IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33273 of 2007(J)
1. PAPPY PADMAKSHY,W/O.AYYARU DAMODARAN,
... Petitioner
Vs
1. THE UNION OF INDIA REPRESENTED BY THE
... Respondent
2. THE SECRETARY, MINISTRY OF FINANCE,
For Petitioner :SRI.J.OM PRAKASH
For Respondent :SMT.M.LALITHA NAIR, CGSC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/12/2007
O R D E R
ANTONY DOMINIC, J.
---------------------------------------------------
W.P.(C) 33273 OF 2007
---------------------------------------------------
Dated: December 7, 2007
JUDGMENT
The petitioner who is in receipt of freedom fighter’s pension has
approached this court seeking the benefit of revision of pension which is ordered
by the respondents. According to the petitioner, when he claimed the benefit,
details were called for by the respondents by issuing Ext.P3 and they were
furnished by Ext.P4.
2. The only relief sought for in this writ petition is that the 1st respondent
may be directed to pass orders on his claim for revised pension taking into
account the materials that have been furnished by Ext.P4. In my view the
petitioner is entitled to an order as sought for.
Accordingly the 1st respondent is directed to consider the claim of the
petitioner for revised freedom fighter’s pension in the light of the documents
which have been furnished by him. Orders shall be passed as expeditiously as
possible, at any rate, within three months of receipt of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-
Page numbers