High Court Kerala High Court

Kuttappan Raghavan vs The Union Of India Represented on 26 May, 2010

Kerala High Court
Kuttappan Raghavan vs The Union Of India Represented on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31144 of 2009(K)


1. KUTTAPPAN RAGHAVAN, AGED 89,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.SOLICITOR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/05/2010

 O R D E R
                        S. SIRI JAGAN, J.
                - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 31144 of 2009
                - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 26th day of May, 2010

                          J U D G M E N T

The petitioner is a freedom fighter. After a prolonged

legal battle, he was sanctioned pension under the

Swatantrata Sainik Samman Pension Scheme of the Central

Government (S.S.S.P.). But the pension was sanctioned

only with effect from 07.08.2005, although the petitioner

had filed an application for pension under the Swatantrata

Sainik Samman Pension Scheme on 24.05.1998 and the 2nd

respondent acknowledged it on 05.01.1999. It is under the

above circumstances the petitioner has filed this writ

petition seeking the following reliefs:

i. issue a writ of mandamus directing the respondent to
sanction pension under the S.S.S. Pension Scheme from
5-1-99 to the petitioner and pay the arrears accordingly
till 7-8-2005 within a time schedule to be fixed by this
Hon’ble Court.

2. A Division Bench of this court in 2005 (4) KLT 27

has held that pension should be given to the applicant from

the date on which the original application was received

irrespective of whether the application is filed with or

W.P.(C)No. 31144 of 2009
-2-

without requisite evidence. The sanction of pension would

however be subject to the requisite proof in support of the

claim. The relevant date is the date on which the

application was received by the authorities. Here, already

petitioner’s claim for pension has been sanctioned by Ext.P5

order. Therefore, the arrears of pension have to be paid

with effect from the date of receipt of the application,

namely 05.01.1999. Accordingly I hold that the petitioner is

entitled to pension under the S.S.S.P. Scheme pursuant to

Ext.P5, with effect from 05.01.1999. Accordingly the

respondent is directed to pay arrears of pension under the

S.S.S.P. Scheme to the petitioner with effect from

05.01.1999. The arrears shall be disbursed to the petitioner

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

this judgment.

The writ petition is disposed of as above.

S. SIRI JAGAN
JUDGE

shg/