High Court Kerala High Court

Rajeshkumar vs The President on 12 March, 2010

Kerala High Court
Rajeshkumar vs The President on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1354 of 2010(T)


1. RAJESHKUMAR, CHAKKALAYIL VEEDU,
                      ...  Petitioner

                        Vs



1. THE PRESIDENT, MANNAR PANCHAYATH
                       ...       Respondent

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.N.ASHOK KUMAR

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :12/03/2010

 O R D E R
                          K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                        W.P(C) NO: 1354 OF 2010
                 -----------------------------------------------------------
                   Dated this the 12th March, 2010.

                                     JUDGMENT

The petitioner was the Secretary of the respondent Society.

He was dismissed from service on the allegation that he had

misappropriated certain amounts. He had not challenged the order

of dismissal passed against him. The society had filed A.C.No:

143/2009 before the Administrator for realizing certain amounts

that were allegedly due to the society from the petitioner. The

petition which is Ext.P2 was allowed by Ext.P4 award. Though

Ext.P4 was challenged in revision, the same was confirmed as per

Ext.P6. The petitioner is now willing to pay the amounts that are

found due from him as per Ext.P4. He only prays for the grant of a

facility to pay the same in ten instalments. The petitioner also

claims that amounts are due to him by way of deposits he had

made with the society. According to the petitioner the amounts so

remaining in deposit is Rs.5,000/-. However, according to the

society the amount is only Rs.2,000/-. However, the bank is willing

to adjust whatever amount that may be found to be due to the

petitioner on his producing the receipt for such deposit. The

petitioner agrees to produce such receipt before the respondent.

WPC 1354/2010 2

The respondent has no objection to the petitioner being allowed to

pay the amounts due in ten equal monthly instalments.

2. In the above circumstances this writ petition is disposed of

directing the petitioner to pay the entire amount that is due and

payable by him as per Ext.P4 award in ten equal monthly

instalments. The first instalment shall be paid on the first of May

and the subsequent instalments on the first of the succeeding

months thereafter. The bank would be at liberty to proceed

against the petitioner for recovery of the amounts due in

accordance with law in the event of there being default of two

consecutive instalments. The respondent society shall adjust any

amount that is found due and payable to the petitioner on his

producing proper deposit receipts to evidence the deposit of any

such amount.





                                          K. SURENDRA MOHAN
                                                   Judge
jj

WPC 1354/2010    3

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: