High Court Kerala High Court

K.R.Leela Bhai vs District Educational Officer on 20 June, 2008

Kerala High Court
K.R.Leela Bhai vs District Educational Officer on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 984 of 2008()


1. K.R.LEELA BHAI, W/O.E.CHANDRASEKHARA
                      ...  Petitioner

                        Vs



1. DISTRICT EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE DEPUTY DIRECTOR (EDUCATION).

3. KERALA STATE CO-OPERATIVE BANK LTD.,

4. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

5. THE ACCOUNTANT GENERAL (KERALA ),

6. STATE OF KERALA, REPRESENTED BY THE

                For Respondent  :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/06/2008

 O R D E R
                    J.B.KOSHY & P.N.RAVINDRAN, JJ.
                         --------------------------------------
                         W.A.Nos.984 of 2008 &
                        W.P.(C)No.11498 OF 2008
                         -------------------------------------
                           Dated 20th June, 2008

                                  JUDGMENT

Koshy,J.

Appellant/writ petitioner in these cases was compulsorily

retired from service as Headmistress with effect from 30.6.2007. On the

basis of certain discrepancies in the audit of accounts regarding noon-

feeding of the students, disciplinary action was taken against her which

finally resulted in compulsory retirement. There is no dispute that she is

entitled to DCRG, commuted value of pension and monthly pension after

deducting the dues at the time of retirement. She had about 29 years of

service. The liability fixed as per order dated 18.2.98 is only

Rs.1,44,238/= it is stated that the amount is payable mainly because of

absence of proper vouchers and according to the petitioner, that amount

will be substantially reduced after verification of vouchers. Whatever

that may be, according to her, DCRG itself is Rs.3,95,582/= and

commuted value of pension is Rs.4,48,944/= and monthly pension after

commutation will be Rs.8,190/= including DA and one year’s pension is

already in arrears. It is also stated that as per Ext.P1, bill was already

prepared as pay revision arrears amounting to Rs.1,31,350/=. It is true

that petitioner has taken loan from the third respondent bank. According

W.A.984 & W.P.(C)11498 of 2008 2

to the bank, balance due is Rs.1,63,831/= as on 31.5.2008.

Contention of the petitioner is that whatever amount due to the bank

may be taken from DCRG due to her and even if the amount due to

the Government as alleged is adjusted, there will be lakhs of rupees

payable to her. In any event, DCRG and commuted value of pension

will be sufficient to meet the liabilities as well as dues to the bank. In

the above circumstances, the amount of pay revision arrears as per

Ext.P1 should be released to the petitioner forthwith as it is submitted

that her husband is under treatment and money is required. It

should be paid within one month from today positively. Liability also

should be fixed by the Government within three years of the

retirement as required under the rules and balance amount should be

paid to her after settling the liability and dues to the bank. This

judgment will not prevent the petitioner from challenging the liability

fixed by the Government as well as the Bank in appropriate

proceedings.

Both writ appeal and writ petition are disposed of

accordingly.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks