High Court Kerala High Court

Meempat Savithri vs Union Of India on 28 August, 2009

Kerala High Court
Meempat Savithri vs Union Of India on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19535 of 2009(J)


1. MEEMPAT SAVITHRI, HOUSE NO.X/123,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. STATE OF KERALA,

3. THE SENIOR ACCOUNTS OFFICER,

4. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SRI.P.J.PHILIP, C.G.C

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :28/08/2009

 O R D E R
              JUSTICE T.K.CHANDRASEKHARA DAS
           (RETD.JUDGE, HIGH COURT OF KERALA)
                                 &
                         SRI.M.T.BALAN
                    (RETD.DISTRICT JUDGE)
      =================================
                    W.P.(C).No.19535 of 2009
      =================================
              Dated this the 28th day of August, 2009

                              AWARD


      We have discussed the matter with Assistant Solicitor

General Sri.P.Parameswaran Nair and counsel for the petitioner.

Assistant Solicitor General submitted that in this case

petitioner's father was a recipient of pension and if the petitioner

is unmarried and unemployed pension can be granted to the

petitioner automatically and that the petitioner need only to

produce certificate to the disbursing bank to the fact that she is

unmarried and unemployed. In view of the above an Award is

passed.




                              T.K.CHANDRASEKHARA DAS
                      (RETD.JUDGE, HIGH COURT OF KERALA)




                                       M.T.BALAN
                                (RETD.DISTRICT JUDGE)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+AS.No. 287 of 1996(N)



#1. PAROTTAKATH   MOIDEENKUTTY
                      ...  Petitioner

                        Vs

$1. PAROTTAKATHU ABOOBACKER
                       ...       Respondent

!                For Petitioner  :SRI.T.A.RAMADASAN,A.K.ALEX

^                For Respondent  :SRI.P.V.MOHANAN

*Coram
 The Hon'ble MR. Justice P.R.RAMAN
 The Hon'ble MR. Justice P.BHAVADASAN

% Dated :19/08/2009

: O R D E R

P.R. RAMAN & P. BHAVADASAN, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

A.S. No. 287 of 1996

– – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 19th day of August, 2009.

JUDGMENT

Raman, J,

This court ordered to effect publication of the notice to

respondents 7, 9, 11 and 12 in Mathrubhumi daily Kasaragode Edition.

The order was passed on 20th July, 2009. No steps are taken by the

appellant and when the matter is taken up today, it is submitted that the

appellant died. Hence this appeal is dismissed.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.

P.R. RAMAN & P. BHAVADASAN, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

A.S. No. 287 of 1996

– – – – – – – – – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

19.082009