IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19535 of 2009(J)
1. MEEMPAT SAVITHRI, HOUSE NO.X/123,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. STATE OF KERALA,
3. THE SENIOR ACCOUNTS OFFICER,
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.M.V.BOSE
For Respondent :SRI.P.J.PHILIP, C.G.C
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :28/08/2009
O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
&
SRI.M.T.BALAN
(RETD.DISTRICT JUDGE)
=================================
W.P.(C).No.19535 of 2009
=================================
Dated this the 28th day of August, 2009
AWARD
We have discussed the matter with Assistant Solicitor
General Sri.P.Parameswaran Nair and counsel for the petitioner.
Assistant Solicitor General submitted that in this case
petitioner's father was a recipient of pension and if the petitioner
is unmarried and unemployed pension can be granted to the
petitioner automatically and that the petitioner need only to
produce certificate to the disbursing bank to the fact that she is
unmarried and unemployed. In view of the above an Award is
passed.
T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
M.T.BALAN
(RETD.DISTRICT JUDGE)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+AS.No. 287 of 1996(N)
#1. PAROTTAKATH MOIDEENKUTTY
... Petitioner
Vs
$1. PAROTTAKATHU ABOOBACKER
... Respondent
! For Petitioner :SRI.T.A.RAMADASAN,A.K.ALEX
^ For Respondent :SRI.P.V.MOHANAN
*Coram
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
% Dated :19/08/2009
: O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
A.S. No. 287 of 1996
– – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 19th day of August, 2009.
JUDGMENT
Raman, J,
This court ordered to effect publication of the notice to
respondents 7, 9, 11 and 12 in Mathrubhumi daily Kasaragode Edition.
The order was passed on 20th July, 2009. No steps are taken by the
appellant and when the matter is taken up today, it is submitted that the
appellant died. Hence this appeal is dismissed.
P.R. Raman,
Judge
P. Bhavadasan,
Judge
sb.
P.R. RAMAN & P. BHAVADASAN, JJ.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
A.S. No. 287 of 1996
– – – – – – – – – – – – – – – – – – – – – – – – – – – – –
JUDGMENT
19.082009