IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31690 of 2006(V)
1. N. LEELAMONY, W/O. M.BABU,
... Petitioner
Vs
1. KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. GOVERNMENT OF KERALA,
For Petitioner :SRI.D.ROBINSON
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :10/07/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
-------------------------
W.P.(C) No.31690 of 2006 V
-------------------------
Dated this the 10th day of July, 2007.
JUDGMENT
The petitioner retired from the service of the
Public Service Commission while working as Under
Secretary on 31.10.2005. Alleging that the terminal
benefits payable to her, except provisional pension,
have not been paid, this writ petition is filed.
2. The Public Service Commission has filed
a counter affidavit, in which it is stated that the
petitioner has committed serious misconduct on the
eve of her retirement. Therefore, the Public Service
Commission is contemplating to withdraw or reduce
her pension, if her service is not found satisfactory.
For that purpose, a notice has already been issued on
4.1.2007.
3. The petitioner submits, the allegations
levelled against her are incorrect and she has already
filed a reply to the show cause notice on 20.1.2007.
4. Having regard to the circumstances of the
case, the first respondent is directed to pass final
W.P.(C) No.31690 of 2006
:: 2 ::
orders in the proceedings, initiated against the
petitioner by issuing the notice dated 4.1.2007, within
three months from the date of receipt of a copy of
this judgment.
Writ petition is disposed of as above.
Sd/-
(K.BALAKRISHNAN NAIR)
JUDGE
sk/
//true copy//