IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 124 of 2006()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. SHANMUGHAN, PARAMBIKADAN HOUSE,
... Respondent
2. THE MANAGING DIRECTOR, ROADS AND
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice K.NARAYANA KURUP (RETD.Ag.CHIEF JUSTICE)
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :22/05/2010
O R D E R
THE HONOURABLE MR. JUSTICE K.NARAYANA KURUP
(RETIRED JUDGE)
AND
THE HONOURABLE MR. JUSTICE C.K. ADBUL REHIM
(JUDGE)
-----------------------------
L.A.A No.124 of 2006
-----------------------------
Dated this the 22nd day of May, 2010.
A W A R D
Smt. Marykutty, Deputy Collector Land Acquisition ,
Thrissur, Special Thahsildar Land Acquisition representing
the State and Spceical Thahsildar Roads and Bridges
Devolopment Corporation the second respondent/
requisitioning authority are present. Learned Government
Pleader on instructions from the concerned officials
submitted that subsequent to filing of the appeal entire
amount covered under the award has already been paid
and satisfaction of the award was recorded in the execution
stage. Hence it is submitted that the appeal can be closed,
making it clear that, the rates awarded in this case shall
not be treated as a precedent in any other case awarded by
2
L.A.A No.124 of 2006
same acquisition. Hence appeal is closed observing that
this case shall not be treated as a precedent in any other
case.
K.NARAYANA KURUP
(RETIRED JUDGE)
C.K. ADBUL REHIM
(JUDGE)
rkc
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C).No. 17242 of 2010(E)
#1. P.A.VASUDEVAN,
... Petitioner
Vs
$1. STATE OF KERALA REPRESENTED BY SECRETARY
... Respondent
2. THE ACCOUNTANT GENERAL(A&E),
3. THE JOINT COMMISSIONER,OFFICE OF THE
! For Petitioner :SRI.P.VIJAYA BHANU
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice ANTONY DOMINIC
% Dated :03/06/2010
: O R D E R
ANTONY DOMINIC, J.
————————————————–
W.P.(C) NO.17242OF 2010 (E)
————————————————–
Dated this the 3rd day of June, 2010
J U D G M E N T
Petitioner’s wife Late Smt.C.A. Sarojini, retired as Deputy
Commissioner from Agricultural Income Tax and Sales Tax
Department on 29.2.1996. According to the petitioner although
she had 30 years of qualifying service, only 29 years was
reckoned for calculating pensionary benefits. It is stated that Smt.
Sarojini expired on 3.7.2009 and that the petitioner is getting
family pension based on the 29 years qualifying service of the
deceased. According to the petitioner the qualifying service ought
to be corrected is 30 years, and on that basis pensionary benefits
and family pension will be revised.
2. Evidently the claim relates to the service prior to 1996
when the petitioner’s wife retired from service. This claim is now
raised after 14 years of her retirement and therefore is highly
belated. Therefore at this distance of time the claim of the
petitioner cannot be admitted.
Writ Petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :