High Court Kerala High Court

M.M.Antony vs The Executive Engineer on 7 December, 2009

Kerala High Court
M.M.Antony vs The Executive Engineer on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31853 of 2009(B)


1. M.M.ANTONY, OVERSEER,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER,
                       ...       Respondent

2. KERALA STAE ELECTRICITY BOARD

                For Petitioner  :SMT.SHERLY THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2009

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.31853 OF 2009 (B)
              --------------------------------------------------
          Dated this the 7th day of December, 2009

                           J U D G M E N T

Petitioner retired from the service of the 2nd respondent as

Overseer on 30.9.2007. His grievance is that out of DCRG, Rs.1

lakh has been withheld. Towards the liability for housing loan

account, according to the petitioner the liability has already been

discharged and therefore there is no justification for withholding

the amount.

2. Standing counsel appearing for the respondents has

produced before be a communication issued by the Chief

Engineer, HRM to the first respondent on 18.11.2009, ordering

release of the withheld amount of Rs.1 lakh from the petitioner.

Now that such a communication has been issued, it will be open

to the petitioner to approach the first respondent and get the

amount released.

Petitioner shall produce a copy of the judgment before the

first respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :