High Court Kerala High Court

P.K.Vijayan vs Union Of India Represented By The on 22 September, 2010

Kerala High Court
P.K.Vijayan vs Union Of India Represented By The on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20301 of 2010(K)


1. P.K.VIJAYAN, VIJI BHAVAN
                      ...  Petitioner

                        Vs



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

2. STATE OF KERALA REPRESENTED BY THE

3. THE DISTRICT COLLECTOR, ALAPPUZHA.

                For Petitioner  :SRI.K.K.SATHEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/09/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 20301 of 2010 K
             ```````````````````````````````````````````````````````
            Dated this the 22nd day of September, 2010

                            J U D G M E N T

Petitioner prays for a direction for payment of Freedom

Fighters’ Pension payable under the Swathanthra Sainik Samman

Pension.

2. Learned Government Pleader, on instructions, submits that

the application of the petitioner has been forwarded to the first

respondent with the recommendations of the second respondent.

Therefore, what now remains to done is that the first respondent shall

pass orders on the application of the petitioner which is pending

consideration before the said authority.

3. Therefore, I dispose of this writ petition directing the first

respondent to pass orders on the petitioner’s application for Freedom

Fighters’ Pension in the light of the recommendation made by the

second respondent. This, the first respondent shall do within four

months from the date of production of a copy of this judgment.

Petitioner to produce a copy of this judgment before the first

respondent along with a copy of the writ petition for compliance.

(ANTONY DOMINIC, JUDGE)
aks