High Court Kerala High Court

R. Lalithambika vs State Of Kerala on 18 August, 2006

Kerala High Court
R. Lalithambika vs State Of Kerala on 18 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22021 of 2006(V)


1. R. LALITHAMBIKA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KERALA STATE CO-OPERATIVE EMPLOYEES

3. THE SECRETARY,

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :18/08/2006

 O R D E R
                                      K.THANKAPPAN, J.
                                  ------------------------------------
                                  W.P.(C)NO. 22021 OF 2006
                                  ------------------------------------


                            Dated this the 18th  day of August, 2006


                                             JUDGMENT

The limited prayer of the petitioner is for a direction to the second

respondent – Kerala State Co-operative Employees Pension Board to disburse

pension through the bank account opened by the petitioner in the District Co-

operative Bank, Chathannoor branch instead of disbursing through

Anandawalleswaram branch. The petitioner has also filed Ext.P3 representation

to that effect. In the facts and circumstances of the case, there will be a

direction to the second respondent to consider Ext.P3 representation filed by the

petitioner and pass appropriate orders thereon within a reasonable time, at any

rate within 30 days from the date of receipt of a copy of this judgment.

The Writ Petition is disposed of above.

(K.THANKAPPAN, JUDGE)

sp/