High Court Kerala High Court

K.Thankamma vs The Union Of India on 30 August, 2010

Kerala High Court
K.Thankamma vs The Union Of India on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9107 of 2008(H)


1. K.THANKAMMA, AGED 68,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.S.KRISHNAMOORTHY, CGC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/08/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.9107/2008-H
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 30th day of August, 2010

                      J U D G M E N T

The petitioner is the widow of late Shri.N.A.Sudhakaran

who was a freedom fighter. It is averred in the writ

petition that the petitioner’s husband had actively

participated in the Punnapra-Vayalar Struggle and,

therefore, he was arrayed as an accused by the police in

Case No.P.E.10/1122 of the Special Magistrate Court,

Alappuzha. Since non-bailable warrant was issued against

him, he absconded from 30/10/1946 to 08/09/1948 and at last

he was declared as an absconder by the court. The

petitioner’s late husband was granted pension under the

Kerala Freedom Fighters’ Pension Rules as evident from

Ext.P1. Ext.P2 is a copy of the application for grant of

Swatantrata Sainik Samman Pension. Ext.P3 is a certificate

issued by the Sub Inspector of Police after conducting

local enquiry wherein it is certified that he has

participated in the Punnapra-Vayalar Struggle and a warrant

had been issued under P.E.10/46. It is also mentioned that

the relevant records are not available now.

2. Initially, the application was rejected by Ext.P4

stating that the State Government has not recommended the

application. Thereafter, the petitioner’s husband

W.P.(C). No.9107/2008
-:2:-

approached this Court by filing O.P.No.23991/2002. By

Ext.P5, the Central Government rejected the application

which was under challenge in W.P.(C).No.26813/2003. At

that point of time the petitioner’s husband had produced

the Personal Knowledge Certificates from Shri C.G.Sadasivan

and Shri V.K.Viswanathan. The petitioner’s husband again

produced the Personal Knowledge Certificate issued by Shri

H.K.Chakrapani another freedom fighter a copy of which is

produced as Ext.P6 and, Ext.P7 is the copy of the convict

register relating to the certifier. Ext.P8 is the copy of

the order granting S.S.S Pension to Shri H.K.Chakrapani.

It appears that the State Government again did not

recommend the application for S.S.S Pension and by relying

upon Government letter No.65269/FFP A2/2005/GAD dated

02/09/2005, Ext.P10 order has been passed.

3. The main reason for rejection of the application

is that the District Collector in his report has stated

that “as per the available copy of the Judgment, kept in

the Collectorate, regarding case No.PE.10/1122(1946), the

name of the petitioner’s husband is not seen included”.

Accordingly, it is pointed out that the certificate of Shri

H.K.Chakrapani is not acceptable.

4. The learned counsel for the petitioner submitted

that the report made by the District Collector cannot be

W.P.(C). No.9107/2008
-:3:-

supported since what was available and referred to therein

was not a copy of the Judgment in Case No.PE.10/1122(1946).

It is pointed out that in other connected cases [W.P.(C).

Nos.31178/2004 and 12456/2007], wherein the very same

reason was shown, this Court considered the matter

elaborately by Ext.P13 Judgment. My attention was invited

to the relevant findings therein to show that what was

available and referred to by the District Collector is not

the Judgment in Case No.PE.10/1122(1946) but only an order

transferring the case from Sessions Court to Additional

Temp.Sessions Judge Thiruvananthapuram. It is pointed out

that the list of accused therein is not exhaustive as only

those who faced trial alone are listed in that document.

In the cause title of the document, the names of 25 accused

have been shown. This is considered in paragraph (5)

onwards in Ext.P13 Judgment. It was held by this Court

that the said document cannot be treated as the copy of the

Judgment. In fact, in the above writ petitions, the State

Government had filed counter affidavit with reference to

the said document and on an appreciation of all aspects,

this Court had held that the approach made by the State

Government is not correct. It was held that the document

relied upon by the Statement as a copy of the Judgment was

not a true copy of a Judgment. The petitioner is entitled

W.P.(C). No.9107/2008
-:4:-

for the benefit of the said finding. It is also pointed

out that the State Government, later on recommended the

case of the applicant in W.P.(C).No.12456/2007, namely, one

Smt.Elizabath Varghese and Ext.P14 is the copy of the

recommendation forwarded by the State Government to the

Central Government. It is pointed out that the said

applicant is now a recipient of S.S.S Pension.

5. Herein also the petitioner is relying upon, two

other documents namely, Ext.P3 certificate issued by the

Sub Inspector of Police stating that there was a warrant in

Case No.PE.10/1122(1946) against the late husband of the

petitioner as well as Ext.P12 a copy of the report, in the

form prescribed, submitted by the Tahsildar to the District

Collector, when the application of the late husband of the

petitioner was processed for granting pension under the

Kerala Freedom Fighters’ Pension Rules. In Column (1) it

is clearly certified that “he has participated in Punnapra-

Vayalar Struggle and he has gone underground for a period

of two years on consequent of the arrest was issued against

him”. Evidently, that was accepted and by Ext.P1 pension

was sanctioned to him. Apart from these two documents, he

had produced the Personal Knowledge Certificate issued by

Shri H.K.Chakrapani and, therefore, these three have to be

independently assessed along with the N.A.R.C from the

W.P.(C). No.9107/2008
-:5:-

C.J.M Court. It is also submitted that Ext.P9 is the copy

of the N.A.R.C of the C.J.M. Court, Alappuzha.

6. In that view of the matter, Ext.P10 order of the

Government is quashed. The matter will be reconsidered by

the State Government and a proper recommendation will be

forwarded afresh, after considering Exts.P3, P6, P9 and

P12, within a period of six weeks from the date of receipt

of a copy of this Judgment and, on receipt of the fresh

communication of the State Government, the application for

S.S.S Pension will be considered afresh and order will be

passed by the Central Government within a further period of

three months. The State Government will bestow attention

to the relevant findings in Ext.P13 Judgment as well as the

findings rendered above and there will be a proper

assessment of the eligibility of the deceased Shri

Sudhakaran and the petitioner for the grant of pension and,

thereafter, forward appropriate recommendation to the

Central Government as directed above.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms