High Court Kerala High Court

Mary Cheeku vs Corporation Of Kochi on 29 September, 2010

Kerala High Court
Mary Cheeku vs Corporation Of Kochi on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27727 of 2010(M)


1. MARY CHEEKU, W/O.JOHN CHEEKU,
                      ...  Petitioner

                        Vs



1. CORPORATION OF KOCHI,
                       ...       Respondent

2. THE DIRECTOR OF URBAN AFFAIRS,

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  :SRI.THOMAS T.VARGHESE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/09/2010

 O R D E R
                               S.SIRI JAGAN, J.
                        ==================
                         W.P.(C).No. 27727 of 2010
                        ==================
               Dated this the 29th day of September, 2010
                                J U D G M E N T

The petitioner is the wife of Mr.John Cheeku, who was an

employee of the Corporation of Kochi. He was allowed to retire from

service on account of mental illness. The petitioner has been appointed

as the guardian of the said John Cheeku by the Additional District

Court, Ernakulam, by Ext.P4 order, for the purpose of receiving

terminal benefits of Mr.John Cheeku. Mr.John Cheeku has been

sanctioned invalid pension. The petitioner’s grievance in this writ

petition is that the terminal benefits of Mr.John Cheeku have not been

disbursed.

2. The respondents have filed a statement, which reads thus;

“1. It is admitted that petitioner’s husband John Cheeku was working
as a T.D. Worker in the Health Circle No.IV of Cochin Corporation.
He stopped attending duty from 1.1.2004 onwards due to mental
illness. He was sanctioned ‘invalid pension’ by the 1st respondent.
He was removed from service as per Order No.WZH 8-01/5.

2. The application for release of pensionary benefits due to the
petitioner’s husband John Cheeku has been forwarded to the Local
Fund Audit Department for verification along with John Cheeku’s
service book, pension book and related documents. It has been
informed by the Local Fund Audit Department that the application
is being processed and the pensionary benefits due will be
disbursed within 2 months.”

In view of the same, I dispose of this writ petition with a

direction to the respondents to disburse the terminal benefits of

Mr.John Cheeku, to the petitioner, as expeditiously as possible, at any

rate, within two months from the date of receipt of a certified copy of

this judgment.

Sd/-

sdk+                                                    S.SIRI JAGAN, JUDGE
          ///True copy///


                                  P.A. to Judge

2