IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16145 of 2009(K)
1. ARUN O.NAIR,S/O.OMANAKUTTAN NAIR,
... Petitioner
Vs
1. SENIOR RECORD OFFICER,O/C PENSION GROVE
... Respondent
2. ADDL.DTE QEB PERSONAL SERVICE,ADJUTANT
3. GOVT.OF INDIA,MINISTRY OF DEFENCE,
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/06/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C)No.16145 of 2009
--------------------------------------
Dated 11th June, 2009
JUDGMENT
Heard Sri.Johnson Manayani, the learned counsel
appearing for the petitioner and Sri.P.Parameswaran Nair, the learned
Assistant Solicitor General of India appearing for the respondents.
2. The petitioner is an Ex-serviceman. He was discharged
from the Indian Army on 15.5.2007 on medical grounds. The
petitioner thereafter moved the competent authority for disability
pension. That request was rejected and the decision rejecting the
request was communicated to the petitioner by Ext.P2 letter dated
13.9.2007 sent by the first respondent. Aggrieved thereby the
petitioner moved the Chief of Army Staff in appeal. That appeal was
rejected. Thereupon the petitioner moved the Honourable Minister for
Defence who is also the Chairman of the Appeal Committee on
Pensions constituted by the Ministry of Defence, Government of India
by submitting Ext.P3 appeal. By Ext.P4 letter dated 25.10.2008 the
first respondent informed the petitioner that the said appeal has been
forwarded to the Appeal Committee constituted by the Ministry of
Defence. The petitioner submits that though more than eight months
have passed after the appeal was filed, till date the appeal has not
been heard and disposed of. In this writ petition, the petitioner prays
for a writ in the nature of mandamus commanding the Union of India
WP(C).No.16145/2009 2
to consider Ext.P3 appeal and pass orders thereon within a time limit
to be fixed by this Court.
3. The pleadings disclose that the petitioner was
discharged from the Indian Army on 15.5.2007 on medical grounds.
Nearly two years have passed thereafter. Ext.P1 discharge certificate
discloses that the petitioner was discharged due to Schizophrenia.
Since nearly two years have passed after the petitioner was
discharged, it is only desirable that an expeditious decision is taken on
the claim made by him for disability pension. Though the original
authority had declined the petitioner’s request for grant of disability
pension and the appellate authority has upheld the said decision, the
issue is now pending with the Government of India in second appeal.
In the above circumstances, I dispose of this writ petition
with a direction to the third respondent to consider Ext.P3 appeal and
pass orders thereon expeditiously and in any event within three
months from the date on which the petitioner produces a certified copy
of this judgment along with a copy of the writ petition. The third
respondent shall after orders are passed as directed above,
communicate a copy thereof to the petitioner.
P.N.RAVINDRAN
Judge
TKS