High Court Kerala High Court

N.K.Jose vs Chief Executive Officer on 20 August, 2009

Kerala High Court
N.K.Jose vs Chief Executive Officer on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23897 of 2009(F)


1. N.K.JOSE,
                      ...  Petitioner

                        Vs



1. CHIEF EXECUTIVE OFFICER,
                       ...       Respondent

2. DEPUTY DIRECTOR,

3. THE SECRETARY,

                For Petitioner  :SRI.BIJU.P.N.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/08/2009

 O R D E R
                    ANTONY DOMINIC,J.
                 ---------------------
                  W.P.(C).No.23897 OF 2009
               ------------------------
            Dated this the 20th day of August, 2009.

                          JUDGMENT

Petitioner submits that, he being a milk producer, is

the member of the 3rd respondent. In this writ petition

what the petitioner claims is that, he is eligible for pension

and provident fund as per Ext.P2. It is stated that, his claim

has already been recognized by Ext.P4 order passed by the

2nd respondent in pursuance to Ext.P3 judgment rendered

by this court in WP(c).No.18885/06. It is stated that the

matter has already been forwarded to the first respondent

and that the first respondent has not take final decision in

the matter. Ext.P5 representation filed by him also did not

evoke any result. It is in these circumstances that this Writ

Petition is filed.

2. Taking into account the above, I feel that for the

present grievance of the petitioner will be redressed, if

WP(c).No.23897/09 2

the Ist respondent takes a decision in the matter, in the light

of Ext.P4 order passed by the 2nd respondent.

Therefore, I dispose of this writ petition directing the first

respondent to consider the eligibility of the petitioner for

pension as per Ext.P2 scheme and in the light of Ext.P4

passed by the 2nd respondent. A decision shall be taken as

expeditiously as possible and at any rate within 6 weeks from

the date of production of a copy of the judgment along with a

copy of the writ petition.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.23897/09 3