IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25111 of 2009(H)
1. BHANUMATHY KUTTY.E,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE COMMISSIONER,COMMISSIONERAT OF
3. THE ACOUNTANT GENERAL(A & E),KERALA,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/12/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.25111 OF 2009 (H)
--------------------------------------------------
Dated this the 2nd day of December, 2009
J U D G M E N T
Prayer sought for in this writ petition is a direction for
revision of pensionary benefits.
2. Petitioner submits that on promotion she worked as State
Co-ordinator of Women & Child Programme. However, when her
pay and pension were fixed that was done without taking into
account the aforesaid promotion. There upon she submitted a
representation which did not evoke any response. Again
petitioner submitted Ext.P3 application before the 2nd respondent
for revision of pension and that also has not been dealt with,
despite Exts.P4 and P5 reminders . It is in these circumstances the
writ petition has been filed.
3. Thus evidently the claim for revision of pension of
petitioner is pending consideration of the 2nd respondent and the
2nd respondent has to consider the matter. Having regard to the
pendency of the claim before the 2nd respondent as above, I direct
the 2nd respondent to consider Exts.P3 to P5. This shall be done as
expeditiously as possible and at any rate within 6 weeks from the
WPC .No.2511/09
:2 :
date of production of a copy of the judgment along with a copy of
this writ petition. Before orders are passed the petitioner shall
also be given notice.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/