IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2019 of 2009()
1. THE SECRETARY,
... Petitioner
2. DIRECTORATE GENERAL OF SUPS & TPT
3. SENIOR RECORDS OFFICER,
4. CONTROLLER OF DEFENCE ACCOUNTS(PENSION)
Vs
1. C.RAJAN
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent :SRI.SHAJI THOMAS PORKKATTIL
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :17/09/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.A. NO. 2019 OF 2009
---------------------------------------------
Dated this the 17th day of September, 2009
JUDGMENT
Kurian Joseph, J.
The learned Assistant Solicitor General submitted that appropriate
instructions have been given to comply with the judgment dated
24.10.2008 in W.P.(C) No. 9105 of 2006. It is submitted that pension has
already been sanctioned in 1980, but the same was returned unclaimed and
the file happened to be closed. Be that as it may, though several grounds
are available on both sides, now that the appellants have taken a just, fair
and appropriate stand, it is only proper that a further time of two months is
granted for disbursement of the amounts as per the judgment, as
requested by the learned Assistant Solicitor General.
Therefore, we close the Writ Appeal directing the appellants to
disburse the amount as per the judgment dated 24.10.2008 within two
months from today.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
2
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.A. NO.2019/2009
JUDGMENT
17th September, 2009