High Court Kerala High Court

K.B.Mumthas vs State Of Kerala on 28 June, 2010

Kerala High Court
K.B.Mumthas vs State Of Kerala on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3705 of 2010(K)


1. K.B.MUMTHAS, W/O. LATE MUHAMMED IBRAHIM,
                      ...  Petitioner

                        Vs



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

2. ACCOUNTANT GENERAL (A & E),

3. THE SUB TREASURY OFFICER,

                For Petitioner  :SRI.JOHNSON P.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/06/2010

 O R D E R
                         ANTONY DOMINIC, J
                           .......................
                         W.P.(C).3705/2010
                           .......................
               Dated this the 28th day of June, 2010

                              JUDGMENT

Petitioner is the second wife of Muhammed Ibrahim and is the

mother of a minor son, named Shehin. Muhammed Ibrahim expired

on 27.9.2005 while in service. An amount of Rs.1 Lakh which

includes family pension and share of DCRG due to the minor son,

Shehin, was paid. However by Ext.P3, the 2nd respondent informed

that unless a guardian is appointed to the minor son, he will not be

paid the balance amount. This was in view of the provisions

contained in Note 3 to Rule 118 of Part-III, KSR. It is on the

issuance of Ext.P3, this writ petition is filed.

2. Note 3 to Rule 118 of KSR which is relied on in Ext.P3 has

been quashed by this Court in Haseena Mansoor v. State of

Kerala (2010 (2) KLT 981). Now that the Note has been quashed

in the aforesaid judgment, Ext.P3 itself deserves to be quashed and

I do so. Respondents are directed to disburse the withholded

amount of family pension that is due to the minor son, Shehin,

W.P.(C).3705/10
2

through his mother, the petitioner herein, on the production of a

copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge

mrcs