IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7840 of 2004(G)
1. P.D.SUKUMARAN NAIR, S/O.DAMODARAN NAIR,
... Petitioner
Vs
1. THE TRAVANCORE DEVASWAM BOARD, REP:
... Respondent
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.P.G.PARAMESWARA PANICKER,SC, TDB
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
W.P.(C) No.7840 of 2004
....................................................................
Dated this the 3rd day of April, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
The W.P. is filed for direction to the Devaswam Board to release
DCRG benefits and last months’ salary with interest to the petitioner. It is
submitted that DCRG is paid after filing of the W.P. under interim orders of
this court. The W.P. is therefore disposed of directing the Devaswam Board
to release last month’s salary also to the petitioner after adjusting any
amount that is due from the petitioner. However, details of any adjustment
should be given to the petitioner.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge
pms