IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18315 of 2009(H)
1. SMT.K.P.KAMALAM,
... Petitioner
Vs
1. ACCOUNTANT GENERAL (A & E), KERALA,
... Respondent
2. DEPUTY DIRECTOR (EDUCATION),
3. DISTRICT TREASURY OFFICER,
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/07/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 18315 of 2009
.................................................
Dated this the 15th day of July, 2009
J U D G M E N T
Petitioner’s husband was a retired Headmaster of an aided
High School who later expired on 22.2.2006. Petitioner has been
receiving family pension since 1.3.2006. Subsequently, pension/
family pension was revised. Accordingly, family pension due to
the petitioner was also revised. But it was not on the basis of the
corresponding revised scale of pay applicable to Headmasters of
High School on the basis of revised scale of pay applicable to
Primary School Headmasters. It is under the above
circumstances, the petitioner has filed this writ petition seeking
the following reliefs:
“a) issue a writ in the nature of mandamus or
other appropriate writ, order or direction directing the
1st respondent to sanction revision of Pension/Family
Pension of the petitioner on the basis of the pay scale
applicable to the post of Headmasters of High Schools
and disburse the same with interest expeditiously;
b) direct the 1st respondent by the issue of a writ
in the nature of mandamus or other appropriate writ
order or direction to consider Ext.P4 representation and
pass appropriate orders thereon expeditiously;”
W.P(C) No. 18315 of 2009 -2-
2. The learned Government Pleader today hands over a
copy of a message received from the Accountant General’s office
which reads thus:
“The revised pension/family pension under ‘One-
Rank-One-Pension’ Scheme in respect of late K.M.
Ramachandran was authorised by this office on 23/01/09
by taking his pay in the post of Headmaster, U.P.School
in the scale of Rs.9590-16650. The representation,
Ext.P4 said to have been filed by the petitioner before
the Accountant General (A&E) on 19/03/09 is not seen
registered in this office. However, on receipt of the Fax
message referred to above from that office, the case has
been reviewed and the revised family pension by taking
the designation of the pensioner as Headmaster of High
School in the scale of Rs.11070-18450 has been
authorized by this office vide No.P.Cell/Rev/Pre
7/04/175181/08-09/219824, 219825 dt. 03/07/09 with
copy to the petitioner. The photocopy of the
authorization is enclosed.
Thus the grievance of the petitioner stands
redressed.”
3. In view of the same, petitioner’s grievance stands
redressed. I therefore direct that arrears of revised family
pension shall be disbursed to the petitioner within two months
from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
rhs