High Court Kerala High Court

Rosamma Kurian vs The Union Of India on 2 April, 2009

Kerala High Court
Rosamma Kurian vs The Union Of India on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29098 of 2007(L)


1. ROSAMMA KURIAN, MURINGAVELIYIL,
                      ...  Petitioner

                        Vs



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

2. THE UNDER SECRETARY TO GOVERNMENT,

3. THE SECRETARY, GENERAL ADMINISTRATION

4. THE DISTRICT COLLECTOR, ALAPPUZHA.

5. THE PRINCIPAL SECRETARY TO THE

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SMT.MOLY.E.V., CGC

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/04/2009

 O R D E R
                          HARUN-UL-RASHID, J.
                      ----------------------------------------
                       W.P.(C)No.29098 of 2007
                      ----------------------------------------
                  Dated this the 2nd day of April, 2009

                                 JUDGMENT

The petitioner, is the wife of Sri.A Kurian who was a freedom

fighter. He died on 6.8.2000 at the age of 74 The said Kurian is the

recipient of State Freedom Fighters pension from the Government of

Kerala and Thamrapathra

2. Ext. P2 is the true copy of the application dated 25.5.1998

submitted by the petitioner’s husband for pension under the

Swathanthrata Sainik Samman Pension Scheme, before the Central

Government. After the death of the petitioner’s husband, she again

submitted Ext.P3 application on 17.11. 2003 for the same purpose.

3. Along with Ext.P3 application the petitioner submitted

Exts.P4 and P5 Personal Knowledge Certificates , issued by Sri.P.A.

Solomon who is an Ex-M.P and Sri.D.K.Viswanathan respectively who are

freedom fighters and Thamrapathra recipients. Both the certifiers are

recipients of Central and State Freedom Fighter’s Pension and have

undergone imprisonment in connection with the freedom struggle.

4. Even though Exts. P2 and P3 applications are submitted, the

Central Government rejected the claim. So the petitioner was constrained

to file W.P.(C) No. 8894/2004 before this Court, the judgment is

produced as Ext.P6. By Ext.P6 this Court directed the petitioner to

W.P.(C) No. 29098 of 2007 -2-

rectify the defects in the application and submit it afresh along with the

copies of documents within a period of one month from the date of receipt

of a copy of the judgment and also directed the Government of Kerala to

take a decision within 3 months from the date of receipt of proper

application with documents . Pursuant to the direction in Ext. P6

judgment the petitioner again submitted another application which

according to her is without any defect.

5. From the documents produced before this Court it is seen that

the petitioner produced Personal knowledge certificates issued by Sri.P.A.

Solomon and D.K.Viswanathan which are marked as Exts. P4 and P5,

Ext.P11-true copy of the non- availability of records Certificate dated

6.2.2006 issued by the Superintendent of Central Jail,

Thiruvananthapuram. Ext.P12-true copy of the application submitted by

the petitioner before the Chief Judicial Magistrate Court Alappuzha,

Ext.P13- true copy of the Person Knowledge Certificate issued by a Co-

prisoner Viz. P.Gopalan who is a recipient of Central Freedom Fighter’s

Pension, and Ext.P15- true copy of the Convict Register of Central prison

issued by the Superintendent of Central prison, Thiruvananthapuram in

respect of the said Gopalan.

6. The very fact that Sri.P.A. Solomon, Ex.M.P and

Sri.D.K.Viswanathan are the Thamrapathra award holders and recipients

of State and Central Freedom Fighter’s pension shows that they have

under gone the requisite periods of imprisonment in connection with the

W.P.(C) No. 29098 of 2007 -3-

freedom struggle. So in addition to their certificates the petitioner need not

produce any other supporting documents to show their detention period in

the jail in connection with the freedom struggle. Besides the above, the

petitioner also produced non- availability of records certificate issued by

the Superintendent of Central jail, Thiruvananthapuram and other relevant

documents The very fact that the petitioner’s husband is the recipient of

State pension and Thamrapathra holder also strengthens her case the

she is entitled to Central pension. According to the petitioner she satisfied

all the requirements under clause 9(a) of the SSS Pension Scheme.

In the result, Ext.P10 is quashed. There will be direction to the

State Government to send the verification cum entitlement to pension

report along with their recommendation as enjoined under clause 10 of the

SSS Pension Scheme within one month from the date of receipt of a copy

of this judgment. On receipt of those documents the Central Government

shall consider and pass appropriate orders on Ext.P3 application within 2

months thereafter . In the event of granting pension by the Central

Government, it is needless to say that the petitioner is entitled to the

same from the date of receipt of Ext.P3 application.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

W.P.(C)No.29098 of 2007

—————————-

JUDGMENT

2nd April, 2009