High Court Kerala High Court

K.Narayani Amma vs The State Of Kerala on 11 July, 2008

Kerala High Court
K.Narayani Amma vs The State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16902 of 2007(C)


1. K.NARAYANI AMMA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A&E), KERALA,

3. SUPERINTENDENT OF POLICE,

                For Petitioner  :SMT.VIDHYA A.C.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/07/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).16902/2007
                        --------------------
           Dated this the 11th day of July, 2008

                        JUDGMENT

Learned Government Pleader submits that the

petitioner is entitled to full family pension from the date

on which the other legal heirs attained majority or when

the dependent gets married. Steps are being taken to

cancel the pension in favour of other two persons to

enable the disbursal of full family pension in favour of the

petitioner. Submission is recorded.

In the result, writ petition is disposed of directing

the second respondent, the Accountant General, to

complete the process as aforementioned, to see that the

petitioner gets full family pension within two months from

the date of receipt of a copy of this judgment. Petitioner

shall also be given the arrears due in the manner

aforementioned, within the period fixed above.

V.GIRI,
Judge

mrcs