High Court Kerala High Court

Sajitha Partis vs State Of Kerala on 26 May, 2009

Kerala High Court
Sajitha Partis vs State Of Kerala on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34227 of 2008(Y)


1. SAJITHA PARTIS, W/O.LATE V.T.PATRIS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. CHIEF ENGINEER, OFFICE OF THE CHIEF

3. SUPERINTENDING ENGINEER OF IRRIGATION,

                For Petitioner  :SMT.REKHA VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/05/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                     -------------------------------------
                      W.P.(C)No.34227 of 2008
                    --------------------------------------
                         Dated 26th May, 2009

                               JUDGMENT

The petitioner is the wife of late V.T.Patris who was

formerly employed as Superintending Engineer in the Department of

Water Resources. The petitioner’s husband passed away on

13.12.2006. This writ petition is filed aggrieved by the delay in

disbursement of terminal benefits and non-payment of family pension.

2. When the writ petition came up for hearing today,

Sri.Antony Mukkath, the learned Government Pleader appearing for

the respondents on instructions from the Additional Chief Secretary to

Government, Water Resources Department, submitted that the papers

relating to grant of pensionary benefits due to the petitioner’s late

husband and family pension to the petitioner have been forwarded to

the Accountant General for verification and authorisation. The learned

Government Pleader also submitted that advance sanction has been

issued for payment of the pensionary claims as found admissible and

that an absolute Non Liability Certificate in respect of the petitioner’s

husband has also been issued. In view of the submissions made at

the Bar by the learned Government Pleader and the steps taken by the

Chief Engineer, Irrigation and Administration, this writ petition is

WP(C).No.34227/2008 2

disposed of with a direction to the respondents to ensure that the

pensionary benefits payable on account of late V.T.Patris and the

family pension payable to the petitioner are disbursed at the earliest

and in any event within three months from today.

P.N.RAVINDRAN
Judge

TKS