High Court Kerala High Court

Gajara Bhai vs Union Of India on 8 February, 2011

Kerala High Court
Gajara Bhai vs Union Of India on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2754 of 2011(T)


1. GAJARA BHAI,W/O.LATE GOPINATHAN
                      ...  Petitioner

                        Vs



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

2. THE CHIEF COMMISSIONER OF CENTRAL

3. ASSISTANT COMMISSIONER OF CENTRAL

4. SMT.SUBHASHINI,D/O.LAKSHMI,LAKSHMI

                For Petitioner  :SRI.THYPARAMBIL THOMAS THOMAS

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/02/2011

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 2754 of 2011
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the 8th day of February, 2011.

                           J U D G M E N T

The petitioner claims to be the widow of late Sri. S. Gopinathan,

who was a Government servant, who retired on 9.6.2002 and died on

14.5.2009. The petitioner’s grievance in this writ petition is that

family pension is being paid to the 4th respondent, who is not the

legally wedded wife of deceased Sri. Gopinathan whereas the

petitioner is.

The question as to who is the legally wedded wife of late Sri.

Gopinathan is a question of fact, which has to be proved by evidence.

That can be done only in a suit filed for that purpose. Therefore,

without prejudice to the right of the petitioner to get the fact

established by filing a suit and to seek payment of family pension

based on the decision in such suit, this writ petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.