IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3249 of 2006(J)
1. THOMAS THOMAS, MULLUMKATTIL HOUSE,
... Petitioner
Vs
1. UNION OF INDIA REPRESENTED BY THE
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.R.VENKETESH
For Respondent :SRI.BOBBY MATHEW, CGC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P(C).No. 3249 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2008
JUDGMENT
The Writ Petition is filed with the following prayers:
“i) Issue a writ of mandamus or any other
appropriate writ, order or direction commanding the 1st
respondent to grant pension to the petitioner under
the SSS Pension Scheme;
ii) Issue a writ of mandamus or any other
appropriate writ, order or direction commanding the 1st
respondent to pass orders on Ext.P3 application in the
light of the judgment reported in 2005(3) KLT 431
within a time frame to be fixed by this Hon’ble Court;”
There will be a direction to the 1st respondent to take
appropriate action on Ext.P3 application, in accordance with law and
also in the light of the judgment referred to in the prayer, within a
period of three months from the date of production of a copy of this
judgment.
(KURIAN JOSEPH, JUDGE)
ttb