IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9202 of 2010(A)
1. M.O.SUHARA BEEBI, W/O.LATE A.M. KUNJAMMU
... Petitioner
Vs
1. DISTRICT COLLECTOR, ERNAKULAM DISTRICT.
... Respondent
2. TAHSILDAR (LA) PNATIONAL HIGHWAY
3. TREASURY OFFICER, SUB TREASURY,
4. SECRETARY TO GOVERNMENT, AGRICULTURAL
5. SECRETARY TO GOVERNMENT FINANCE
For Petitioner :SRI.K.A.JALEEL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 9202 of 2010
==================
Dated this the 19th day of March, 2010
J U D G M E N T
The petitioner is a retired Government servant receiving pension.
Her husband was also a Government servant who retired from service
who later died on 3.8.2006. After the death of the petitioner’s
husband, the petitioner was receiving family pension payable as the
widow of the late Government servant, A.M.Kunjammu. Thereafter,
the petitioner remarried on 21.1.2008 and family pension was stopped
with effect from 1.2.2008. The petitioner now contends that the
petitioner has subsequently divorced the second husband also and,
therefore, the petitioner is entitled to family pension as the widow of
late A.M.Kunjammu.
In so far as the rules do not permit payment of family pension to
a person who has remarried, the fact that the second marriage also
ended in a divorce would not enable a Government servant to again
seek family pension as the widow of the first husband. Therefore,
there is no merit in the writ petition and accordingly the same is
dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2