IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 113 of 2007(L)
1. C.M.KAMALAVATHI AMMA, AGED 70 YEARS,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. COMMANDANT, MALABAR SPECIAL POLICE
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.N.JAMES KOSHY
For Respondent :SRI.DEEPU THANKAN, CGC
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :10/01/2007
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------
W.P. (C) NO. 113 OF 2007
---------------------
Dated this the 10th day of January, 2007
J U D G M E N T
Petitioner, the widow of a freedom fighter, approached this Court
claiming Swatantrata Sainik Samman Pension. So far the State
Government has not recommended the petitioner’s case though Ext.P8
application was filed on 17.3.1998. Learned counsel for the petitioner
relied on several decisions of this Court in similar cases, namely O.P. NO.
26847/00, W.P.(C) No. 35895/03 and W.P.(C) No.15798/06 where the
Central Pension is granted in similar cases on the recommendation of the
State Government.
In the above circumstances, this writ petition is disposed of
directing the respondents 2 and 4 to consider the case of the petitioner in
the light of the judgments of this Court relied on by the petitioner and
forward the recommendation to the 1st respondent within two months from
the date of production of a copy of this judgment by the petitioner. If the
recommendation is favourable to the petitioner, 1st respondent will release
the pension to the petitioner within one month form the date of receipt of
the recommendation.
C.N. RAMACHANDRAN NAIR,
JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
21st DECEMBER, 2006