High Court Kerala High Court

P.Devaki vs Dy.Director on 21 December, 2006

Kerala High Court
P.Devaki vs Dy.Director on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 6211 of 2000(M)



1. P.DEVAKI
                      ...  Petitioner

                        Vs

1. DY.DIRECTOR
                       ...       Respondent

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.N.N.SUGUNAPALAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/12/2006

 O R D E R
                                KURIAN JOSEPH, J.

                   ----------------------------------------------

                            O.P.No.6211  of  2000

                   ----------------------------------------------

                     Dated 21st     December,  2006.


                                  J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of mandamus directing the 2nd respondent to grant

pensionary benefits to the petitioner on the ground of “permanent

total disablement during service”

Learned Standing Counsel for the second respondent submits that

the discharge certificate shows that it is a case of voluntary

retirement. It is the contention of the petitioner that it is not a

case of voluntary retirement, but compulsory retirement on

account of disability. It is for the petitioner to approach the first

respondent, get an appropriate certificate from the first

respondent and produce before the second respondent, in which

case the matter will be duly considered by the second respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.6211 of 2000 (M)

———————————————-

J U D G M E N T

Dated 21st December, 2006.