High Court Kerala High Court

Kokkatta Kunhambu vs The Union Of India on 31 March, 2010

Kerala High Court
Kokkatta Kunhambu vs The Union Of India on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36642 of 2009(A)


1. KOKKATTA KUNHAMBU, S/O. RAMAN NAIR,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA, REP. BY ITS
                       ...       Respondent

2. THE STATE OF KERAL, REP. BY ITS

3. THE DISTRICT COLLECTOR, KANNUR.

                For Petitioner  :SRI.M.A.FIROZ

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

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :31/03/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.36642 of 2009-A
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 31st day of March, 2010.

                                 JUDGMENT

The petitioner herein is an applicant for grant of SSS pension. He is a

senior citizen aged 89 years. He had actively participated in the Kavumbhai

struggle which is recognized by the Government of India as per letter No.

6/1/97FF(P) dated 20.1.1998 for the purpose of granting of SSS pension.

The petitioner had suffered imprisonment for nine months in connection

with the said struggle which has been certified by the jail authorities also.

2. Ext.P1 is the copy of the application dated 3.4.1998 which was

processed and forwarded to the State Government by the District Collector

along with a communication Ext.P1. The State Government forwarded the

same to the Central Government along with the recommendation of the

District Collector, as per Ext.P3. Thereafter, the Central Government by

Ext.P4, directed the State Government to furnish the requisite information

regarding the genuineness of the extract of jail certificate, as per letter

dated 23.8.2000. It is mentioned by the petitioner that the details have

already been forwarded to the Central Government during the year 2001.

So far no orders have been passed by the Central Government on the

wpc 36642/2009 2

application. Ext.P5 is the judgment in another case wherein this Court

directed the Central Government to take a decision in the matter within a

time frame.

3. Since all the details have been forwarded to the Central

Government, there will be a direction to the Central Government to take a

decision on the application submitted by the petitioner in the light of the

recommendation made by th State Government, within a period of five

months from the date of receipt of a copy of this judgment. The petitioner

will forward a copy of this judgment along with a copy of the writ petition

for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/