Kerala High Court
Sarasamma Kunjamma vs State Of Kerala on 16 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17551 of 2009(L)
1. SARASAMMA KUNJAMMA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. ACCOUNTANT GENERAL(A&G),
For Petitioner :SRI.B.RENJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/09/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.17551 of 2009
--------------------------
Dated this the 16th September,2009
J U D G M E N T
Petitioner has approached this Court aggrieved by
the denial of her family pension. It is now submitted that
petitioner is receiving family pension based on Ext.P1
judgment. The claim made by the petitioner for arrears of
such family pension shall be dealt with by the Government
within three months from the date of receipt of a copy of
this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
2
3