High Court Kerala High Court

P.A.Mathew vs The Union Of India on 30 August, 2010

Kerala High Court
P.A.Mathew vs The Union Of India on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7187 of 2008(E)


1. P.A.MATHEW, AGED 85,
                      ...  Petitioner

                        Vs



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

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.S.KRISHNAMOORTHY, CGC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/08/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.7187/2008-E
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 30th day of August, 2010

                      J U D G M E N T

In this writ petition, the challenge is against the

orders Exts.P14 and P15 which are the orders refusing

Swatantrata Sainik Samman Pension and the communication of

the State Government refusing to recommend the application

for pension respectively.

2. The second petitioner is the widow of late Shri

P.A.Mathew who had filed this writ petition and who died

during the pendency of the writ petition. It is averred in

the writ petition that late Shri P.A. Mathew was an active

participant of Punnapra-Vayalar Struggle and, hence, the

police arrayed him as an accused before the Special

Magistrate Court, Alappuzha in P.E.7/1122(M.E) and the

Court issued a non-bailable warrant against the first

petitioner and then in order to evade arrest, he had gone

underground for more than six months from October 1946 to

July 1947 and consequently was declared as a proclaimed

offender. Ext.P1 is the copy of the application for grant

of S.S.S. Pension. Ext.P2 is the copy of the order

granting pension under the Kerala Freedom Fighters’ Pension

Rules. It is pointed out that at present no official

documents are available in respect of P.E.7/1122 and Ext.P3

W.P.(C). No.7187/2008
-:2:-

is the copy of the copy application and the order in case

No.PE.7/1122. Therein, the C.J.M. Court, Alappuzha has

certified that the records of the year 1122 have already

been destroyed and, accordingly, the copy application was

rejected. This was also placed by the petitioner before

the Government.

3. The copy of the Personal Knowledge Certificate

produced by the petitioner from Shri Kunjan Sukumaran is

Ext.P4. Ext.P5 is the copy of the extract of the convict

register in respect of the said certifier and Ext.P6 is the

order granting S.S.S. Pension to him. On receipt of a

further direction by the District Collector to produce

other records, the petitioner produced the Personal

Knowledge Certificate of Shri Narayanan Ramankutty a copy

of which is available as Ext.P7 and, Ext.P8 is the copy of

the order granting Central Pension to the said certifier

and Ext.P9 is the true copy of the extract of the convict

register of the Central Prison, Thiruvananthapuram in

relation to the said certifier. The State Government again

did not recommend the application which is evident from

Ext.P10 communication of the District Collector which led

to the deceased freedom fighter filing W.P.(C).

No.1138/2006. During the pendency of the said writ

petition, the late husband of the second petitioner

W.P.(C). No.7187/2008
-:3:-

produced the Personal Knowledge Certificate issued by Shri

H.K.Chakrapani a copy of which is produced as Ext.P11.

Ext.P10 is a true copy of the order granting S.S.S Pension

to the said certifier and Ext.P13 is the true copy of the

convict register relating to Shri H.K.Chakrapani. In W.P.

(C).No.1138/2006, this Court directed the Government to

dispose of the matter again. Ext.P14 is the order passed

by the Central Government.

4. In Ext.P15, the State Government has chosen not to

recommend the application but to forward the pension

application along with the enclosures.

5. Heard the learned counsel for the petitioners and

the learned Government Pleader. The learned counsel for

the petitioner invited my attention to Ext.P15 to contend

that none of the relevant aspects have been considered by

the State Government. In paragraph (1) of Ext.P15, after

referring to the Personal Knowledge Certificates issued by

Shri Kunjan Sukumaran and Shri Narayanan Ramankutty and a

certificate from Shri P.K.Chandranandan Ex-MLA and N.A.R.C

from Chief Judicial Magistrate Court, Alappuzha it is

specifically mentioned that “the District Collector,

Alappuzha has reported that no case records related to the

case are available in the concerned Court, Police Station

and Collectorate also”. It is further mentioned that the

W.P.(C). No.7187/2008
-:4:-

first petitioner did not produce any additional documents.

The learned counsel for the petitioners submitted that the

deceased could not have produced any additional documents

as no records are available in any of the offices concerned

and, therefore, the view taken by the State Government

cannot be accepted also. I find force in the above

submission. When the District Collector reported that no

case records relating to the case are available in the

concerned court, Police Station and Collectorate, there is

no point in directing the petitioner to produce any

additional documents. Evidently, the period of the

struggle is between 1946 to 1947. The application is filed

only in 1998. Therefore, the late petitioner could not

have been expected to maintain contemporaneous records. He

could have produced the records only if available from the

Criminal Court, Police Station and the Collectorate.

Therefore, the adverse comment made in Ext.P15 on the

conduct of the late petitioner in not producing additional

documents cannot be accepted.

