IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35261 of 2010(G)
1. SATHISH BABU C.,RETIRED ASST.REGISTRAR
... Petitioner
Vs
1. KANNUR UNIVERSITY REP.BY ITS REGISTRAR,
... Respondent
2. STATE OF KERALA, REP.BY ITS SECRETARY,
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/02/2011
O R D E R
T.R.RAMACHANDRAN NAIR, J.
---------------------------------------------------------
W.P.(C) NO. 35261 OF 2010
--------------------------------------------------------
Dated this the 9th day of February, 2011.
JUDGMENT
The petitioner retired from service as Assistant Registrar of
the Kannur University. The petitioner’s complaint is about the
undue delay in disbursing the retirement benefits including
monthly pension and gratuity. Subsequent to the filing of the writ
petition the University has passed an order as per
No.Ad.A2/859/2008, whereby sanction has been granted by the
Vice Chancellor for the payment of pensionary benefits as
detailed in the order. An amount of Rs.60,222/- has been
withheld from the DCRG being the amount estimated as excess
drawal of pay and allowances on account of step up of pay
granted which is objected by Local Fund Audit.
2. Heard the learned Standing Counsel of the University. It
is submitted by the learned Standing Counsel of the University
that the details of the objections raised by audit has been
informed by letter dated 27.5.2010 to the petitioner and he has
already filed a representation dated 20.10.2010.
3. Learned counsel for the petitioner submitted that the
audit objection cannot be sustained and there is no reason for
withholding the amount.
W.P.(C) NO. 35261 OF 2010 2
4. Since the matter is yet to be finalised, the objection
raised by the petitioner in her representation will be processed
and all particulars will be given to the petitioner and a personal
hearing will also be afforded by the competent authority. In the
meanwhile monthly pension as sanctioned along with arrears,
other admissible benefits and the amount of DCRG namely
Rs.2,69,778/- (DCRG admissible is Rs.3,30,000/-) which is the
undisputed portion will be released to the petitioner
expeditiously and without any delay.
Writ Petition is accordingly disposed of. No costs.
T.R.RAMACHANDRAN NAIR, JUDGE
mns