High Court Kerala High Court

P.M. Kasim vs The Government Of India on 9 July, 2009

Kerala High Court
P.M. Kasim vs The Government Of India on 9 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17752 of 2006(L)


1. P.M. KASIM, AGED 93 YEARS,
                      ...  Petitioner

                        Vs



1. THE GOVERNMENT OF INDIA,
                       ...       Respondent

2. THE STATE OF KERALA,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SMT.A.SREEKALA, ADDL.CGSC

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :09/07/2009

 O R D E R
                    C.K.ABDUL REHIM, J.
                    ------------------------------
                 W.P.(C)No. 17752 OF 2006
                    ------------------------------
             Dated this the 9th day of July, 2009

                        J U D G M E N T

———————-

1. The original first petitioner in this writ petition was a

freedom fighter, who was sanctioned with ‘Freedom Fighters

Pension’ by the Central Government as per Ext.P1 with effect

from 20.8.1973, on a provisional basis. Subsequently the 1st

respondent had suspended the above said order on 11.10.1976,

and thereafter it was cancelled as per Ext.P6 order,

dt:12.1.1978. It was also recommended for recovery of amounts

already paid. Since various attempts made by the first petitioner

for having a reconsideration of the decision fetched no positive

results, he approached this Court on an earlier occasion, in

OP.No:22830/01. Through Ext.P11 judgment, this Court

quashed Ext.P6 order observing that the findings arrived at the

enquiry referred to in Ext.P6 was not disclosed or extracted and

Ext.P6 does not show any reason for cancellation of the pension

sanctioned. The 1st respondent was given liberty to pass fresh

orders if they choose so. Ext.P12 is the order issued by the 1st

respondent subsequent to Ext.P11 judgment. Observing that the

State Government had not recommended the application for

grant of pension on two occasions, vide its reports dt:19.8.1976

W.P.(C).17752/06 2

and 3.12.1977, it is informed that the 1st petitioner is not eligible

for the pension. Further the 1st respondent found that the

certificates produced along with the application was not proper

and it does not contain all informations required under the

scheme. Hence it is found that the applicant had not fulfilled the

minimum eligibility conditions and therefore the 1st respondent

is not in a position to restore the pension. Ext.P12 proceedings

is under challenge in this writ petition.

2. The above writ petition was filed on 6.7.2006. But the

1st petitioner died on 27.8.2006, shortly after filing of this writ

petition. The wife of the 1st petitioner filed I.A.8007/09 for

getting herself impleaded as additional 2nd petitioner along with

I.A.No.8008/09 seeking to set aside abatement. Those petitions

are allowed and the wife of the 1st petitioner is impleaded as 2nd

petitioner.

3. As stated above, Ext.P12 decision of the 1st

respondent refers to two reports of the State Government,

dt.19.8.1976 & 2.12.1977, through which they declined to

recommend for Freedom Fighters Pension. The learned counsel

for petitioners had produced copy of another letter with

reference No.120230/FFP.A3/92/GAD, dt:23.6.1993 issued by the

State Government addressed to the Secretary to Government of

India, Minstry of Home Affairs. On a perusal it is revealed that

W.P.(C).17752/06 3

the application of the 1st petitioner was recommended for

“Swathanthrata Sainik Samman Pension”. The relevant portion

of the letter reads as follows.

” The case in question was discussed at the District

Advisory Committee held on 1.6.1992 and the

members of the District Advisory Committee

unanimously recommended this case for SSS Pension

as they were aware of the role of the applicant in the

freedom struggle. The District Collector has

recommended the case for SSS Pension. Since the

certificates produced found acceptable and the

movement in which the applicant participated has

been recognised for grant of SSS Pension. In the

above circumstances, the case of Shri.P.M. Kassim

may be reconsidered for SSS Pension.”

4. It is evident that while issuing Ext.P12 order, the

above quoted recommendation was not available with the 1st

respondent. Learned counsel appearing for petitioner pointed

out that, as per the provisions of the Swathanthrata Sainik

Samman Pension Scheme, 1980, the widow of the freedom

fighter is an eligible dependent entitled for grant of SSS

Pension. Therefore sought interference of this Court to issue

directions to the 1st respondent for re-consideration of the matter

and for grant of pension to her. But it is evident that the 1st

respondent had no occasion to consider the recommendations of

the State Government, as contained in the letter dt:23.6.1993.

W.P.(C).17752/06 4

So also, it is for the 1st respondent to decide on the eligibility of

the 2nd petitioner for getting pension. It is also to be decided as

to whether the cancellation can be treated as annulled and in

such a case as to who are the persons eligible to receive the

arrears. Under such circumstances it is only just and proper in

the interest of justice to relegate the 2nd petitioner to the 1st

respondent for getting appropriate relieves.

In the result the 2nd petitioner is directed to submit a

representation to the 1st respondent seeking re-consideration of

Ext.P12, producing copy of the letter of the State Government

dt:23.6.1993, and a copy of this Judgment. The 1st respondent is

directed to re-consider the matter on receipt of such

representation and to take a final decision thereof, as early as

possible at any rate within a period of 3 months from the date of

receipt of such representation.

The writ petition is disposed of as above.

C.K.ABDUL REHIM, JUDGE.

okb