High Court Kerala High Court

K.B. Bhuvanadas vs The Accountant General (A & E) on 16 November, 2007

Kerala High Court
K.B. Bhuvanadas vs The Accountant General (A & E) on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33797 of 2007(W)


1. K.B. BHUVANADAS,
                      ...  Petitioner

                        Vs



1. THE ACCOUNTANT GENERAL (A & E), KERALA,
                       ...       Respondent

2. THE CHIEF CONSERVATOR OF FORESTS

3. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/11/2007

 O R D E R
                           V.GIRI, J
                         -------------------
                   W.P.(C). 33797/2007
                        --------------------
        Dated this the 16th day of November, 2007

                        JUDGMENT

The petitioner retired from the Forest Department on

30.9.2005. He is aggrieved by the non-disbursal of

DCRG and the amounts due under the Group Insurance

scheme due to him. As per Ext.P1, the Accountant

General has sanctioned an amount of Rs.1,69,170/- to the

petitioner by way of DCRG. By Ext.P2, the second

respndent had issued a communication to the petitioner

intimating that there is disciplinary action pending against

the petitioner which is yet to be finalised.

2. The petitioner refers to Ext.P3 submitted before the

Chief Conservator of Forests, the second respondent, for

the issuance of NLC and disbursal of the DCRG due to

him.

3. After having heard the learned counsel for the

petitioner and the learned Government Pleader this writ

petition is disposed of in the following terms:-

W.P.(C).33797/2007
2

(i). The second respondent shall take

appropriate proceedings for the issuance of

NLC/LC in relation to the petitioner, within a

period of three months from the date of

receipt of a copy of this judgment.

(ii). Petitioner shall be heard, if there is a

proposal to fix any liability as against him.

(iii). On issuance of NLC/LC, the amount due

to the petitioner by way of DCRG shall be

disbursed to him within one month thereafter.

(iv). The second respondent shall take steps

to disburse the amount, within the period

aforementioned.

Writ petition is disposed of as above.

V.GIRI
Judge

mrcs