High Court Kerala High Court

Bhargavi vs Madhukar Guptha on 19 March, 2010

Kerala High Court
Bhargavi vs Madhukar Guptha on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1868 of 2008(S)


1. BHARGAVI,W/O. VELU MADHAVAN,AGED 79
                      ...  Petitioner

                        Vs



1. MADHUKAR GUPTHA,WORKING AS SECREATARY
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.K.SANIL KUMAR, ADDL.CGSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/03/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       C.O.(C) No.1868 of 2008-S
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 19th day of March, 2010.

                                 JUDGMENT

The petitioner herein is an applicant for grant of Swathanthratha

Sainik Samman Pension. After this Contempt Petition was filed, the

petitioner has impleaded the present Secretary, Ministry of Home Affairs,

New Delhi as additional respondent. It is alleged that the original

respondent and the additional respondent did not bear in mind the directions

issued by this Court in Annexure A1 judgment while rejecting the

application.

2. Annexure A1 is the judgment rendered in W.P.(C)

No.25817/2006 wherein the challenge was against Ext.P9 order by which

the application for pension was rejected. The State Government did not

recommend the application, which aspect was considered by this Court in

the judgment. Ext.P6 is the copy of the certificate issued by the

Superintendent, Central Prison, Thiruvananthapuram, showing the period of

imprisonment of the petitioner. It is in these circumstances, this Court

directed the Government to forward a fresh verification-cum-entitlement

report after considering Ext.P6.

COC 18678/08 2

3. In the affidavit filed by the respondent, it is pointed out that

pursuant to the directions issued by this Court, the State Government

forwarded the verification report based on which the claim of the petitioner

was rejected by a speaking order dated 4.2.2009. In the copy of the jail

certificate, the period of imprisonment is shown as 4 months and 26 days

and that the same is an unverified document and therefore it cannot be

accepted. The State Government also reported that the name of the

petitioner’s husband does not figure in case No.CC 8/1124 ME which was

reported by the District Collector.

4. Learned counsel for the petitioner submitted that with regard to the

acceptability of Ext.P6 report, already findings have been rendered by this

Court in Annexure A1 judgment and therefore the rejection of the

application is clearly in violation of the findings in Annexure A1 judgment.

Therefore, the respondent has committed contempt of this Court.

5. Learned Standing Counsel appearing for the respondent submitted

that the findings are mainly based on the verification-cum-entitlement

report of the State Government and the remedy of the petitioner is to

challenge the order in a fresh writ petition.

COC 18678/08 3

6. In Annexure A1 judgment this Court has referred to Ext.P6, the

certificate issued by the Superintendent, Central Prison,

Thiruvananthapuram. It is mentioned in para 3 of the judgment that the

original petitioner was convicted and sentenced to six months by the First

Class Magistrate, Cherthala in C.C.No.8/124 and he had undergone the

sentence and was released on 8.11.1124 ME on expiry of the sentence. But

still, the respondent has now found that the certificate is unacceptable

relying on the verification-cum-entitlement report of the State Government.

Copy of the report of the State Government is not available herein, to

appreciate its contents. But it is mentioned in the report of the State

Government that the genuineness of Ext.P6 certificate has been certified by

the Superintendent, Central Prison, Thiruvananthapuram.

7. The decision of the respondent is on the merits of the matter. Of

course, this Court had directed the Government to pass a fresh order after

the State Government forwards a fresh verification-cum-entitlement report

showing the recommendation. It cannot therefore be said that there is

willful disobedience of the judgment of this Court compelling action against

the respondent or the additional respondent.

COC 18678/08 4

8. The petitioner’s remedy is therefore, to file a writ petition

challenging the order now passed by the Government of India. Leaving

open the said remedy, the C.O.(C) is closed.

(T.R. Ramachandran Nair, Judge.)

kav/