High Court Kerala High Court

P.C.Thomas vs The Secretary on 23 June, 2009

Kerala High Court
P.C.Thomas vs The Secretary on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 944 of 2009(K)


1. P.C.THOMAS, AGED 44 YEARS, S/O.MATHAI
                      ...  Petitioner

                        Vs



1. THE SECRETARY, PULIKEEZH BLOCK
                       ...       Respondent

2. THE PULIKEEZH BLOCK PANCHAYATH,

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.JOSEPH GEORGE

                For Respondent  :SRI.T.P.PRADEEP

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/06/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                     W.P(C).No.944 OF 2009
                   -------------------------------------------
               Dated this the 23rd day of June, 2009


                               JUDGMENT

The petitioner was the convener of a beneficiary committee

for a programme under SGRY scheme during 2003-04. The work

was duly completed in terms of the agreement. It was measured

and check measured to the satisfaction of the competent officers.

An amount of Rs.76,489/-, being the cash component, was paid to

the petitioner on 20.4.2006 while an amount of Rs.43,213/-

which represents the labour component was not released. That

amount essentially represents the food grains which ought to

have been disbursed. But the Block Panchayat was unable to

issue that quantity of food grains as the DRDA (District Rural

Development Authority) stopped allotment of food grains. This

means that from some time in 2006, the petitioner was entitled

to be paid the amount of Rs.43,213/-. With the passage of years,

it is appropriate that he is paid a lump sum of Rs.44,000/-.

WPC.944/09

Page numbers

In the result, this writ petition is ordered directing that the

petitioner be paid an amount of Rs.44,000/- in full an final

settlement of the entire transaction and such payment shall be

made by respondents 1 and 2 in accordance with law within a

period of one month from the date of receipt of a copy of this

judgment.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.24/6.