1
IN THE 1416}: COURT 0? KARNATAKA, BANGALORE
DATED THIS THE 17TH DAY OF JULY, 2003 [
BEFORE
THE HODFBLE MR. ws'T1c_1;:,H,Aqrr .;'{}ur-§i.3g+.i;TT: _ " 'V
WRIT PETITION No 3473.4 OF .:é'o0T:%_1(sf' A'
BETWEEN:
1
NIGAR SHIERIN BEGUM
D/O MIR AZIMUDMAL1 KHAP-K .
MAJOR, R/O No.3é2,f;- ; .
24TH B (moss, _
BANASHANKARI II STAGTT, V ._ *
BANGALORE-j7Q.
(By Sri .}AikiDTT1T§i.issE:§N &i'§§ANA JAVID, ADV.)
ANT):
1
THE MEMBER 'VSEC_3RE':IV'ARY
, .£?:E'NTRAL STLK BOARE),
V. 3.53 c:oMP;,.§',;¢,----« "
,A «. 3 1::*rr¢:.'L_a_,s; QUT, MADIVALA,
_ 'BA'1'%GALO_REj-68.
27
(By Sn: N S PRASAD, Ami. FOR R1-2. )
T1»IE 'c§1!;11'RMAN
"~CE3.'.__$TRAL SILK BOARD,
MINISTRY OF' TEXTILES
CENTRAL SILK BOARD COMPLEX,
' MADIVALA, EAN(}ALORE--68.
'' SECRETARY TO THE: GOVT op INDIA
MIMSTRY OF TEXTiLES,
NEW DELHI-110 O01.
'V PETFFIGNER.
RESPONDENTS.
‘I’HiS WP FELEI) UNDER AR’TICLEs 226AND 227;(:;–§«’ THE
CoNsTITU’1’mN, PRAYINC} TO CALL FOR THE _;R_ECORDS
RELATING TO THE ISSUE OF’ THE IMPUGNED (I)R_D.ER ,:;’rr;26a.2–
1993 VZDE ANNF AND ORDER DT.2-:1-1999-Ar~sN_;kJ,
ISSUED BY THE R-1 85 2 RESPECTIVELY, PERUBE v'{‘i~IE3 SAME’
AND QUASH THE SAME AND BIREC§’m’If’HE RE’8’PC}N[}’EN’}’S./_TO.
RE–INSTA’FE THE Fl-§’.’.’I’¥T¥ONER EN ‘SERVICE. AEJL f
CONSEQU ENTIAL BEN EFITS.
THIS PETITION C€)MIN(37€)__N F’C}’i?._ }1E;AR’:1§ig3 3fH1§;
THE COURT MAEE THE FOLLOWING»:
Ptnsuant to the nofifigfaficn the Central
Silk Board, whicfi Ministry of Textile
and any is” to be adjudicated by
the ;1ndcr sccfion 14(2) of the
Admimsfi¥a:i{m ‘1’ ‘9: not disputed by
Mr. 1?:iatJ*t3féd_. §;§)fifis;é1’éppca:ing for the respondems.
-1-
Cqrxvsféqiiefitiy, the papers shall stand transmitted to the
péfifion stands disposed of accordingly for statistical
I ptlfpésg.
fink: discharged. Sd/__
Judge