High Court Kerala High Court

No.850787191 Ct/Gd J. Renkan vs Commandant on 23 October, 2009

Kerala High Court
No.850787191 Ct/Gd J. Renkan vs Commandant on 23 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 19599 of 2002(G)


1. NO.850787191 CT/GD J. RENKAN,
                      ...  Petitioner
2. CHANDRALEKHA  W/O.J.RENKAN, DO.DO.

                        Vs



1. COMMANDANT, 65 BN CRPF., SHILLONG
                       ...       Respondent

2. ADDL. DIGP,GROUP CENTRE, CRPF,

3. PENSION AUDIT OFFICER,

4. DIRECTOR GENERAL,CRPF, NEW DELHI-3

5. ADDL. DIG., CRPF.,GROUP CENTRE,

6. UNION OF INDIA, REPRESENTE3D BY ITS

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  :SRI.PRINCE CHAKRAMPILLY, ADDL.CGSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                 -------------------------
                     O.P. No.19599 of 2002
            ---------------------------------
           Dated, this the 23rd day of October, 2009

                         J U D G M E N T

The 1st petitioner was working as a Constable under the

respondents since 1985. He was medically invalidated out of

service in 2001. It was following the finding that he was suffering

from mental illness/paranoid schizophrenia.

2. In this original petition, the first prayer is to direct

refund of Rs.61,978/- recovered from the petitioners as per Ext.P7,

quashing the said order. In fact, the 4th prayer is to direct refund of

the amount recovered by Ext.P7. Therefore, these two prayers are

considered together. In paragraph 5 of the counter affidavit filed by

the 5th respondent, it has been stated that out of the amount

recovered, Rs.58,798/- has already been redrawn and paid to the

petitioners on 24/10/2002. In so far as the balance is concerned,

the respondent has stated in the affidavit that they are awaiting

certain documents from the petitioners, and that on receipt of the

documents, the amount will be paid. Therefore, this undertaking in

O.P.No.19599/2002
-2-

the counter affidavit, should satisfy this grievance of the petitioners,

and it will be open to the petitioners to comply with the

documentary formalities, in which event, the amount shall be paid

to them.

3. The 2nd prayer is to quash Ext.P8 in so far as it directs

that the persons like the 1st petitioner will not be eligible for

rehabilitation as provided therein. True, a reading of Ext.P8

discloses that the Scheme of rehabilitation does not apply to

persons, who are discharged on the ground of mental illness. The

scheme as reflected in Ext.P8 is a policy matter, and if the policy

maker has chosen not to treat those who are discharged on reasons

of mental illness eligible, definitely, the same cannot be said to be

arbitrary and hit by the provisions of Article 14 of the Constitution

of India warranting interference of this Court. Therefore, I see no

substance in the prayer to quash Ext.P8.

4. The 3rd prayer in the original petition is to direct the

respondents to ensure that the 1st petitioner’s monthly pension and

medical allowances is reimbursed. A reading of paragraph 9 of the

counter affidavit shows that pension has already been released and

O.P.No.19599/2002
-3-

that the petitioners can receive the same from their Bank. In so far

as the medical allowances is concerned, the 5th respondent submit

that the same has been paid. In fact, this Court itself had passed an

order dated 13/08/2002 directing the respondents to pay monthly

pension and medical allowances to the 1st petitioner as ordered in

Ext.P6. In view of this, this prayer is also satisfied.

Irrespective of the payments thus made, it is clarified that in

case, the petitioners have any surviving grievances, or that any

further payment is remaining outstanding or withheld, it is directed

that it will open to the petitioners to make an appropriate

application to the 5th respondent, in which event, the 5th respondent

shall take necessary action for redressing the legal grievance of the

petitioners.

This original petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg