IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5492 of 2009(F)
1. SELIN LOPEZ, ANNAI BHAVAN, CHARATHADI
... Petitioner
Vs
1. THE COMMISSIONER, KERALA FISHERMEN'S
... Respondent
2. THE REGIONAL EXECUTIVE KERALA
3. THE DIRECTOR, KERALA STATE INSURANCE
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 5492 OF 2009 (F)
====================
Dated this the 19th day of February, 2009
J U D G M E N T
Standing counsel takes notice for R1 and R2.
2. Petitioner submits that her husband late Mathyas Lopez, a
fishermen, expired on 10/8/2004. It is stated that he was the member of
the Kerala Fishermen’s Welfare Fund Board and is a beneficiary of the
Insurance Scheme administered by the 3rd respondent. It is stated that
the claim for Rs.1,00,000/- was made before the 3rd respondent and that
the same has also been recommended by the 2nd respondent as per Ext.P3
dated 26/9/05. The complaint in this writ petition is that although the
claim has been recommended as above, orders have not been passed on
the claim, despite the recommendation as per Ext.P3.
3. Taking into account the above facts, I direct the 3rd
respondent to consider the claim made by the petitioner in the light of
Ext.P3 and pass orders thereon, as expeditiously as possible, at any rate
within 8 weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp