IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16152 of 2007(W)
1. S.SAFIYA UMMAL, KARTHIKA,
... Petitioner
Vs
1. THE ACCOUNTANT GENERAL, KERALA,
... Respondent
2. THE DEPUTY INSPECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.D.SAJEEV
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :10/09/2007
O R D E R
V. GIRI , J
==========================
W.P.(C) NO. 16152 OF 2007
==========================
Dated this the 10th day of September, 2007.
JUDGMENT
Petitioner’s husband P Ahammed Kabeer retired from service as Assistant
Sub Inspector of Police, on 31.10.2005. He expired on 18.11.2006. The
pensionary benefits including DCRG and commuted value of pension is yet to be
disbursed to his legal heirs.
2. On instructions, the learned Government Pleader submits that the
Accountant General has sanctioned the retirement benefits due and admissible
in favour of late Ahammed Kabeer as also the family pension which is due to the
legal heirs vide order dated 06.08.2007. The submission is recorded.
Necessary steps will be taken by the 3rd respondent- The Superintendent of
Police, Kollam to take consequential action and see that the retirement benefits
as due and admissible in favour of late Ahammed Kabeer, and now due to the
petitioner as his legal heir is disbursed within a period of two months from the
date of receipt of a copy of this judgment. It is open to the petitioner to produce
a copy of the judgment before the 3rd respondent along with the appropriate
representation.
The writ petition is disposed of accordingly.
V. GIRI, JUDGE.
rv