High Court Kerala High Court

Thomas P.C. vs The Conservator Of Forests on 17 June, 2010

Kerala High Court
Thomas P.C. vs The Conservator Of Forests on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5632 of 2010(D)


1. THOMAS P.C., PANTHIRUVELIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE CONSERVATOR OF FORESTS,
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER,

3. THE DIVISIONAL FOREST OFFICER,

4. THE ACCOUNTANT GENERAL OF KERALA,

5. THE SUB TREASURY OFFICER,

                For Petitioner  :SRI.AUGUSTINE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                   W.P.(C) NO.5632 OF 2010 (D)
               --------------------------------------------------
             Dated this the 17th day of June, 2010

                            J U D G M E N T

Petitioner retired from service on 31.7.2007 as Forester. Non

disbursement of DCRG and dues under the family benefit scheme is

what is complained of.

2. Learned Government Pleader has obtained instruction in the

matter and submits that there are two ORS pending against the

petitioner. It is stated that in relation to O.R.No.27/2001 report has

been submitted exonerating the petitioner. It is also stated that in

respect of O.R.No.28/2010, liability fixed is only of Rs.1400/-.

According to the Government Pleader this liability has been fixed

by order dated 2.12.2008.

3. It that be so, there is no reason why the entire amount due

to the petitioner shall be withheld.

Accordingly, the writ petition is disposed of directing the

respondents to disburse the amounts due to the petitioner towards

his DCRG and dues under the family benefits scheme, after

deducting Rs.1400/- being the liability fixed. This shall be done as

WPC.No.5632 /2010
:2 :

expeditiously as possible and at any rate within 3 weeks from the

date of production of a copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/