High Court Kerala High Court

O.T.Francis vs Thuruthippuram Service … on 24 September, 2008

Kerala High Court
O.T.Francis vs Thuruthippuram Service … on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33667 of 2004(G)


1. O.T.FRANCIS,
                      ...  Petitioner

                        Vs



1. THURUTHIPPURAM SERVICE CO-OPERATIVE
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.PAULSON C.VARGHESE

                For Respondent  :SRI.P.N.MOHANAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.33667 OF 2004
               ---------------------------------------
         Dated this the 24th day of September, 2008.


                           J U D G M E N T

Petitioner approached this Court aggrieved by Exhibit P6

whereby his claim for subsistence allowance was rejected. Under

Note 3 to Rule 55 Part I Kerala Service Rules, subsistence

allowance can be paid only if the incumbent is not engaged in any

other employment, business, profession or vocation.

2. During the pendency of the writ petition, petitioner

expired and his legal heirs have been impleaded as additional

petitioners. In the event of the additional petitioners producing

the required certificate before the first respondent in terms of the

requirement noted above, appropriate action will be taken by the

first respondent for disbursing the eligible subsistence allowance.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 33667 OF 2004

J U D G M E N T

24.09.2008