High Court Kerala High Court

Thomas Thomas vs Union Of India Represented By The on 30 October, 2009

Kerala High Court
Thomas Thomas vs Union Of India Represented By The on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30904 of 2009(G)


1. THOMAS THOMAS, AGED 89 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY THE
                       ...       Respondent

2. THE STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.SOLICITOR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/10/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.30904 of 2009-G

  = = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 30th day of October, 2009.

                     JUDGMENT

1.Heard the learned counsel for the petitioner, the

learned Central Government Counsel for the first

respondent and the learned Government Pleader for

the second respondent.

2.Ext.P12 issued by the State of Kerala to the

petitioner shows that the State Government had

forwarded a verification report to the Government

of India duly recommending the claim of the

petitioner for Swatantrata Sainik Samman Pension

as per State Government letter dated 14.7.2009.

The impugned Ext.P11 has been issued by the

Central Government in July, 2009 stating, among

other things, at paragraph 3(iii), that the

mandatory verification cum entitlement to pension

report of the State Government is not available

WPC30904/09 -: 2 :-

in this case. This, obviously, is a communication

gap.

For the aforesaid reasons, this writ petition is

ordered directing that the first respondent will

re-consider Ext.P11 in the light of the report

forwarded by the State Government with its letter

dated 14.7.2009 and take a decision de novo at

the earliest, having regard to the fact that even

when Ext.P10 judgment was issued on 30th July,

2009, it was noted that the petitioner is nearing

90 years of age.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/141109