IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15600 of 2008(F)
1. K.K. ALI, S/O. KUNHABDULLA,
... Petitioner
Vs
1. THE DIRECTOR OF URBAN AFFAIRS,TRIVANDRUM
... Respondent
2. THE SECRETARY,
3. STATE OF KERALA WITH ADDRESS FOR SERVICE
For Petitioner :SRI.B.KRISHNAN
For Respondent :SRI.P.V.KUNHIKRISHNAN,SC,KOZHIKODE CORP
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/08/2008
O R D E R
P.N.RAVINDRAN,J.
-------------------------
W.P ( C) No.15600 of 2008
--------------------------
Dated this the 11th August, 2008
J U D G M E N T
I have heard Sri.B.Krishnan, the learned counsel
appearing for the petitioner, Smt.M.R. Sreelatha, the
learned Government Pleader appearing on notice for
respondents 1 and 3 and Sri.P.V.Kunhikrishnan, the
learned standing counsel appearing for the 2nd
respondent.
2. The petitioner is a pensioner. He retired from
service as Assistant Executive Engineer from the Calicut
Corporation on 31.5.2005 on attaining the age of
superannuation. The grievance voiced by the petitioner is
that though he has been paid pension and other terminal
benefits, the DCRG payable to him has not been disbursed
so far. When this writ petition came up for admission on
30.7.2008, the learned Government Pleader appearing on
behalf of the respondents 1 and 3 submitted that DCRG
has been sanctioned to the petitioner as per order dated
11.7.2008.
W.P ( C) No.15600 of 2008
2
3. Today when the case was heard, the learned
standing counsel appearing for the 2nd respondent
submitted that there was no delay on the part of the said
respondent in forwarding the pension papers and that the
delay in disbursing the DCRG occurred at the hands of the
State Government. I have considered the submissions made
by the learned counsel on either side. In view of the fact
that there is no impediment in the disbursement of the
DCRG payable to the petitioner and as the Government
have admittedly passed an order on 11.7.2008, I dispose of
this writ petition with a direction to the respondents to
disburse the DCRG payable to the petitioner within a
period of two weeks from the date of receipt of a copy of
this judgment. The claim of the petitioner for interest due
to delayed payment of the DCRG is left open. He may work
out his remedies regarding his claim for interest in other
appropriate proceedings.
(P.N.RAVINDRAN, JUDGE)
ma
W.P ( C) No.15600 of 2008
3
W.P ( C) No.15600 of 2008
4