IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 6004 of 1998(M)
1. C.K.KANARAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.S.RADHAKRISHNA PILLAI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/02/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 6004 OF 1998
---------------------------------------
Dated this the 22nd day of February, 2008.
J U D G M E N T
Petitioner approached this Court mainly with two
grievances; one regarding differential cost and other regarding
leakage allowance. It is not in dispute that the issue of
differential cost is covered against the petitioner. As far as the
leakage allowance is concerned, it is submitted that the issue is
covered in favour of the petitioner, in view of the decision
reported in O.P.No.8620/1993.
2. Petitioner may approach the first respondent and make
an appropriate representation, in which case, the matter will be
duly considered by the first respondent and appropriate action in
accordance with law for refund of the benefits, if any, in the light
of the judgment referred to above, shall be taken by the first
respondent within a period of another two months.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 6004 OF 1998
J U D G M E N T
22.02.2008