IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1186 of 2006(N)
1. LALY SKARIAH, AGED 40,
... Petitioner
Vs
1. SYNDICATE BANK, KUNDARA BRANCH,
... Respondent
2. JASEENTHA, AGED 50, TEACHER PEROOR
3. PRINCIPAL, GOVT.HIGHER SECONDARY
For Petitioner :SRI.T.KURIAKOSE PETER
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/08/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.1186 of 2006
-----------------------------------------
Dated this the 10th day of August, 2007
JUDGMENT
The writ petition is filed with the following prayer:-
a) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
1st respondent to disburse the entire amount of family
pension with interest @ 12% per annum credited in
the SB account No.26072 from January 2005 till this
date to the petitioner and further direct the 1st
respondent not to withhold the family pension of the
petitioner under any pretext hereafter.
Since the petitioner has sought for a writ of mandamus, it is for
him to approach the first respondent in which case the matter will
be duly considered by the first respondent with notice to the
petitioner and the second respondent. Appropriate action
thereon will be taken within another three months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.