IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5898 of 2010(J)
1. K.K.APPUKUTTAN, RETIRED BLOCK
... Petitioner
Vs
1. THE ACCOUNTANT GENERAL (A & E),
... Respondent
2. SENIOR ACCOUNTANT OFFICER,
For Petitioner :SRI.SIBY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.5898 of 2010 (J)
---------------------------------
Dated, this the 27th day of May, 2010
J U D G M E N T
The petitioner’s grievance is regarding the delay in revising his
pension. According to the petitioner by Ext.P2, he submitted an
application for revision of pension, which was forwarded by the Sub
Treasury Officer under cover of Ext.P3 letter to the 2nd respondent.
It is stated that the 2nd respondent has not acted upon Ext.P2 or
Ext.P3, and therefore, the writ petition is filed.
2. From Ext.P3, it is evident that the Sub Treasury Officer
has forwarded the petitioner’s application for revision of pension
(Ext.P2). If that be so, there is no reason why the 2nd respondent
shall not consider Ext.P2.
3. Having regard to the pendency of Ext.P2, it is directed
that the 2nd respondent shall consider the same and pass orders
thereon. This shall be done as expeditiously as possible, at any
rate, within eight weeks of production of a copy of this judgment,
along with a copy of this writ petition.
WP(C) No.5898/2010
-2-
The petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the 2nd respondent for
compliance.
This writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
jg
//TRUE COPY//
PA TO JUDGE.