IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31144 of 2006(G)
1. P.SASIDHARAN,
... Petitioner
Vs
1. THE CHAIRMAN,
... Respondent
2. THE CHIEF ENGINEER (HRM),
3. ACCOUNTS OFFICER (PAY-FIXATION),
4. ACCOUNTS OFFICER (PENSION),
5. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.A.N.RAJAN BABU
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :08/01/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO.31144 of 2006
-------------------------------
Dated this the 8th day of January, 2007
JUDGMENT
Heard the learned counsel for the petitioner and the Legal
Laision Officer for the respondents.
2. The petitioner retired from the service of the Kerala State
Electricity Board on superannuation with effect from 28.2.2006, while
working as Overseer. Provisional pension and commuted value of
pension have been sanctioned and disbursed to him. Final pension and
other terminal benefits including DCRG are yet to be paid.
3. Legal Laision Officer submits that with regard to the higher
grade granted to the petitioner, some irregularities have been noticed
and after rectifying the mistake committed, the pay of the petitioner
will have to be regularised. It is for this reason, delay has occasioned
in finally settling the terminal benefits.
4. Since it is 11 months since the petitioner had retired from
service, the respondent shall expedite the action taken for regularising
the pay and settling the terminal benefits. Hence, it is necessary to fix
a time limit for completing the above process. There shall be an order
directing the respondents to regularise the pay within one month from
the date of receipt of a copy of the judgment. Terminal benefits due to
W.P.(C)No. 31144/2006 2
the petitioner shall be finally settled and the amounts due paid to him
within six weeks thereafter.
The writ petition is disposed of with the above directions.
K.K.DENESAN, JUDGE
css/
W.P.(C)No. 31144/2006 3