6. In Ext.P15, no reference is made to the Personal

Knowledge Certificate issued by Shri H.K.Chakrapani. But,

in the counter affidavit filed by the State Government, in

paragraph (5), it is stated that “the certifier Shri

H.K.Chakrapani was granted Swatantrata Sainik Samman

W.P.(C). No.7187/2008
-:5:-

Pension in 2003 by giving him the benefit of doubt. Hence,

the Personal Knowledge Certificate issued by him cannot be

relied upon”. The grant of S.S.S. Pension to the said

certifier is evident from Ext.P12. It is clear that the

various certificates produced by the said certifier were

examined by the Central Government and pension was granted.

Apart from that, this certifier is a well known freedom

fighter whose certificates have been produced by other

applicants also and this Court had occasion to consider the

adequacy of such certificates in various writ petitions and

at no point of time the State Government had a case that he

is not a competent certifier. Therefore, it is really

unfortunate as to how in paragraph (5) such a comment has

been made that his certificate cannot be relied upon. His

period of imprisonment, as evident from Ext.P13, is from

21/03/1952 to 27/01/1955, that means, nearly 3 years. The

qualification of the certifier is only that he should

undergo imprisonment for a minimum period of 2 years.

Really, he is a competent certifier. Apart from that, once

he was granted pension by the Central Government, the State

Government cannot sit in appeal on the same and comment

upon the qualification of the said certifier, that too

without any justification.

W.P.(C). No.7187/2008
-:6:-

7. Therefore, the attitude taken here is not

justifiable. Evidently, in Ext.P15, only the certificates

of other certifiers have been considered and they have also

been rejected, for want of supporting official documents.

When it is evident from the report of the District

Collector which is made mention in Ext.P15 that no

documents are available, those certificates could not have

been rejected for want of said official documents.

8. The learned Government Pleader pointed out that

normally N.A.R.C’s are produced from the concerned courts,

but the Central Government requires a proper certificate

issued by the State Government itself. Evidently, the said

stand cannot be accepted. In so many cases, even though

the Central Government has been taking such a stand, as far

as this State is concerned, the State Government has not

been issuing any certificates by way of NARC by any of the

Departments. Therefore, the parties can only produce the

certificate from the concerned jail, where the applicant

has undergone conviction or from the authorities of the

police or from the concerned courts, in other cases.

Therefore, it cannot be said that the NARC produced by the

first petitioner from the C.J.M. Court is in any way

defective for want of a further certificate from the State

Government. Herein, as rightly pointed out by the learned

W.P.(C). No.7187/2008
-:7:-

counsel for the petitioners, Ext.P15 evidences the fact

that the State Government has considered the report of the

District Collector wherein he has reported that no records

are available. Therefore, actually, Ext.P15 itself has

recorded the non-availability of records.

9. This Court in Judgment in W.P.(C).No.10843/2010

had occasion to consider the insistence of the certificate

in the following form:-

“All concerned authorities of the State

Government who could have relevant records

in respect of the claim of the applicant

have been consulted and it is confirmed that

the official records of the relevant time

are not available.”

The learned Single Judge was pleased to hold as follows:-

“I have held earlier in other similar cases

that no freedom fighter in this country can

furnish such an NARC. The petitioner has

already produced an NARC from the concerned

Magistrate Court where according to the

petitioner the case against the petitioner’s

husband during the freedom struggle was

registered pursuant to which he went

underground. I am of opinion that, the

W.P.(C). No.7187/2008
-:8:-

petitioner cannot do anything else other

than producing such an NARC. Even otherwise

as far as the Government records are

concerned the Supreme Court and this Court

has again and again held that wherever

records in respect of freedom fighters are

to be obtained from the Government offices

it is the duty of the Government to get the

same. As such, I do not find any merit

whatsoever in the ground for rejection of

the NARC produced by the petitioner.

Therefore, I hold that, the NARC (Ext.P8)

produced by the petitioner is sufficient for

the purpose of claiming pension under the

Scheme.”

10. Herein also evidently, in the light of the report

of the District Collector made mention of in Ext.P15 the

State Government can issue another N.A.R.C., if it is

required. Ext.P15 suffers from serious infirmity,

especially, in the light of the fact that the Personal

Knowledge Certificate of Shri H.K.Chakrapani along with the

certificates of the certifier have not been examined.

Therefore, Ext.P15 and the order passed by the Central

Government-Ext.P14 are quashed. There will be a direction

W.P.(C). No.7187/2008
-:9:-

to the State Government to consider the Personal Knowledge

Certificates including the certificate issued by Shri

H.K.Chakrapani and forward a fresh Verification-cum-

Entitlement Report showing the recommendation to the

Central Government in the light of the above findings along

with proper NARC within a period of six weeks from the date

of receipt of a copy of this Judgment. Ext.P15 evidences

the fact that already the District Collector has reported

that no records are available with the concerned court,

Police Station and Collectorate and, therefore, the said

report can be utilised for issuing a fresh NARC. On

receipt of the Verification-cum-Entitlement Report from the

State Government along with other documents, the Central

Government will reconsider the application within a further

period of three months. In the event of grant of pension,

the entitlement of the second petitioner for pension from

the date of receipt of the application will also be

considered.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms