High Court Kerala High Court

Anitha G. vs Air Officer In Command on 26 November, 2007

Kerala High Court
Anitha G. vs Air Officer In Command on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12347 of 2004(T)


1. ANITHA G., W/O. LATE G.SUDHAKARAN,
                      ...  Petitioner

                        Vs



1. AIR OFFICER IN COMMAND, AIR FORCE
                       ...       Respondent

2. CONTROLLER OF DEFENCE ACCOUNTS

3. UNION OF INDIA REPRESENTED BY THE

                For Petitioner  :SRI.M.RAJAGOPALAN

                For Respondent  :SMT.T.D.RAJALAKSHMI, SCGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
            Writ Petition (Civil) No.12347 of 2004
              ----------------------------------------------
                  Dated 26th November, 2007.
                          J U D G M E N T

Petitioner approached this court aggrieved by

Ext.P7 communication from the first respondent to the effect that

the petitioner is not entitled not get family pension, in view of the

alleged pension from the Provident Fund. The issue is covered in

favour of the petitioner by Ext.P8 order of the Supreme Court.

The judgment dealing with the issue in full text is reported in

Union of India v. Visalakshy [1998(2) KLT 797 (DB)], wherein it

has been clarified that what is received from the Provident Fund is

not the pension, but the benefits flowing out of the contribution

already made. There is also a direction in the said judgment to

grant pension with 10% interest. I quash Ext.P7. There will be a

direction to the first respondent to disburse the pension due to

the legal heirs of the petitioner (It is submitted that the petitioner

passed away recently) with 10% interest, within one month from

the date of production of a copy of the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs