High Court Kerala High Court

Ayyappan Narayanan vs Union Of India on 30 January, 2009

Kerala High Court
Ayyappan Narayanan vs Union Of India on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24833 of 2005(F)


1. AYYAPPAN NARAYANAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

3. THE DISTRICT COLLECTOR, ALAPPUZHA.

                For Petitioner  :SRI.K.K.SATHEESH

                For Respondent  :SRI.TOJAN J.VATHIKULAM, ADDL.CGSC

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :30/01/2009

 O R D E R
                      HARUN-UL-RASHID,J.
                ---------------------------
                  W.P.(C).NO.24833 OF 2005
               ----------------------------
           DATED THIS THE 30TH DAY OF JANUARY, 2009

                            JUDGMENT

Additional 2nd petitioner is impleaded in this writ petition

consequent on the death of the petitioner-Ayyappan Narayanan.

Petitoner was a freedom fighter. He had actively participated in the

punnapra-Vayalar Movement during the freedom struggle. On

account of his participation in the said struggle, he had undergone

imprisonment in the defunct sub jail at Alleppey for a period from

1/12/1946 to 13/12/1947. Petitioner claimed that he is entitled to

get the benefit of “Swatantratha Sainik Samman Pension” (SSS

Pension).

2. The petitioner was a recipient of State pension.

Ext.P1 is the order dated 14/9/1973 according sanction of pension.

Ext.P2 is the application submitted by the deceased petitioner

under the SSS pension scheme. Ext.P6 Co-prisoner certificate was

produced, since Ext.P3 certificate originally produced was not in

-2-
W.P.(C).No.24833/05

the prescribed form. Ext.P7 is the Non-Availability of Records

Certificate (NARC) issued by the Superintendent of Special Sub

Jail, Alappuzha. Ext.P8 is the affidavit duly produced in support

of Ext.P7. Clause 9 of the Swatantrata Sanik Samman Pension

Scheme is extracted below.

“The applicant should furnish the documents indicated

below whichever is applicable:-

(a) Imprisonment/Detention etc.

Certificate from the concerned jail

authorities, District Magistrates or the State

Government. In case of non-availability of such

certificates co-prisoner certificates from a sitting

M.P. or M.L.A. or from an ex-M.P. or an ex-

M.L.A. specifying the jail period. (Annexure-I in

the application form).”

3. Going by the Scheme the requirement of production

of certificate stated in Clause 9(a) is satisfied on the basis of the

documents submitted by the petitioner. In this case the

petitioner produced Ext.P6 Co-prisoner certificate ad Ext.P7

-3-
W.P.(C).No.24833/05

NARC from the Superintendent of Special Sub Jail, Alappuzha.

4. In the counter affidavit filed by the respondents 2

and 3 it is stated that the Government of India is free to take an

independent view irrespective of the recommendation of the

District Collector. It is also stated that the application with

enclosures has been forwarded to the Government of India with

verification report vide Government letter dated 16/1/2006.

5. In paragraph 7 of the counter affidavit filed by the lst

respondent it is stated that the State Government has reported that

as per the enclosures received along with the representation, the

claim of the petitioner is not recommendable and therefore not

recommended for sanction of pension under the SSS Pension

Scheme. It is further stated that in view of the non-availability of

positive recommendation from the State Government, the

petitioner’s prayer is not acceptable. The reasons stated by the

State Government for not recommending the application are not

produced before this Court. The order is not produced by either

-4-
W.P.(C).No.24833/05

side. The requirement under Section 9(a) as stated above is the

production of two certificates and it is for the State Government

to enquire and report about the veracity of those certificates. On

receipt of such report and other materials as enjoined under

Clause 9(a) of the Scheme, the Central Government shall decide

the application on merits. From the counter affidavit it is not

clear whether any order has been passed based on the report of

the State Government. In number of cases this Court examined

the certificate issued by Sri P.A.Solomon, Ext-MP. This Court

finds that Sri Solomon, Ex-MP is a recipient of Central pension

under the very same scheme, which shows that he has undergone

imprisonment for a period of not less than six months. Therefore,

other documents in support of the application need not be

insisted upon.

6. In view of Exts.P6 and P7 certificates, the State

Government is directed to forward their verification report, after

examining the materials on record, along with their entitlement

-5-
W.P.(C).No.24833/05

to pension report (recommendation), if the petitioner is found

eligible, to the 1st respondent within a period of two months from

the date of receipt of a copy of this judgment and on receipt of

such report, the lst respondent shall pass appropriate orders

within three months thereafter. It is needless to say that the

petitioner is entitled to arrears of pension from the date of receipt

of the application dated 27/3/1998, in case he is entitled to SSS

pension.

Writ Petition is disposed of as above.

HARUN-UL-RASHID,
Judge.

Kcv..