating that the petitioner is not entitied
for the said relief inasmuch as the said be
paid only to those persons who have died
in Anti~Veerappan operations. it it 9
2. The claim of the
for a certain benefit as circular
inasmuch as her husband Speciai Task
Force between i.e., more than
2% years \;xi1ich;'mar.k certain benefits
of cash ta am of the View that the
petitioner is%%requdirdeddV_te_:'gi'J'e a fresh representation to the
concerned autihorities seeking compensation as per the
'V"circ'uiai*R.:' She is also required to make it clear in the
it her husband was working with the
STF? betwééfi 14.05.1993 and 28.12.1995. On such
.Ve»."1<eprese11tation being given, the respondents shali consider
the "same in accordance with Iaw, having regard to the
T "circular. Hence the foiiowing: W
X
appearance &t~*3'thir1 efr.p.eriod of four weeks.
V
ORDER
1] A representation shall be giveI1..j”vltjy»_t”‘–the
petitioner within a period of eight’-weieits
the date of receipt of this order.’ it ‘é
II) On such representéi’ti_oii_tztbeirlgi’
concerned authortfiets/reVspo11c1e’r1tV°~–:No:4″‘ shall V
consider the same at} ‘puteir limit of
three of receipt of the
reference to the
With t;hetset~ petition stands
disposed of. t in % V’ H
Sri ;.1’IareI1o1ia: Iearned High Court
Gofiterrtmeilt ?Pieétder ttttt Npvermitted to file memo of
Sd/-§_e_’ “T
Iudge