High Court Kerala High Court

Pushakari vs Union Of India Represented By on 31 July, 2009

Kerala High Court
Pushakari vs Union Of India Represented By on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19165 of 2006(F)


1. PUSHAKARI, W/O. LATE DOMINIC YOYHANNAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.K.SATHEESH

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

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

 Dated :31/07/2009

 O R D E R
                    C.K.ABDUL REHIM, J.
                    ------------------------------
                  W.P.(C)No.19165 OF 2006
                    ------------------------------
             Dated this the 31st day of July, 2009

                        J U D G M E N T

———————-

1. The petitioner is the widow of a veteran freedom

fighter, Sri:Dominic Yohannan, who participated in “Punnapra-

Vayalar movement” during the period of national freedom

struggle and who was convicted and sentenced in a criminal case

registered in connection with the said movement. The

Government of India had recognized the “Punnapra-Vayalar

movement” as part of a national freedom struggle, for the

purpose of granting “Swatantratha Sainik Samman Pension”,

with effect from 20.1.1998. Thereafter the petitioner submitted

application for pension on 27.3.1998. Since her application was

not disposed of, she along with two other similarly situated

persons have approached this Court in O.P.8706/01. But during

pendency of that writ petition, through Ext.P4 order, the

petitioner was granted monthly pension, with effect from

26.12.2000. According to the petitioner the pension ought to

have been granted with effect from 20.1.1998, the date on which

the “Punnapra-Vayalar movement” was recognized as part of

national freedom struggle, or at least with effect from 31.3.1998,

i.e: the date on which her application was received by the

W.P.(C).19165/06 2

respondents.

2. This Court while disposing of O.P:8706/01, in Ext.P5

judgment directed the respondent to look into the claim of the

petitioner with respect to arrears, in accordance with law and to

take a decision within a period of three months from receipt of

the representation to be submitted by the petitioner along with

copy of the judgment. In Ext.P5 Judgment this Court observed

that, “Once the Government of India finds entitlement to pension for

freedom fighters. I do not understand any justification for denying the

arrears since the entitlement of pension is on the declaration that the

petitioners are freedom fighters. After all such freedom fighters do not

claim interest on arrears.” Ext.P6 is the representation submitted

in this regard. But the petitioner’s claim for arrears was denied

through Ext.P7, stating that the application of the petitioner,

forwarded by the State Government, was received by the

respondents only on 26.12.2000 and hence the pension was

granted with effect from that date only.

3. Petitioner had produced Ext.P8, which is a counter

affidavit filed by the respondent in another writ petition, WP(C).

No:19614/04. It is revealed that in an identical case for grant of

dependent family pension with respect to participation in

“Punnapra-Vayalar movement” the earlier order was reviewed

W.P.(C).19165/06 3

and pension was sanctioned from an ante-date of 20.1.1998

onwards. Petitioner is seeking relief based on Ext.P8 and claims

that an identical treatment need be ensured.

4. If the respondents had allowed pension in other cases

with effect from 20.1.1998, i.e: from the date of recognition of

“Punnpra-Vayalar movement” as part of national freedom

struggle, I find no reason as to why similar benefit should not be

granted in the case of petitioner also. In this regard learned

counsel for the petitioner had brought to my notice a Division

Bench decision of this Court in Union of India Vs. Radhamony

(2005 (4) KLT 27). In that case this Court held that the

eligibility for grant of pension is from the date of receipt of the

original application. Referring to the decision of the Hon’ble

Supreme Court in Mukund Lal Bhandari Vs. Union of India

(1993 Supp.(3) SCC 2) this Court held that an earlier Division

Bench decision in Krishnan Kutty Vs. Union of India (2003

(1) KLT 21) in which it is held that the entitlement is from

20.1.1998 i.e.:from the date of recognition of the movement as

national freedom struggle, is not good law. It is held that, as

observed in Mukund Lal Bhandari’s case (cited supra) the

entitlement is from the date on which the original application is

received whether, the application is filed with or without the

requisite evidence.

W.P.(C).19165/06 4

5. In the case at hand the petitioner was allowed pension

only from 26.12.2000 assigning the reason that the petitioner’s

application, forwarded by the State Government along with their

report, was received by the respondent only on that date. But

from Ext.P2 Postal Acknowledgement Card it is evident that the

original application (Ext.P1) dt:27.3.1998 was received at the

Office of the Deputy Secretary of the respondent on 31.3.1998.

Therefore going by the directions contained in Mukund Lal

Bhandari’s case, which is followed in Radhamony’s case, it is

to be held that the petitioner is entitled to get pension w:e:f:

31.3.1998.

In such circumstances the writ petition is disposed of

directing the respondent to sanction “Swatantrata Sainik

Samman Pension” to the petitioner with effect from 31.3.1998

onwards, in modification of the earlier orders allowing such

pension w:e:f: 26.12.2000. The arrears in this regard shall be

disbursed to the petitioner within a period of two months from

the date of receipt of a copy of the Judgment.

C.K.ABDUL REHIM, JUDGE.

okb