IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34585 of 2009(P)
1. M.K.GOVINDANKUTTY NAIR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE COMMANDANT, MALABAR SPECIAL
4. THE ACCOUNTANT GENERAL (A & E),
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/12/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.34585 OF 2009 (P)
--------------------------------------------------
Dated this the 2nd day of December, 2009
J U D G M E N T
Petitioner retired on 30.6.1989 as Armed Police Inspector,
Malabar Special Police, Malappuram. The name of his wife Smt. K.P.
Padmavathy Amma was entered in the service records for family
pension. It is stated that subsequent to his retirement, the marriage
was dissolved as per judgment dated 19.12.1995 render by the
Sub Court, Ottappalam in O.P.No.40/1995.
2. Thereafter, the petitioner got married one Smt. V.
Padmavathy Amma. Later on 7.8.1998 he made Ext.P3 application
to the 2nd respondent to accord sanction for incorporating the name
of Smt. V. Padmavathy Amma for family pension. Though
supporting documents were also produced, still final orders on
Ext.P3 have not been passed and therefore this writ petition is
filed.
3. If as stated by the petitioner, he has filed a proper request,
Ext.P3, before the 2nd respondent for incorporation of the name
his 2nd wife for family pension, there is no reason why the said
WPC.No.34585 /09
:2 :
request shall not be considered.
4. Having regard to the above, I direct the 2nd respondent to
consider and pass orders on Ext.P3, as expeditiously as possible
and at any rate within 6 weeks from the date of production of a
copy of the judgment.
Petitioner shall produce a copy of the judgment along with a
copy of this writ petition before the 2nd respondent for
compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No.34585 /09
:3 :