High Court Kerala High Court

K.V.Pushpa vs State Of Kerala on 25 May, 2009

Kerala High Court
K.V.Pushpa vs State Of Kerala on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14222 of 2009(W)


1. K.V.PUSHPA, W/O.LATE O.A.RAGHAVAN,
                      ...  Petitioner
2. K.P.ANNIE, W/O.LATE T.L.VARKEY,
3. T.K.ROSA, W/O.LATE C.P.OUSEPH,
4. M.R.VILASINI,
5. P.G.USHA, W/O.LATE C.K.SURENDRADAS,
6. K.M.ROSILY, W/O.LATE K.L.VAREED,
7. K.K.PANKAJAKSHI, W/O.LATE V.A.NAKULAN,
8. K.SAROJA, W/O.LATE C.RAMACHANDRAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/05/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                     -------------------------------------
                      W.P.(C)No.14222 of 2009
                     --------------------------------------
                         Dated 25th May, 2009


                                 JUDGMENT

The petitioners are the wives of ex-police personnel, who

retired from service on 31.12.1994, 30.9.1996, 31.7.1998, 25.8.1998,

28.2.1999, 30.6.2000, 30.6.2001 and 31.5.1996 respectively.

2. The petitioners’ husbands were initially recruited to the

III Battalion of the Malabar Special Police. After the Malabar Special

Police was disbanded, they were absorbed in the Central Reserve

Police Force. After they completed their tenure in the Central Reserve

Police Force, they were absorbed in the State Police and while in

service in the State Police, they retired from service on the dates

mentioned above. They passed away on 3.9.1997, 6.5.2002,

6.8.2004, 7.7.2001, 27.4.2003, 18.2.2004, 13.9.2002 and 28.7.2002

respectively.

3. In this Writ Petition, the petitioners claim, relying on

Ext.P1 judgment of this Court and Exts.P2 and P3 Government orders

and Ext.P4 order issued by the Director General of Police that the

service rendered by their husbands in the III Battalion of the Malabar

Special Police and in the Central Reserve Police Force should be

reckoned for the purpose of service benefits including pay and

WP(C).No.14222/2009 2

allowances, promotions and pensionary benefits. They submit that in

the light of the authoritative pronouncement of this Court in Ext.P1

judgment their husbands are entitled to get similar treatment as they

are similarly placed as the petitioners in the Original Petition which was

disposed of by Ext.P1. The petitioners state that they have submitted

Ext.P5 representation before the Director General of Police seeking the

said relief. In Ext.P5, they have also referred to and relied on the

direction issued by this Court in W.P.(C)No.28917 of 2007 to consider

a similar request.

4. I have heard Sri.B.Raghunathan, the learned counsel

appearing for the petitioners and Smt.Anu Sivaraman, the learned

Government Pleader appearing for the respondents. It is brought to

my notice that besides the direction issued in W.P.(C)No.28917 of

2007, this Court had as per judgment delivered on 13-11-2007 in W.P.

(C)No.33276 of 2007 considered an identical request from similarly

placed persons and disposed of the said Writ Petition with a direction

to the Director General of Police to consider the request made by the

petitioners in their representations and pass orders thereon in the light

of Ext.P1 judgment, Exts.P2 and P3 Government orders and Ext.P4

order passed by the Director General of Police himself.

WP(C).No.14222/2009 3

5. Having heard the learned counsel appearing on either

side, I am of the considered opinion that the petitioners herein are also

entitled to similar reliefs in the matter. In the result, this Writ Petition

is disposed of in the following terms:

i) The second respondent shall consider Ext.P5 as also the

details furnished by the petitioners in the Writ Petition filed by them

and take an appropriate decision thereon, in the light of Ext.P1

judgment, Exts.P2 and P3 Government orders and Ext.P4 order

passed by himself.

(ii) If the petitioners’ husbands are found to be similarly

situate, appropriate action shall be taken to see that a similar

treatment is meted out to them.

(iii) The entire process shall be completed within a period

of four months from the date of receipt of a certified copy of this

judgment along with a copy of this writ petition from the petitioners.

P.N.RAVINDRAN
Judge

TKS