High Court Kerala High Court

P.M.Janardhanan vs The Commissioner on 18 November, 2010

Kerala High Court
P.M.Janardhanan vs The Commissioner on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33819 of 2010(B)


1. P.M.JANARDHANAN, S/O. ACHUTHAN,
                      ...  Petitioner
2. P.P.MADHAVAN, S/O. ANANDAN,
3. M.P.SUGUNAN, S/O. KUNHAPPA, AGED 67 YRS,

                        Vs



1. THE COMMISSIONER,
                       ...       Respondent

2. P.M.MUKUNDAN MADAYAN,

3. THE SECRETARY,

                For Petitioner  :SRI.V.T.MADHAVANUNNI

                For Respondent  :SRI.K.MOHANAKANNAN,SC,MALABAR DEVASWOM

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/11/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No.33819 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 18th day of November, 2010

                         J U D G M E N T

The petitioners are retired employees of Parassini

Madappura Sree Muthappan Temple, Kannur. They are

members of the Malabar Devaswom Employees Welfare

Fund. After retirement, the petitioners have been

requesting for disbursing pension and gratuity due to them

as members of the Malabar Devaswom Employees Welfare

Fund. The same is not being paid by the respondents is the

grievance of the petitioners in this writ petition. The

petitioners therefore seek the following reliefs:

“a) That this Hon’ble Court be pleased to issue a writ of
Mandamus or a writ in the nature of Mandamus or any
other appropriate writ or direction under Article 226 of
the Constitution of India to the respondents No.1 and 3
to pay pension and gratuity to the petitioners forthwith.”

The learned standing counsel appearing for the

Malabar Devaswom Board submits that, large amounts are

due towards contribution towards the Fund from the trustee

of the Devaswom, without receiving which, the Board is not

W.P.(C)No.33819 of 2010
-2-

in a position to disburse retirement benefits due to the

petitioners. He further submits that, the trustee has filed

W.P.(C) No.31790/2008, in which this court had passed an

interim order against recovery of the contribution amounts

due from the trustee. However he admits that, on

11.11.2010, the order was modified by the Division Bench

directing the trustee to deposit 50% of the amounts due

towards contributions and therefore the retirement benefits

due to the petitioners can now be disbursed. Accordingly,

this writ petition is disposed of with a direction to the

respondents 1 & 3 to disburse the retirement benefits due

to the petitioners as expeditiously as possible, at any rate

within a period of two months from the date of receipt of a

copy of this judgment.

S. SIRI JAGAN
JUDGE

shg/