IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 7146 of 2002(A)
1. N.RAMACHANDRAN, MANGALATHU USHUS,
... Petitioner
Vs
1. PROVIDENT FUND OFFICER,
... Respondent
2. DIRECTOR OF MUNICIPAL ADMINISTRATION,
3. SECRETARY, ALAPUZHA MUNICIPAL COUNCIL,
4. SECRETARY,CHETHALA MUNICIPAL COUNCIL,
5. SECRETARY TO GOVERNMENT,
For Petitioner :SRI.G.SUKUMARA MENON
For Respondent :SRI.N.N.SUGUNAPALAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/01/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 7146 OF 2002
---------------------------------------
Dated this the 18th day of January, 2008.
J U D G M E N T
The prayer in this original petition is for interest for the
delayed disbursement of pensionary benefits. It is for the
petitioner either to approach the Government or the Civil Court.
In the event of the petitioner thus approaching either the
Government or the Civil Court, the period of pendency of the
original petition shall be excluded while computing the period of
limitation. This original petition is disposed of as follows:
In the event of the petitioner approaching the Government,
the matter will be duly considered by the Government with notice
to the petitioner and appropriate action in accordance with law in
the matter will be taken within a period of another three months.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 7146 OF 2002
J U D G M E N T
18.01.2008