High Court Kerala High Court

M.V.Kunhiraman vs State Of Kerala on 8 July, 2009

Kerala High Court
M.V.Kunhiraman vs State Of Kerala on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19054 of 2009(B)


1. M.V.KUNHIRAMAN, DEVAKI NIVAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :08/07/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                     W.P.(C).19054/2009
                        --------------------
             Dated this the 8th day of July, 2009

                        JUDGMENT

The issue raised by the petitioner herein would

ultimately involve a policy decision by the Government if

necessary followed by statutory appeals. Petitioner claims

to be a member of Kerala Artisans and Skilled Workers

Welfare Fund. He has been remitting contributions to the

welfare fund. According to him, there is no provision now,

for a pension to similarly situated persons, after he attains

the age of 60. This lacunae, according to him, has been

brought to the notice of the respondent vide Ext.P4.

2. I heard learned Government Pleader also. It is

appropriate that a decision is taken on Ext.P5

representation within three months from the date of receipt

of a copy of this judgment. Ordered accordingly.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs