IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17373 of 2009(N)
1. M.MUHAMMED RASHEED,RETIRED CONTINGENT
... Petitioner
Vs
1. ALAPUZHA MUNICIPALITY, ALAPUZHA
... Respondent
For Petitioner :SRI.JOHN BRITTO
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/09/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C)s.17373 & 17436/2009
--------------------
Dated this the 22nd day of September, 2009
JUDGMENT
These writ petitions have been filed by former
contingent workers in the Alapuzha Municipality for disbursal
of the retirement benefits sanctioned in their favour.
Learned Standing Counsel for the Municipality submits that
the portion of the amounts have been disbursed and there is
delay in payment of the balance amount due to the financial
stringency faced by the Municipality.
2. I heard learned counsel for the petitioners also.
Learned counsel for the Municipality further submits that the
balance amount will be paid as early as possible, at any rate,
within four months from the date of receipt of a copy of this
judgment. Submission is recorded.
3. Writ petitions are disposed of directing the Municipality
to see that the balance amount due to the petitioners by way
of retirement benefits as has been sanctioned in their favour
including salary arrears, is paid as early as possible, at any
W.P.(C).17373 & 17436/09
2
rate, within four months from the date of receipt of a copy
of this judgment.
V.GIRI,
Judge
mrcs