High Court Kerala High Court

N.Kausalya vs Union Of India on 13 October, 2008

Kerala High Court
N.Kausalya vs Union Of India on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28244 of 2008(K)


1. N.KAUSALYA, AGED 76 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.N.JAMES KOSHY

                For Respondent  :SRI.K.M.JAMALUDHEEN, CGC

The Hon'ble MR. Justice V.GIRI

 Dated :13/10/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).28244/2008
                     --------------------
       Dated this the 13th day of October, 2008

                      JUDGMENT

Learned counsel for the respondents submits that

subsequently orders have been passed conveying

sanction for payment of the Freedom Fighters’ pension

to the petitioner under the account of her husband late

Raman Nair with effect from 6.8.1999, the date of

application. The relevant portion of the communication

issued in this regard reads as follows:-

In compliance of Court order dated

22.5.2008 in Contempt Petition

No.212/2008 and in partial modification

of this Ministry’s Sanction order

No.52/CC/K/123/2006-FF(SZ) dated

22.4.2008, I am directed to convey the

sanction of the President for antedating

the pension w.e.f.6.8.1999, ie, Life time

arrears of Samman pension to

Smt.N.Kausalya in respect of her

husband late Vandichalil Raman Nair for

the period from 6.8.1999 to 23.8.2000 @

Rs.3000/- (Rupees Three thousand only)

W.P.(C).28244/2008
2

plus Dearness Relief at the rates admissible

and dependent family pension @ Rs.3000/-

(Rupees Three thousand only) per month

plus Dearness Relief at the rates admissible

from time to time from 24.8.2000 onwards

to Smt.N.Kausalya, w/o late Vandichalil

Raman Nair, Thekkayil Kunnumbram

House, Elayavoor P.O. Mundayad, Kannur

District-670 597, Kerala

The other terms and conditions of the

said sanction order will remain unchanged.

The payment may be made through

Saving Bank Account No.67009302915 of

State Bank of Travancore, Thottada

Branch, Kerala.

This issues with the approval of the

competent authority.

In the circumstances no further directions are

required in this writ petition. Accordingly the same is

closed.

V.GIRI,
Judge

mrcs