High Court Kerala High Court

P.R.Bhaskaran Nair vs Union Of India on 7 November, 2008

Kerala High Court
P.R.Bhaskaran Nair vs Union Of India on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24826 of 2004(E)


1. P.R.BHASKARAN NAIR,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP: BY THE SECRETARY,
                       ...       Respondent

2. STATE OF KERALA, REP: BY THE

3. THE DISTRICT ADVISORY COMMITTEE FOR

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.P.PARAMESWARAN NAIR, CGC

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :07/11/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO. 24826 OF 2004
                  --------------------------------------------
                   Dated this the 7th November, 2008

                                JUDGMENT

Writ Petition is filed challenging Exts.P8 and P9 order of the

State Government refusing to recommend the petitioner’s case to the

Central Government of giving pension under Swantrata Sainik

Samman Pension scheme. I heard counsel appearing for the petitioner,

and Government Pleader and I have also perused the impugned orders

of the Government. Petitioner’s claim for pension is based on

underground suffering during Feb, 1947 to August 1947. According to

the petitioner, there was arrest warrant pending against him in CC No.

78/120 of the Divisional Firest Class Magistrate Court, Quilon.

However, on enquiry it is found that no records are available in Court

and there is nothing to indicate that the said case pertains to offences

related to Freedom struggle. Besides this, certificates obtained by the

petitioner frosm three persons were rejected for the reason that those

who issued the certificates have not served two years minimum

imprisonment in freedom struggle to entitle them to issue certificates.

2

So far as the certificate issued by one V.K. Karunakaran is conccerned,

Government refused to accept the same because he is no more and in

his name lot of bogus certificates are produced by the claimants after

his death. Since there is no evidence to prove the petitioner’s

underground suffering, application was rightly turned down.

W.P. C. is therefore de void of any merit and is dismissed.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3