High Court Kerala High Court

K. Bhaskara Pillai vs State Of Kerala on 24 July, 2008

Kerala High Court
K. Bhaskara Pillai vs State Of Kerala on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9931 of 2004(G)


1. K. BHASKARA PILLAI, LAKSHMI BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, THIRUVANANTHAPURAM.

                For Petitioner  :SRI.T.K.ANANDA PADMANABHAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :24/07/2008

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) NO.9931 of 2004-G
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 24th day of July , 2008.

                                 JUDGMENT

The petitioner is a freedom fighter now aged 89 years. He was an

applicant for grant of pension under the State Freedom Fighter’s Pension

Scheme. The application was initially rejected by the District Collector as

per Ext.P1. Then he filed an appeal before the Government and the

Government rejected the same for want of acceptable documentary

evidence, as per Ext.P3. Thereafter, he filed a fresh representation, Ext.P4

along with 11 documents. The petitioner has produced the co-prisoners’

certificates from Shri K.P. Parameswaran Nair, Shri N.S. Krishna Pillai,

Shri N. Kunjukrishnan and Shri Jamal Labba who are prominent freedom

fighters. But still, his application was rejected by Ext.P5 mainly for the

reason that the jail records of Shri Jamal Labba has not been produced. It is

also stated that the District Collector has not recommended his application.

Therefore, he was directed to produce any acceptable materials. Again, the

petitioner filed Ext.P6 representation. By Ext.P7, that representation was

also rejected on the ground that the jail records of the certifiers have not

been produced and that the District Collector has not recommended the

WPC 9931/2004 -2-

application. It is also stated that he was not a major at the time of his

participation in the freedom movement.

2. The petitioner has filed a detailed reply affidavit and an

application producing some more documents. Ext.P8(1) is the copy of the

application. Ext.P8(3) is the true extract of the convict register relating to

Shri Jamal Labba and Ext.P8(4) is the N.A.R.C. from the criminal court.

Ext.P8(6) is the copy of the judgment relating to Shri Parameswaran Nair

showing that he was convicted. Ext.P9 is the minutes of the Advisory

Committee of the District Collector, Trivandrum dated 30.9.2002. Para 5

shows that the Advisory Committee recommended his application, but the

Collector did not recommend it on the ground that he was not a major at the

relevant time.

3. In the light of the fact that the jail records and other documents are

available, the stand taken in Exts.P5 and P7 requires reconsideration. The

matter will have to be reconsidered by the authorities in the light of the

documents mentioned above. But one aspect has to be considered. The

finding that since the applicant was not a major, his claim cannot be

considered, cannot be sustained. As far as the freedom movement is

concerned, it is well-known that people of all walks of life including

students, teachers and others have actively participated in the movement

WPC 9931/2004 -3-

and have suffered imprisonment, etc. This court and Apex Court have held

in various cases also that merely because the applicant was not a major, the

claim cannot be rejected. The Apex Court in Gurdial Singh v. Union of

India and others {(2001) 8 SCC 8} has held that the applications of the

freedom fighters for pension should be considered liberally. In an earlier

case, in Mukundlal Bhandari v. Union of India and others (AIR 1993 SC

2127), while considering the case of freedom fighters, it was held by the

Apex Court that a technical approach should not be taken and the matter has

to be considered keeping in view the object of the scheme. As seen above,

in this case the Advisory Committee has recommended the case of the

petitioner, but the Collector did not recommend it on the ground that he was

only a minor as revealed from Ext.P9. That reason cannot be sustained.

Further, learned counsel for the petitioner points out that at any rate, he was

of the age 18 at that time.

4. Therefore, there will be a direction to the District Collector to

recommend the application of the petitioner for sanction of pension in

accordance with the decision of the Advisory Committee as reflected in

Ext.P9. The same shall be done within a period of three weeks from the

date of receipt of a copy of this judgment. Thereafter, the first respondent

WPC 9931/2004 -4-

shall re-consider the matter and take a decision on the merits, after

considering the various certificates including the jail certificates of Shri

Jamal Labba and other certificates produced by the petitioner. Petitioner

shall produce Exts.P8 and P9 along with a copy of this judgment before the

District Collector for appropriate action and transmission to Government.

The Government shall pass final orders within a period of two months from

the date of receipt of recommendation from the District Collector. Since it

is reported that the petitioner is aged 89 already, expeditious steps shall be

taken in the matter by the authorities concerned to finalise the same within

the time limit provided in this judgment.

The writ petition is disposed of in the above terms. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/