High Court Kerala High Court

Ushadevi.P. vs State Of Kerala on 4 December, 2007

Kerala High Court
Ushadevi.P. vs State Of Kerala on 4 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9707 of 2007(E)


1. USHADEVI.P., W/O.D.BAHULEYAN, AGED 56
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR, SCHEDULED CASTE

                For Petitioner  :SRI.C.UNNIKRISHNAN (KOLLAM)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :04/12/2007

 O R D E R
                               V.GIRI, J.
                  -------------------------------------
                        WP(C) 9707 OF 2007
                  --------------------------------------
              Dated this the 4th day of December 2007

                              JUDGMENT

Petitioner retired from service on 31.5.2006. She is aggrieved by

the fact that the DCRG due to her has not been disbursed so far. It is

admitted that an amount of Rs.3,30,000/- has been sanctioned as

DCRG to the petitioner by the Accountant General.

2. In the counter affidavit filed by the respondents, it is

contended that certain irregularities were found in the audit report for

the period from 1.1.2005 to 31.12.2006 and a departmental vigilance

enquiry is going on. At the same time it is mentioned that the

petitioner was found not guilty in Vigilance Case No.VE-5/2004/SIU.

Registration of vigilance case against her is the only reason cited for

not disbursing the DCRG. There is a reference made to certain

disciplinary proceedings against the petitioner initiated prior to her

retirement. But that does not seem to have any impact on the

respondents to disburse DCRG the due to the petitioner.

3. The respondents are bound to finalise the liability, if any,

incurred by the petitioner, in relation to her service. Pendency of

W.P.(C)9707/2007 2

disciplinary proceedings by itself is not a reason to delay the issue of

NLC/LC. The petitioner has also a contention that she was illegally

denied promotion to the post of Deputy Director, Joint Director and

Additional Director. This claim is contained in Ext.P4.

4. I have heard the learned Special Government Pleader also.

5. In the circumstances, the writ petition is disposed of directing

the second respondent to issue an NLC/LC to the petitioner within a

period of two months from the date of receipt of a copy of this

judgment. If there is a proposal for fixing any liability on the petitioner,

she may be given notice and a hearing before it is done. On the basis

of LC/NLC to be issued in the manner aforementioned, DCRG due to

the petitioner will be disbursed within one month thereafter.

Petitioner’s claim for promotion, in the manner aforementioned, shall

be looked into by the government on the basis of the

recommendations made by the Director, and an appropriate decision

be taken by the Government on Ext.P4, within a period of two months

from the date of receipt of a copy of this judgment. Petitioner shall

produce separate certified copies of judgment before respondents 1

and 2. Petitioner’s claim for interest on belated payment of DCRG is

left open, to be agitated in appropriate proceedings before the Civil

Court.



                                          V.GIRI, JUDGE

W.P.(C)9707/2007    3


css/