IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 17340 of 1996(L)
1. G.GIREESAN
... Petitioner
Vs
1. INDIAN OVERSEAS BANK
... Respondent
For Petitioner :SRI.R.HARIKRISHNAN
For Respondent :SRI.GEORGE VARGHESE
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/05/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.No.17340 OF 1996
-------------------------------------------
Dated this the 23rd day of May, 2007
JUDGMENT
Petitioner, an erstwhile employee of the respondent Bank,
going by Ext.P1 representation, was found guilty by the
management for misappropriation. He was discharged from the
service of the Bank in November, 1983. His appeal was also
rejected by the appellate authority. In the mean while, the
Central Bureau of Investigation registered a case against the
petitioner. He was chargesheeted and punished. On the basis of
such conduct of the petitioner, it led to conviction by a criminal
court. The petitioner was dismissed from service. He filed this
writ petition seeking a direction that Ext.P1 representation may
be directed to be considered. In that representation he has
sought for his retiral benefits, including Provident Fund and
Gratuity.
2. Having regard to the aforesaid, his entitlement to pension
and other benefit are obviously not conceded to by the
management.
OP.17340/96
Page numbers
3. In this circumstance, I find no ground to issue any direction
to the respondent to consider Ext.P1, which is the sole relief
sought for in this writ petition.
The writ petition fails, dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.
OP.17340/96
Page numbers
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NO.17340 OF 1996
JUDGMENT
23rd MAY, 2007.
=======================