High Court Kerala High Court

M.B.Babu vs Kerala State Electricity Board on 10 January, 2007

Kerala High Court
M.B.Babu vs Kerala State Electricity Board on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31718 of 2006(A)


1. M.B.BABU, RETD. K.S.E.B.,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

3. THE CHIEF ENGINEER,

4. THE INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.P.M.MOHAMMED SHIRAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :10/01/2007

 O R D E R
                                K.K.DENESAN, J

                         -------------------------------

                         W.P.(C)NO.31718  of 2006

                         -------------------------------


                 Dated this the 10th   day  of January, 2007



                                   JUDGMENT

The petitioner retired from service on 31.5.2006 while working

as Assistant Engineer. Death cum retirement gratuity has not been

disbursed to him. He could learn that DCRG was withheld on the

assumption that disciplinary proceedings were pending against the

petitioner.

2. Legal Laision Officer, on instructions, submits that the

disciplinary proceedings taken against the petitioner have been closed

and the petitioner stands exonerated. That being the situation, the

respondents shall pay DCRG to the petitioner within one month from

the date of receipt of a copy of this judgment.

The writ petition is disposed of with the above directions.

K.K.DENESAN, JUDGE

css/

W.P.(C)No. 2