High Court Kerala High Court

Sreenivas vs The City Police Commissioner on 26 November, 2007

Kerala High Court
Sreenivas vs The City Police Commissioner on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24244 of 2004(J)


1. SREENIVAS, AGED 10 YEARS, (MINOR)
                      ...  Petitioner

                        Vs



1. THE CITY POLICE COMMISSIONER,
                       ...       Respondent

2. C.V. AMBILY, NALUKANDATHIL,

3. DHANYA @ JINCY, NALUKANDATHIL,

                For Petitioner  :SRI.V.P.REGHURAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                          KURIAN JOSEPH J.
               ----------------------------------------------
            Writ Petition (Civil) No.24244 of 2004
               ----------------------------------------------
                  Dated 26th November, 2007.

                           J U D G M E N T

Petitioner is aggrieved by the non-disbursement of

pension. Learned Government Pleader on instruction submits that

notice was already issued to the legal heirs of late C.A.Vasu to

submit the papers, and on the legal heirs submitting the required

documents, action will be taken in the matter. Accordingly, the

writ petition is disposed of making it clear that in the event of the

legal heirs submitting the request for pension, the matter will be

duly processed by the concerned respondent and action thereon

will be taken, within another three months, if not already taken.

KURIAN JOSEPH, JUDGE.

tgs