Kerala High Court
C.Maniyan vs The Alappuzha Municipality on 20 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7687 of 2005(M)
1. C.MANIYAN, AGED 60 YEARS,
... Petitioner
Vs
1. THE ALAPPUZHA MUNICIPALITY,
... Respondent
2. THE DIRECTOR OF MUNICIPALITIES,
3. STATE OF KERALA, REP. BY
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice K.K.DENESAN
Dated :20/11/2006
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 7687 OF 2005
= = = = = = = = = = = = = = =
Dated this the 20th November, 2006
J U D G M E N T
Counsel on either side submit that the retirement
benefits due to the petitioner have been duly
calculated and the amount paid. Counsel for the
petitioner submits that the petitioner is entitled to
claim interest for the delayed payment. Reserving the
right of the petitioner to file a suit before the
competent civil court, the writ petition is disposed
of.
K.K. DENESAN
JUDGE
jan/-