IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23068 of 2009(C)
1. VILASINI VELAYUDHAN,AGED 82,
... Petitioner
Vs
1. THE UNION OF INDIA REPRESENTED BY
... Respondent
2. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.J.OM PRAKASH
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :13/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.23068 of 2009
--------------------------
Dated this the 13th August,2009
J U D G M E N T
Petitioner claims that her husband was a freedom
fighter involved in the Punnapara-Vayalar struggle. He
was also a recipient of freedom fighters pension under the
State. Petitioner then applied to the 1st respondent for
pension under the Swathanthrata Sainik Samman Pension
Scheme(Central Scheme) as evidenced by Ext.P1. The
scheme contemplates eligibility to be determined by an
enquiry by the District Collector or person acting at the
instance of the District Collector and report being
forwarded to the State Government. The State Government
shall therefore make its recommendation to the Central
Government. This process, according to the petitioner, has
been unduly delayed and hence the writ petition.
2. Heard learned Government Pleader also.
3. If Ext.P1 is still pending consideration, then the
District Collector shall see that the enquiry therein is
completed, within a period of three months from the date
W.P ( C) No.23068 of 2009
2
of receipt of a copy of this judgment and report shall be
forwarded to the State Government within the said time
frame. Thereafter, the State Government shall forward its
recommendation to the Central Government within a period
of two months thereafter. On receipt of such
recommendation, the 1st respondent shall take a decision
within three months from the date of receipt of the
recommendation from the State Government.
Writ petition is disposed of as above .
(V.GIRI,JUDGE)
ma
W.P ( C) No.23068 of 2009
3
W.P ( C) No.23068 of 2009
4