High Court Kerala High Court

Pushpakumari M.P. vs The Union Of India on 3 October, 2007

Kerala High Court
Pushpakumari M.P. vs The Union Of India on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29187 of 2007(Y)


1. PUSHPAKUMARI M.P., AGED 37 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE OFFICER COMMANDING,

3. GARRISON ENGINEER (EB),

4. OFFICER INCHARGE,

5. G.VENU, S/O. GOPALAN NAIR,

6. REMA, D/O. PARUKUTTY,

                For Petitioner  :SRI.UNNIKRISHNAN.S.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/10/2007

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C). 29187/2007
                      --------------------
         Dated this the 3rd day of October, 2007

                      JUDGMENT

The petitioner who claims to be the legally

wedded wife of Venu, the fifth respondent, who is a store

keeper in Indian Army, is aggrieved by the fact that the

request made by her husband, fifth respondent, to change

the name of the nominee for family pension, as sought for

by her husband, has not been considered by the

respondents. Apparently petitioner’s husband himself had

made such request which was directed to be considered

by this Court under Ext.P4 judgment. There is no reason

why a decision, as sought for by the petitioner’s husband,

has not been taken by this time.

2. Having heard the learned counsel for the

petitioner and learned Standing Counsel for the

respondents, the writ petition is disposed of directing the

second respondent to take a decision on Ext.P5, keeping in

mind Ext.P4 judgment and the request made by the fifth

respondent which led to Ext.P4 judgment, within a period

W.P.(C).29187/2007
2

of two months from the date of receipt of a copy of this

judgment.

V.GIRI
Judge
mrcs