IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27072 of 2009(D)
1. KALLIYANI (KAIPPADATHIL KALLIYANI)
... Petitioner
Vs
1. UNION OF INDIA REPRESENTED BY THE
... Respondent
2. THE SECRETARY TO GOVERNMENT, MINISTRY OF
3. THE PRINCIPAL SECRETARY TO GOVERNMENT
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.P.P.PADMALAYAN, C.G.C
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/01/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No. 27072 of 2009
--------------------------
Dated this the 19th January, 2011
J U D G M E N T
Petitioner submits that during the pendency of the
writ petition by order dated 24th November 2010,
Swatantrata Sainik Samman Pension, has been granted to
the petitioner with effect from 1.0.2010. In view of the
said order now passed, the 2nd respondent is directed to
ensure that the benefits are disbursed to the petitioner on
receipt of a copy of this judgment.
Therefore, the writ petition is closed leaving it open
to the petitioner to pursue her claim for pension from the
date of the application.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge
W.P (C) No. 2010
2