IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16754 of 2008(T)
1. K.CHANDRALEKHA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.GOPIKRISHNA
For Respondent :SRI.N.B.SUNIL NATH,SC, RAILWAYS
The Hon'ble MR. Justice V.GIRI
Dated :05/06/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.16754 of 2008
--------------------------
Dated this the 5th June, 2008
J U D G M E N T
Petitioner is aggrieved by Exhibit P4 order passed by the
Government, by which the pension being drawn by the petitioner has
been reduced to the minimum as per Rule 59 (b) of Part III of the
K.S.R. According to the petitioner, there are several circumstances,
which, if considered by the Government, would result in a variation of
Exhibit P4 and restoration of the pension which is normally been drawn
by the petitioner.
2. I heard learned counsel for the petitioner and learned
Government Pleader. I have perused Exhibits P4 and P5. By the very
nature of an order under Rule 59 (b), it is capable of revision by the
Government, if new factors are brought to the notice of the Government
as such.
In the result, the writ petition is disposed of directing the 1st
respondent to consider Exhibit P5 and take a decision thereon, after
hearing the petitioner within a period of three months from the date of
receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma
W.P ( C) No.16754 of 2008
2