High Court Karnataka High Court

Sri Ashok @ Ashok Kumar vs The State Of Karnataka on 19 September, 2008

Karnataka High Court
Sri Ashok @ Ashok Kumar vs The State Of Karnataka on 19 September, 2008
Author: A.S.Bopanna
ur AAKNAIAKA H£Gl-'I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-I£GI"§ C

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

BATED Tms THE 1913 DAY 0? SEPFEMBER'fii3{)8 A_:"  T'

BEFORE

THE HoN*B1,E MR. Jusrsca A§'s..=~L.$3e3t>AN1$~t»;rs_;  " ' F' .

W.P.No.6627/200?'*{:Cr'M--FFj     '
BETWEEN:   "

SR: ASHOK @ ASHOK KUMAR
s/o FARASWANATHA

AGED ABOUT 74 YRS  ,_  »  - 
HGUSE no s-s53,c;Q~m:Qi£3LARPAg   A ' 
AVA.N="%.GARA.f,'V .

ADIAPPA KALAGI, Rz.o-1.MgHA_D

LOHAR GALL1,  _
 ""  '    PE'I'I'I'IONER

(By Sri : MALLIKARJUN c afisafisnbir'; ;§z§v.}. ~ _' '

ANI):

2 THE STATE 0}? KARNATAKA 
     

KARNATKA swam.s*m§"H.'A;ia1>J-A:sMxNs31'RAv:E
nsimmmsm, M :3.;3u1LDi;:~IGg; '

DR Axunaanxan VEEDHI. . -  A

BANc'aALo1eEz  -- = "

._ V.  A * fmg QE?i}'I5§"C1b§fiM1SSIONER

-- -nrs 3 IJIJI 8  I

 _ 3 _GL:r;5ARcax_D:s*r.,. 
" "'-3'%~V'.'43?*'3GrA«~' "

  V  RESPONDENPS
(B;»s;4'£'sVSK.;}haiaAN,AGA)

14

'¢



--- ------.- Ir-Q

..m.nn.nnn mun  Ur KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA RIGH COURT OF KARNATAKA H!GH C

THIS PE'ITI'ION IS FILED UNDER ARFICLES 226 8: 227 .{)__F' THE
CONSFITKITION OF INDIA, WYFH A PRAYER T0; QUASH THEQORDER
PASSED 8? THE R1 £31'. 17.2.2007, VIDE ANNEXURE-E.    _

This Writ Fetition coming on for Preliminary  in _T*Bv* gtbuig, V' 

this day, the Court xnade the folk2wing:---

The petitioner is befmfc   fa} issue of
writ of oertiorari to     by the la;
respondent   impugned at

2. Tfie  this Court contending that he

had  Vin.  Movement during the Pre-

:.'ii1dcpe1§£ieI.a§c      and the British Government had

  kept him in Central Pxison, Gulbarga.

 T-~V"'To estamisn Pract, the petitioner relies on the extract of
  (Political Prisoners) Regster of the Central
»   wherein according to the petitioner his
.   is indicated at Sl.No.2982. The extract of the sme is

  "pi*dduced as Anncxure-A to the petition.

}»

9
Q



' '.""='f'"' 'W Mxwnnnm HIGH COURT 0
_.  F KARNATAKA HIGH COURT or KARNAYAKA Mien COURT or KARNATAKA I-HG!-I c

3. It is stated that the Government of Karnataka in

recoglition of service of the freedom fighters in fl1e_$.'b_eed:)m

struggle published notification calling for   . V»

of Freedom Fighters' Pension and the " * .1 

applicatien on 8.12.1999. Sindee'    

considered by the    L'

Court in w.P.No.332o1/2902  'wasihidiegeeetil of on
12.2.2004 with a direction. 'to consider the
case of the petif;io-filer   ;"utili1e1'eto, the 18*
respondent by   the claim
of the  is'v!:heI~efoIe before this Court

  4:1:  Amefienslents on being notified filed their

  have contended that pmstzarit to the

  this Court; to reconsider the matter, the
.  has  considered in accordance with law. According
'A    the petjticner had relied on the extract of
   (Political Prisonezs) Regster maintained by the

 Central Prison, Gulwrga. In order to ascer'tam' the

J2

-

Itllntlluuh. o :_ncu_.non_-n.

, , … -…..–..n..n mun vogxyut Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH C

open to the petitioner to produce the same an

appropriate application and the respondents

and dispose of the same in
examimng’ the gcnuineness of the “V ‘ ‘V O’

that the respondents had alrea_dy_ rejéctoé sud;

at the first instance and the ivfid by this

Court
With the a11.VnovoV;iv’ixi§»:a.v9tions, the petition

stands disposod fio:.or:t;ie:1f

sd/«E .

Iudfi