High Court Kerala High Court

S.Sukumaran Nair vs The Union Of India on 9 December, 2010

Kerala High Court
S.Sukumaran Nair vs The Union Of India on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17040 of 2008(C)


1. S.SUKUMARAN NAIR, S/O.SIVASANKARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA,
                       ...       Respondent

2. THE PROVIDENT FUND COMMISSIONER,

                For Petitioner  :SRI.VELLAYANI SUNDARARAJU

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

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

 Dated :09/12/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 17040 of 2008-C
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of December, 2010.

                                JUDGMENT

The petitioner retired from service on 31.3.1997 from the District

Co-operative Bank, Thiruvananthapuram. He has put in a total service of

27 years in various capacities. The petitioner was a subscriber of

Employees Provident Fund Scheme, 1952 and his Account Number is

KR/1896/99. The petitioner states that going by Ext.P3, the closing

balance in his account is Rs.31,852/-. Aggrieved by the delay in

sanctioning of the E.P.F. Pension, this writ petition was filed.

2. In the statement filed by the second respondent, in para 2 it is

stated that the petitioner had not applied for pension, nor submitted any

other representation other than Ext.P5. In response to the same, he was

directed to prefer his application in Form 10D for sanction of monthly

pension by letter dated 4.6.2008, a copy of which has been produced as

Ext.R2(a). It is assured that the petitioner’s application for pension will be

processed as soon as the same is submitted along with the related

documents. Learned counsel for the petitioner submitted that already the

application has been submitted in Form 10D.

wpc 17040/2008 2

3. In that view of the matter, there will be a direction to process the

application and disburse the admissible amount along with arrears to the

petitioner within a period of three months from the date of receipt of a copy

of this judgment.

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

(T.R. Ramachandran Nair, Judge.)

kav/