IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12921 of 2009(I)
1. JAYARAM HARIHARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. ADDITIONAL SECRETARY TO GOVERNMENT,
3. DISTRICT COLLECTOR, COLLECTORATE, KOLLAM
4. TAHSILDAR, KARUNAGAPPALLY, KOLLAM.
5. PRINCIPAL SECRETARY TO GOVERNMENT,
6. PRINCIPAL SECRETARY TO GOVERNMENT,
For Petitioner :SRI.M.R.SASITH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 12921 OF 2009
.........................................................................
Dated this the 28th April, 2009
J U D G M E N T
The petitioner has approached this Court seeking for a
direction to consider Ext.P9 representation filed by him which is
stated as pending before the second respondent. The case of the
petitioner is that a sum of Rs. One lakh alone has been
disbursed in respect of the compensation payable to him on
account of the death of his mother in ‘Tsunami’ which occurred
on 26th December, 2004. It is further submitted that the
petitioner is actually entitled to get a further sum of Rs. Two
lakhs as ordered by the Government of India as well as the
Government of Kerala towards compensation payable to the
Tsunami victims.
After hearing both the sides, the Writ Petition is disposed of
directing the second respondent to consider Ext.P9
representation and pass appropriate orders in accordance with
W.P.(C) No. 12921 OF 2009
2
law within a period of three months. If the second respondent
finds that the petitioner is eligible to obtain the amount as
claimed by him, the same shall be disbursed within a period of
one month thereafter.
P.R. RAMACHANDRA MENON,
JUDGE.
lk