IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33051 of 2003(I)
1. LATHA L., D/O. LATE P.R.SASIDHARAN NAIR,
... Petitioner
2. GEETHA VELAYUDHAN,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE HANDICRAFTS DEVELOPMENT CORPORATION
For Petitioner :SRI.N.NANDAKUMARA MENON
For Respondent :SRI.P.B.SURESHKUMAR, SC,HANDICRAFTS DC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/12/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.33051 of 2003
-----------------------------------------
Dated this the 12th day of December, 2006
JUDGMENT
Petitioners approached this court with certain grievances
regarding disbursement of arrears of pensionary benefits due to their
father late P.R.Sasidharan Nair. There is already an interim order
dated 8-7-2004 to quantify the same. In case the dues have not been
disbursed so far there will be a direction to the respondents to see that
the dues are disbursed within a period of three months from the date of
production of a copy of this judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.