High Court Kerala High Court

Sarasamma Kunjamma vs State Of Kerala on 16 September, 2009

Kerala High Court
Sarasamma Kunjamma vs State Of Kerala on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17551 of 2009(L)


1. SARASAMMA KUNJAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. ACCOUNTANT GENERAL(A&G),

                For Petitioner  :SRI.B.RENJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/09/2009

 O R D E R
                              V.GIRI,J.
                        -------------------------
                  W.P ( C) No.17551 of 2009
                       --------------------------
             Dated this the 16th September,2009

                         J U D G M E N T

Petitioner has approached this Court aggrieved by

the denial of her family pension. It is now submitted that

petitioner is receiving family pension based on Ext.P1

judgment. The claim made by the petitioner for arrears of

such family pension shall be dealt with by the Government

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

this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3