High Court Kerala High Court

K.Sreedharan vs State Of Kerala on 26 September, 2008

Kerala High Court
K.Sreedharan vs State Of Kerala on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23431 of 2008(M)


1. K.SREEDHARAN, SENIOR SUPERVISOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

3. THALIPARAMBA CO-OPERATIVE AGRICULTURAL

4. THE SECRETARY,

5. KERALA STATE CO-OPERATIVE AGRICULTURAL

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.GEORGE POONTHOTTAM,SC,KSCOARDBANK L

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/09/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.
      ------------------------------------------------------------------------
                 W.P.(C) NO. 23431 OF 2008 (M)
      ------------------------------------------------------------------------
        Dated this the 26th day of September, 2008

                            J U D G M E N T

The petitioner retired from the service of the third

respondent on 30-6-2008. He states that he was not paid salary

from April 2007 and that his retiral benefits have not been

finalised. The learned counsel for the third respondent states

that there are certain liabilities due from the petitioner to the

third respondent and that is quantified and still further, there is

no refusal to pay the salary.

2. Having regard to the aforesaid submission, the third

respondent is directed to finalise the accounts and issue a

certificate to the petitioner regarding any amount that is either

due to him or due from him to the third respondent. This will be

done within a period of one month from now, since the petitioner

is entitled to agitate the issue before the Arbitration Court, if

aggrieved. If amounts are found due to the petitioner, that will

be released immediately following that certificate. Necessary

W.P.(C) No.23431/2008
2

papers shall also be forwarded to the fourth respondent for

finalising the amount of pension, if any, due to the petitioner. All

other issues are left open. By the force of this judgment, any

other proceedings initiated by the third respondent against the

petitioner for any reliefs either before the Government or

otherwise will stand struck off, however, without prejudice to the

arbitration proceedings, as noticed above.

Sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

skr/27/9

// True copy //

P.A. to Judge.