IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23181 of 2009(P)
1. SMT.YESODHA,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. THE PRINCIPAL SECRETARY TO GOVERNMENT
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :13/08/2009
O R D E R
V.GIRI, J.
----------------------------------------
W.P.(C).No.23181 of 2009
----------------------------------------
Dated this the 13th day of August, 2009.
JUDGMENT
The petitioner’s husband, now deceased
Edevan Koroth Ramankutty Nambiar, was a freedom
fighter, who participated in the Kavumbayi Struggle,
which is now recognized as part of the National
freedom struggle, as per Ext.P3.
2. Late Edevan Koroth Ramankutty Nambiar
was a recipient of State pension as a freedom fighter.
His application for pension under the Central Scheme
on the strength of his participation in the freedom
struggle has been recommended by the State
Government as per Ext.P4 dated 25.6.1999. But the
Union Government is to pass final orders in this regard.
Hence this writ petition.
3. The petitioner’s husband is no more. If the
petitioner’s husband is eligible for pension under the
Central Scheme, then the petitioner is entitled to family
pension under the said Scheme.
W.P.(C).No.23181 of 2009
:: 2 ::
4. A decision shall be taken by the Central
Government in the matter of eligibility of the
petitioner’s late husband late Edevan Koroth
Ramankutty Nambiar, pursuant to Ext.P4, and on the
petitioner’s consequent eligibility for receiving family
pension. Orders shall be passed by the 1st respondent
within five months from the date of receipt of a copy of
this judgment.
5. Writ petition is disposed of as above.
The petitioner shall forward a copy of this
judgment along with a copy of the writ petition to the
1st respondent.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge