IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27500 of 2007(W)
1. V. GOPALAKRISHNAN NAIR, AGED 67 YEARS,
... Petitioner
Vs
1. THE ALAPPUZHA DISTRICT PRINTING
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.R.RENJITH
For Respondent :SRI.JOHN BRITTO
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 27500 OF 2007
-----------------------------------
Dated this the 18th day of February, 2008
JUDGMENT
Pleadings perused. There is no way for the 1st respondent
to further drag on the release of the retiral benefits. A portion has
already been paid during the pendency of the writ petition.
Having regard to the contentions of the counter affidavit of
the 1st respondent and age of the petitioner, it is directed that the
remaining portion of the retiral benefits shall also be released
within a period of three weeks of production of a copy of this
judgment. The application of the petitioner for pension shall be
taken by the Pension Board and appropriate decision taken at the
earliest.
The Writ Petition is disposed of as above.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
RC No. 8 OF 1999
2
RC No. 8 OF 1999
3