IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 11465 of 2001(M)
1. ISAC K.VARKEY
... Petitioner
Vs
1. SECRETARY,DEPARTMENT OF GENERAL EDN
... Respondent
For Petitioner :SRI.P.K.IBRAHIM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/11/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
O.P. No. 11465 of 2001
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 19th November, 2009.
J U D G M E N T
The petitioner is a retired Assistant Educational Officer. He
retired from service on 31-3-1997. His retirement benefits were
withheld on the ground of certain audit objections. The audit
objections related to a report of the petitioner relating to staff
strength of an aided school under him on the basis of which staff
strength was fixed in excess of the strength allowable. Consequent
payment of salary to the junior most teacher was sought to be
recovered from his retirement benefits. Apart from that, there were
some minor items of liabilities also. The petitioner contended that the
audit objection cannot be relied upon since the petitioner only
complied with Ext. P2 circular of the Director of Public Instruction.
The petitioner earlier approached this Court and by Ext. P5, the
Government was directed to consider the petitioner’s case. Pursuant
thereto, the Government passed Ext. P7 order by which the
contentions of the petitioner were accepted and it was held that the
audit objections do not stand and the Government decided that the
petitioner can claim full retirement benefits. Pursuant thereto,
retirement benefits were disbursed to the petitioner. The petitioner
now claims interest for the delayed payment of the retirement
benefits due to the petitioner. According to the petitioner insofar as
the delay was not on account of the fault of the petitioner, the
petitioner is entitled to interest for the period of delay.
2. The learned Government Pleader opposes the prayer.
According to her, the delay occurred not because of any culpable act
on the part of the respondents, but in view of the peculiar
circumstances available in the case. She also submits that in view of
the decision of this Court in Vijayakumaran Nair v. State Bank of
Travancore, 2005(1) KLT 953, no writ petition would lie for claiming
-: 2 :-
interest alone.
3. I have considered the rival contentions in detail.
4. From a reading of the original petition and the documents
relating to the audit objection, I am satisfied that there was a genuine
reason for withholding the retirement benefits. There was no
culpable delay on the part of the respondents in the matter. In the
above circumstances, I am not inclined to exercise my discretionary
jurisdiction in favour of the petitioner to award interest.
Accordingly, the original petition is dismissed.
S. Siri Jagan, Judge.
Tds/