IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16902 of 2007(C)
1. K.NARAYANI AMMA,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE ACCOUNTANT GENERAL (A&E), KERALA,
3. SUPERINTENDENT OF POLICE,
For Petitioner :SMT.VIDHYA A.C.
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).16902/2007
--------------------
Dated this the 11th day of July, 2008
JUDGMENT
Learned Government Pleader submits that the
petitioner is entitled to full family pension from the date
on which the other legal heirs attained majority or when
the dependent gets married. Steps are being taken to
cancel the pension in favour of other two persons to
enable the disbursal of full family pension in favour of the
petitioner. Submission is recorded.
In the result, writ petition is disposed of directing
the second respondent, the Accountant General, to
complete the process as aforementioned, to see that the
petitioner gets full family pension within two months from
the date of receipt of a copy of this judgment. Petitioner
shall also be given the arrears due in the manner
aforementioned, within the period fixed above.
V.GIRI,
Judge
mrcs