High Court Kerala High Court

Beyatris Gregory vs Union Of India Represented By on 27 June, 2007

Kerala High Court
Beyatris Gregory vs Union Of India Represented By on 27 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8408 of 2007(A)


1. BEYATRIS GREGORY, W/O.LATE
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY
                       ...       Respondent

2. SENIOR ACCOUNTS OFFICER, GOVERNMENT

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.MATHEW JAMES

                For Respondent  :SRI.JOBY CYRIAC ACGSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/06/2007

 O R D E R
                               S. SIRI JAGAN, J.

                        -------------------------------

                         W.P.(C)NO.8408 OF 2007

                       ---------------------------------

             DATED THIS THE 27th DAY OF JUNE, 2007




                                    JUDGMENT

The petitioner has been accepted as a freedom fighter entitled to

payment of pension under the Swatantra Sainik Samman Pension.

However, the pension is not being disbursed to the petitioner is the

complaint in this writ petition.

2. The learned Central Government Counsel on instructions

submits that although the petitioner has provided details of his bank

account for disbursement of pension, the said Bank is not authorised

to disburse pension on behalf of the Government of India. The learned

counsel submits that if the petitioner gives details of an account in any

of the banks, a list of which have already been supplied to the

petitioner, the pension would be disbursed immediately.

3. Accordingly, I direct the petitioner to open an account in

any of the banks mentioned in the list supplied to the petitioner and

inform the details of the said account to the 2nd respondent, on receipt

W.P.(c)No.8408/2007 2

of which, the 2nd respondent shall disburse the pension due to the

petitioner forth with.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd