High Court Madhya Pradesh High Court

Smt. Nanbai vs Food Corporation Of India on 9 July, 2010

Madhya Pradesh High Court
Smt. Nanbai vs Food Corporation Of India on 9 July, 2010
                                      1




                        W.P. No.8570/2010 (S)
09.07.2010

        Heard Shri A. P. Singh, learned counsel for the petitioner, on

the question of admission and interim relief.

        The petitioner has filed this petition claiming family

pension on account of the death of her husband who had

worked in the respondents' establishment.

It is submitted by the learned counsel for the petitioner that

all the relevant forms, photographs and bank account number, as

sought by the respondent authorities by Annexure P-4 dated

17.7.2007 have been deposited by the petitioner before the

authorities inspite of which the respondents are making

unnecessary communication and not finalizing the family pension of

the petitioner due to which the petitioner is being subjected to very

harsh financial conditions.

In view of the aforesaid submission of the learned counsel

for the petitioner, the petition filed by the petitioner is disposed of

with a direction to the respondent authorities to take a decision in

respect of the case of the petitioner expeditiously, in accordance

with law, preferably within a period of three months from the date of

furnishing a copy of the order passed today alongwith a copy of

the petition by the petitioner on the said authorities.

With the aforesaid direction the petition stands disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-