High Court Kerala High Court

Pankajakshy Karunakaran vs Union Of India on 12 December, 2008

Kerala High Court
Pankajakshy Karunakaran vs Union Of India on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31590 of 2005(I)


1. PANKAJAKSHY KARUNAKARAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.K.SATHEESH

                For Respondent  :SRI.VARGHESE J.PUNNACHALIL,ADDL.CGSC

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

 Dated :12/12/2008

 O R D E R
                         T.R. Ramachandran Nair, J.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C) No.31590/2005-I
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 11th day of December, 2008.

                              J U D G M E N T

The petitioner is seeking for a declaration that she is entitled to get

Swatantrata Sainik Samman Pension due to her late husband. There is a

further prayer to issue appropriate directions to the second respondent to

forward the verification-cum-entitlement report to the Central Government.

2. She is the widow of Sri.C.R.Karunakaran, a freedom fighter

who had actively participated in the Punnapra-Vayalar Freedom Movement.

On account of his participation in the said struggle on 26/01/1124ME, he

was convicted and sentenced to undergo simple imprisonment for six

months by the First Class Magistrate, Cherthala in case No.C.C.38/1123

ME. Accordingly, he had undergone imprisonment in the Central Prison,

Thiruvananthapuram for the period from 29/01/1124 to 25/07/1124 ME as

convict No.9573. He was granted pension under the Kerala Freedom

Fighters’ Pension Scheme, which is produced as Ext.P1. He is also a

recipient of Thamrapatra. Ext.P2 is the application of the late husband of

the petitioner for grant of S.S.S.Pension, along with it, Ext.P3 a true copy of

the certificate issued by the Superintendent of Central Prison,

Thiruvananthapuram with details of imprisonment was also enclosed. By

W.P.(C) No.31590/2005
-:2:-

Ext.P4, she was informed by the Central Government that they were awaiting

the verification report from the State Government. Petitioner’s late husband

expired on 08/03/1999. Subsequently, the petitioner submitted an affidavit duly

attested by the Judicial First Class Magistrate-1, Cherthala to the District

Collector, Alappuzha, which is produced as Ext.P5.

3. The respondents have filed separate counter affidavits. The first

respondent has stated that the application of the petitioner’s husband along with

mandatory verification-cum-entitlement to pension report of the State

Government has not been received so far.

4. In the counter affidavit filed by the State Government, paragraph

(5) refers to the certificate produced by the late husband of the petitioner

Ext.P3, which is a jail certificate. While referring to the jail certificate issued

by the Superintendent, Central Prison, Thiruvananthapuram (Ext.P3) it is stated

that usually the claim of imprisonment sufferings is supported by the extract of

the convict register. The petitioner’s husband had only produced a certificate.

It is further stated that in the application for pension under the Kerala Freedom

Fighters’ Pension Scheme the late husband of the petitioner had claimed

imprisonment for one year and eight months whereas the claim in the

S.S.S.Pension application is different. It is therefore submitted that the

genuineness of the claim is doubtful.

W.P.(C) No.31590/2005
-:3:-

5. Clearly the said stand is incorrect for various reasons. The

certificate Ext.P3 is primary evidence as required under the relevant scheme.

The second respondent do not have a case that the Superintendent is not

competent to certify the details of imprisonment of the person who was in jail

after conviction. Ext.P3 clearly shows that the late husband of the petitioner

was convict No.9573. He was an accused in C.C.No.38/1123ME on the file of

the First Class Magistrate-I, Cherthala and he was convicted and sentenced to

undergo six months imprisonment under Section 9(1)(a) and Section 2 Cl.6 of

Act 1 of 122 on 26/01/1124 ME and he was released from prison on 25/07/1124

on expiry of sentence. Therefore, clearly there is six months imprisonment

which entitles the petitioner to claim pension. Merely because of the fact that in

respect of the claim under the Kerala Freedom Fighters’ Pension, a longer term

was shown, that cannot make the claim doubtful since there is primary

evidence. The covering letter along with the certificate shows the details of

sentence undergone by him. In the light of the said certificate, the second

respondent ought not have taken a stand that there is doubt in regard to the

genuineness of the claim. When there is primary evidence by way of such a

certificate issued by a competent authority that cannot be discarded on flimsy

reasons. Clearly when Ext.P3 certifies that he is imprisoned for six months in

prison in connection with the crime mentioned therein, it cannot be said that the

claim cannot be recommended to the Central Government. It is to be borne in

W.P.(C) No.31590/2005
-:4:-

mind that, he was granted State Pension and was a holder of Thamrapatra,

which shows that he is a genuine freedom fighter. Therefore, the stand taken in

the counter affidavit is too technical. The State Government ought to have

recommended the application for S.S.S Pension. It is up to the Central

Government to take a decision in the matter after considering all the materials.

6. Therefore, there will be a direction to the second respondent to

forward to the first respondent the verification-cum-entitlement report

recommending the application for S.S.S Pension along with other materials

produced by the petitioner, within a period of six weeks from the date of receipt

of the copy of this judgment. The first respondent will pass final orders within

two months after the receipt of the said report from the State Government. In

the event of sanction of pension, the entitlement of arrears from the date of

Ext.P2, 18/05/1998, will also be considered by the first respondent. Going by

Ext.P4 letter dated 29/07/1998 of the Central Government, they acknowledge

receipt of the application for S.S.S. Pension.

The original petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms