High Court Kerala High Court

K.A.Babu vs The State Of Kerala on 26 July, 2010

Kerala High Court
K.A.Babu vs The State Of Kerala on 26 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23222 of 2010(C)


1. K.A.BABU, RTD.SPL.GRADE SECRETARY,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATH,

3. THE DEPUTY DIRECTOR OF PANCHAYATH,

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/07/2010

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.23222 of 2010 (C)
            ---------------------------------
              Dated, this the 26th day of July, 2010

                            J U D G M E N T

The petitioner states that he retired from service on

30/06/2008 as Special Grade Secretary of Dharmadam Grama

Panchayat. According to him, his terminal benefits have not been

disbursed so far and therefore, he has filed Ext.P1 representation

before the 3rd respondent. It is stated that the representation also

remains unattended. Therefore, this writ petition has been filed.

In view of the above, I direct the 3rd respondent to consider

and pass orders on Ext.P1. This the 3rd respondent shall do as

expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment, along with a copy of this writ

petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg