IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17040 of 2008(C)
1. S.SUKUMARAN NAIR, S/O.SIVASANKARAN NAIR,
... Petitioner
Vs
1. THE UNION OF INDIA,
... Respondent
2. THE PROVIDENT FUND COMMISSIONER,
For Petitioner :SRI.VELLAYANI SUNDARARAJU
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/12/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 17040 of 2008-C
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of December, 2010.
JUDGMENT
The petitioner retired from service on 31.3.1997 from the District
Co-operative Bank, Thiruvananthapuram. He has put in a total service of
27 years in various capacities. The petitioner was a subscriber of
Employees Provident Fund Scheme, 1952 and his Account Number is
KR/1896/99. The petitioner states that going by Ext.P3, the closing
balance in his account is Rs.31,852/-. Aggrieved by the delay in
sanctioning of the E.P.F. Pension, this writ petition was filed.
2. In the statement filed by the second respondent, in para 2 it is
stated that the petitioner had not applied for pension, nor submitted any
other representation other than Ext.P5. In response to the same, he was
directed to prefer his application in Form 10D for sanction of monthly
pension by letter dated 4.6.2008, a copy of which has been produced as
Ext.R2(a). It is assured that the petitioner’s application for pension will be
processed as soon as the same is submitted along with the related
documents. Learned counsel for the petitioner submitted that already the
application has been submitted in Form 10D.
wpc 17040/2008 2
3. In that view of the matter, there will be a direction to process the
application and disburse the admissible amount along with arrears to the
petitioner within a period of three months from the date of receipt of a copy
of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/