IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8151 of 2009(L)
1. M.MURALI, DEPUTY CONSERVATOR OF FORESTS
... Petitioner
Vs
1. STATE OF KERALA ,REPRESENTED BY THE
... Respondent
2. PRINCIPAL SECRETARY TO GOVERNMENT
3. PRINCIPAL CHIEF CONSERVATOR OF FORESTS
4. CHIEF CONSERVATOR OF FORESTS (ADMN)
For Petitioner :SRI.B.V.JOY SANKER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No.8151 of 2009
---------------------------------------------------
Dated this the 13th day of March, 2009
JUDGMENT
The petitioner retired from the service as Deputy
Conservator of Forests on 30.1.2005. He had approached this
Court earlier by filing W.P.(C) No.10449 of 2008 seeking for a
direction to the respondents to disburse the pensionary benefits.
Consequently, by Ext.P3 order, an amount of Rs.2,80,000/- was
admitted as DCRG and an amount of Rs.2,21,045/- was
quantified as petitioner’s liabilities to the Government. He
submitted a representation contesting the fixation of liability as
per Ext.P4, which is still pending. So far the second respondent
has not taken any action on it. Petitioner has, thereafter, filed a
representation Ext.P5 before the fourth respondent.
There will be a direction to the fourth respondent to take a
decision on Ext.P5 after hearing the petitioner within a period of
three months from the date of receipt of a copy of this judgment.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps