IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26270 of 2006(B)
1. CHELLAPPAN K., AGED 79,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. DISTRICT COLLECTOR,
For Petitioner :SRI.GEORGE MATHEW
For Respondent :SRI.A.SUDHI VASUDEVAN, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 26270 OF 2006
---------------------------------------
Dated this the 20th day of June, 2008.
J U D G M E N T
Prayer is for grant of Swathanthratha Sainik Samman
pension. Unless the State Government recommends the same,
nothing can be done by the first respondent. Petitioner may
produce a copy of this judgment along with copy of the writ
petition before the second respondent, in which case, appropriate
action in this regard shall be taken by the said respondent within
another two months and depending on the action thus taken by
the State Government, the needful shall be done by the first
respondent within another one month.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 26270 OF 2006
J U D G M E N T
20.06.2008