IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31131 of 2004(F)
1. SMT.TERESA RAPHAEL (PS/3183/EKM)
... Petitioner
Vs
1. PRINCIPAL CONTROLLER OF DEFENCE
... Respondent
2. DEFENCE PENSION DISBURSING OFFICER,
3. FOC IN SOUTHERN NAVAL HEAD QUARTERS,
For Petitioner :SRI.M.RAJAGOPALAN
For Respondent :SRI.T.P.SAJID, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.31131 of 2004
----------------------------------------------
Dated 6th July, 2007.
J U D G M E N T
In the matter of reduction and recovery of family
pension, there is already an interim order dated 26.10.2004.
There is no counter affidavit yet. The main ground taken is that
the order is passed without any notice. Therefore, the writ
petition is disposed of in terms of the said interim order making it
clear that the judgment will not stand in the way of the competent
authority passing appropriate orders after affording an
opportunity for hearing to the petitioner.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 6th July, 2007.