IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30258 of 2007(B)
1. ELIZEBATH @ ELSY @ ELISWA, AGED 54,
... Petitioner
Vs
1. STATE OF KERALA TO BE REP.BY SECRETARY,
... Respondent
2. DIRECTOR OF URBAN AFFAIRS,
3. COCHIN CORPORATION,
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/11/2007
O R D E R
V. GIRI ,J.
-------------------------------
WP(C).NO.30258 of 2007
---------------------------------
Dated this the 19th day of November, 2007
JUDGMENT
The petitioner is aggrieved by the fact that a claim for
employment under the dying in harness scheme has not been
considered so far by the third respondent. She is also aggrieved that
the retirement benefits due under the account of her late husband
Lonan Chauro has not been disbursed so far.
2. On instructions, learned Standing Counsel for the Corporation
submits that a decision on both aspects will be taken within a period of
one month from the date of receipt of a copy of this judgment.
Submission is recorded.
In the circumstances, the writ petition is disposed of directing
the third respondent to look into Exts.P4 and P5, and take a decision
on both, as regards the petitioner’s claim for appointment under the
dying in harness and disbursal of the retirement benefits of her late
husband, within a period of one month from the date of receipt of a
copy of this judgment.
V. GIRI, JUDGE
css/