High Court Kerala High Court

T.P.Balakrishnan vs State Of Kerala – Represented By … on 15 June, 2009

Kerala High Court
T.P.Balakrishnan vs State Of Kerala – Represented By … on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 11952 of 2003(W)


1. T.P.BALAKRISHNAN, S/O.LATE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA - REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :15/06/2009

 O R D E R
                          V.K.MOHANAN, J.
                ---------------------------------------------
                    O.P.No. 11952 of 2003 W
                ---------------------------------------------
               Dated this the 15th day of June, 2009

                           J U D G M E N T

The petitioner’s father had retired from service on

30.4.1976 at the age of 60 years while he was working as Full

Time Contingent Chainman in Survey and Land Revenue

Department. This writ petition has been preferred praying

inter alia to quash Ext.P8 order of the respondent by which

the request of the petitioner for retirement benefit connected

with the service of his father was declined. It is also prayed

for a writ of mandamus directing the respondent to pay the

petitioner all the pensionary benefits including the arrears of

pension and family pension in respect of the service of late

K.Narayanan Nambiar- his father.

2. According to the averments in the writ petition,

the petitioner’s father initially worked as IInd Grade Warder in

the Central Prison as per Ext.P1 for a period from 9.3.1946 to

4.11.1947 and 13.5.1958 to 12.8.1958. After the said period,

he was terminated from service. But, subsequently, on the

basis of his representation, the Government appointed him in

contingent post in other Department. Thus, according to the

OP NO.11952 of 2003

:-2-:

petitioner, as per Ext.P2, his father was appointed as Full Time

Contingent Chainman in Survey and Land Revenue Department

and he joined duty as on 23.9.1968. Thereafter, he had worked

up to 30.4.1976 on which date he was retired on his attaining the

age of 60. The petitioner’s mother preferred Ext.P3

representation for retirement benefit, and that request was

declined by the Department as per Ext.P4 order. Challenging

Ext.P4, the petitioner’s mother moved O.P.No.5876 of 1992 and

in that writ petition, the benefit of Ext.P6 Government Order was

sought. But, the learned single Judge was not inclined to grant

the relief and on dismissing the writ petition, a writ appeal was

preferred which culminated in Ext.P5 judgment. This Court, by

Ext.P5 judgment, asked the Department to consider the claim in

the light of Ext.P6 Government Order. Thereafter, the mother of

the petitioner preferred Ext.P7 representation. After considering

Ext.P7 representation, the Department issued Ext.P8 order by

which the request was declined on the ground that the petitioner’s

father was not having minimum qualifying service. It is, in this

third round, the petitioner has approached this Court by filing the

above writ petition.

OP NO.11952 of 2003

:-3-:

3. I have heard the learned counsel for the petitioner as

well as the learned Government Pleader.

4. The entire claim of the petitioner for pensionary

benefit is based upon Ext.P6 Government Order produced in this

writ petition. In Ext.P8, it is stated that the benefit of Ext.P6 order

cannot be extended in the case of the father of the petitioner as

he was not in service from the date of the Government Order.

Ext.P6 Government Order is dated 29.11.1989. Petitioner’s

father retired from service on 30.4.1976. Going by Ext.P6, it can

be seen that the facts and circumstances involved in the case are

not sufficient to invoke the benefit conferred by Ext.P6

Government Order. By Ext.P8 order, Ext.P7 representation was

considered in the light of Ext.P6 order and the request was

declined by assigning sufficient reasons. The reasons assigned

are in accordance with law and the Government Orders on the

subject. Therefore, it cannot be said that the order impugned is

illegal or incorrect.

OP NO.11952 of 2003

:-4-:

In the result, there is no merit in the writ petition and

accordingly, the same is dismissed.

V.K.Mohanan,
Judge.

MBS/

OP NO.11952 of 2003

:-5-:

V.K.MOHANAN, J.

——————————————–

O.P.NO. 11952 OF 2003

——————————————–

J U D G M E N T

DATED: 15-6-2009

OP NO.11952 of 2003

:-6-: