Kerala High Court
V.Sekharan Nair vs The Director Of Municipal … on 18 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 16626 of 2002(D)
1. V.SEKHARAN NAIR S/O.LATE SRI K.K.UNNI]
... Petitioner
Vs
1. THE DIRECTOR OF MUNICIPAL ADMINISTRATION
... Respondent
2. THE STATE OF KERALA,REPRESENTED BY THE
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/01/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 16626 OF 2002
---------------------------------------
Dated this the 18th day of January, 2008.
J U D G M E N T
In the matter of disbursement of the balance amount of
Provident Fund, there is already an interim order in
C.M.P.No.28266/2002. In case the petitioner has still any
grievance left, he may approach the first respondent, in which
case, the matter will be duly considered by the first respondent
with notice to the petitioner and appropriate action in accordance
with law in the matter of disbursement of balance amount with
statutory interest will taken within a period of another three
months.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 16626 OF 2002
J U D G M E N T
18.01.2008