High Court Kerala High Court

P.K.Chellappan vs Union Of India on 27 March, 2009

Kerala High Court
P.K.Chellappan vs Union Of India on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35780 of 2007(H)


1. P.K.CHELLAPPAN, PUNNACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.K.SATHEESH

                For Respondent  :SRI.MAJNU KOMATH, ADDL.CGSC

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :27/03/2009

 O R D E R
                           HARUN-UL-RASHID, J.
                       ----------------------------------------
                        W.P.(C) No.35780 of 2007
                       ----------------------------------------
                  Dated this the 27th day of March, 2009

                                  JUDGMENT

It is the case of the petitioner that he was a freedom fighter

who had actively participated in the Punnapra-Vayalar movement during

the freedom struggle. On account of his active participation in the said

struggle, an arrest warrant was issued against him by the then Special

Magistrate Court, Alleppey in case No.P.E. 7/1122 ME and in order to

evade the arrest, he had gone underground for a period of about 16

months from 9.3.1122 ME to 11.7.1123 ME and as such he is entitled to

get the benefit of”Swatantrata Sainik Samman pension” hereinafter referred

to as the SSS Pension.

2. The petitioner is a recipient of Kerala Freedom Fighter’s

Pension (State Pension) . Ext.P1 is the proceedings of the District

Collector dated 18.11.2006 granting state pension.

3. Since the petitioner is getting the benefit of State Pension as

per Ext.P1, he has also applied for the grant of SSS pension (Central

Pension) as the Punnapra-Vayalar struggle was recognised as a part of the

National Freedom Struggle with effect from 20.1.1998. Ext.P2 is the

application dated 29.12.2006.

4. Along with Ext.P2 application the petitioner has produced

Ext.P3 affidavit dated 29.12.2006 duly attested by the Judicial 1st Class

W.P.(C) No. 35780 of 2007 -2-

Magistrate Court, Alappuzha, Ext.P4 Non- availability of record Certificate

from the Chief Judicial Magistrate, Alleppey and Ext.P5 Personal

knowledge Certificate issued by the freedom fighter Sri.H.K.Chakrapani

who had undergone imprisonment in the Central Prison, Trivandrum for a

period of more than 5 years and is also the recipient of SSS Pension as

well as the holder of “Thamrapathra award”

5. The Deputy Collector (General), Alappuzha vide Ext.P6

rejected the petitioner’s application for want of official records and did not

forward it to the State Government. Subsequently the State Government

issued another order No.1265/FFP A2/2007/GAD dated 02.08.2008 which

is produced as Ext.R2(a). In Ext.R2(a) it is stated that since the claim of

the petitioner is not recommended by the District Collector, the same

cannot be recommended to the Central Government

6. The documents referred above,are the relevant documents

necessary for processing and recommending to the State and Central

Governments The action on the part of the District Collector, Alappuzha is

not justifiable. The Non- availability of Records Certificate and the

Personal Knowledge Certificate issued by the competent authority and

eligible person respectively, are in accordance with clause 9(a) of the SSS

Pension scheme, which are appended along with the petitioner’s

application.

7. In the result, Ext.P6 and Ext.R2 (a) are quashed. There will be

W.P.(C) No. 35780 of 2007 -3-

direction to the State Government to send the verification cum

entitlement to pension report along with their recommendation as enjoined

under clause 10 of the SSS Pension Scheme within one month from the

date of receipt of a copy of this judgment. On receipt of those documents

the 1st respondent shall consider and pass appropriate orders on Ext.P2

within 2 months thereafter . In the event of granting pension by the Central

Government it is needless to say that the petitioner is entitled to the same

with arrears if any from the date of receipt of Ext.P2 application dated

29.12.2006.

This writ petition is disposed of.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

W.P.(C) No.35780 of 2007

—————————-

JUDGMENT

27th March, 2009