High Court Karnataka High Court

Sri Prabhakar vs The Union Of India on 24 March, 2008

Karnataka High Court
Sri Prabhakar vs The Union Of India on 24 March, 2008
Author: K.L.Manjunath
man HON'BLE nn.Jusw1q3 K;fi€mNJ9fi3@fi  f 
wnxw PETITION No.122§9fig§_2db7(fi¥fi§)W
B£TwEEN : , 'V _ _ » _A_

33; ynagggnnn _m 

s/o sxbaaunpnnjwfiainxéfivx 7~ 
AGED ABOUT ?$ vgaas ","**~~
H NO;3¥6a3;igAzIRURA{_MILAN caowx
GUnaARGR,:« \'.j<Ia""' E
,v--~. ;p -------- "ga F_a '~w-;.. pnwxmxonna

It-'

flu Srii 3 g éHA§QéAggg$§Ag,A§v,)

x mnfi quxofi OE INDIA
«_ 'BY Ire DEPUTY sacanrnnx
"«GOVERHMNT or INDIA

3-:iIR".'.:'.V~':'3'3.".R'}-.'\', *9? 30%'; ..'-'..¥'a"r"..r....""P....-"

 'FREEfiOE'FIGHERS DIVISION

=.LqKA.§AxAK BHhMhN,NEW fiiifli

swarm or xanunmaxn
V '"~,B'.! IT8 CHIEF $ߣ'L'.1.R'_l'
'-- svxnnaun sounnn

_ ._..._u. -

EnNGu\6.IT<E

xw

. . . RESPONDENTS

(EU 5:; : ARAVIHD KIJMAR ASG FOR R1)

THIS “v’v’.}r’. IS ILED L1*§”JEP. .’.P.’.’.’ICI.a.’§S 225 &

227 OF 13% CONSTITUTION OF INDIA, PRAIING TO

DIRE(‘.’.I.’ THE R2 -ro VERIFY am:

suamrr REPORT TO THE R1 AS Imguns-rm 132_;~1=z~z;rg…:;i
vxma: LETTER D’.’l’.’. 12.1.2000 FOR “W”. ”

‘Dl”\T-T ‘I”I'(!I.T- ‘HEIGQTFIIT
I Tfifilm ijfiiifi’ .

‘WRIT
PRELIMINARY xmmxne waxs DAY’, ‘§,’._HE ccmm-_ Mh’.:}E_”‘~

THE FOI.1’..OWING:-

o R D _

Acoordinq to _ he had
narticipated ‘V Mavement.

and he was; to undnrgo
int;:risor.mu:n’i:’::”:v».’£;£:2§; of six months.

«I as
LII: Q

qastr.–<.,_ MMMMM Jrhe petitionér filed an

Vap1§51iqa1;4int.=.tV "'V for grant of pension undnr

swatanttata Vsntnik samman mansion scheme which

% {has tonsidmceca and granted. by the Union

Ingzlin. According to hiln, the applioaticn

1|-«uni–ill–In-u.I-\nn..I|n ‘Ina
«IL I .a..u..|.I.uI A.

a I-A ‘I-mg vxlnaxaugamnntl ‘Ulnar. I-Inn.
‘W i “T EEQWWW” “1 VII?

rospandm 1:. and thereafter of india

has to consider the same. The present.

x°V

petition is filed on the ground that-.-‘j

failed to verify

…m..=.;i* 3-m.z’.’.».__a’

an}-unit’:-‘:6 by the –tit”-*”-

as requested by the

dt.12.1.2000. The pnesg.;..;pee:.;m iiiiamfiledi

to issue a writ’ to
send a report and
_I_1rL:hor to grant

_. ” .|.-.1..”.. …..a…| Ia

fifififiifl ” “irllfii ywua ””’u ”””””%3

3-U115: an
swatétntrath a.4.;.;;..:..::t xm ion sonata’ .
2 -~ the Government Aclxrooate

the- ..sta.té: has sent a report to

5»-Lmion ¢..«. %%%%% “é]V:nd:I.a on 27.10.2000 itself.

submits no such direction my be

. -L:-.-a. I-1-5 -u-up–…n.u-u-In.n«I-v-2 gig-u-in -0-Au’!-u-urn-I15-l1§;–9

AAhas”a_fijready send the report as per the request

by the Union of India. Therefore, prayer

U ___§No.1 cannot be granted.

3. when the state aovarnment: has sent the

report on 27.10.2000 it is for the Union of

(“V

he is eiigibie to get the j; ‘:+*~,:»>5.%..’

period of 7 yaarcs, the

considered the same.

4 . In the i:h_a “Hr;1t i§’§i:1tion

is allowed. ;.%mug:%maamaggmm to the

1″‘ rasz.-‘-unc’u-.=-air: Qt…-“-‘: ‘*.:!-‘:-.==~.—-~’ca*-…..-A at 1:33:

petitioner! mn;;{%%% a: Ef’di:’Li:ioa.i pension
payablcfi 1 A’ under swatantrata

sainil: 1:! not already

oons:|.;ie.’: ed,’ ‘ férur months from thn date

. _ V. . of «order .