IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 24845 of 2002(G)
1. DR.SOSAMMA IYPE, KALLANPARAMBIL HOUSE,
... Petitioner
Vs
1. THE VICE CHANCELLOR, KERALA
... Respondent
2. KERALA AGRICULTURAL UNIVERSITY
3. DEPUTY CONTROLLER (DD AND AUDIT),
4. STATE OF KERALA, REPRESENTED
For Petitioner :SRI.P.RAVINDRAN
For Respondent :SRI.N.D.PREMACHANDRAN, SC, AGRL.UNTY.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/01/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.24845 of 2002
----------------------------------------------
Dated 10th January, 2007.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding disbursement of service benefits. In the
memo dated 14.6.2004 filed on behalf of the University, it is
stated that all the eligible amounts have been paid to the writ
petitioner during the pendency of the writ petition. Therefore, this
writ petition is dismissed, however making it clear that in case the
petitioner has still any grievance left, she is free to approach the
first respondent.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.24845 of 2002 (G)
———————————————-
J U D G M E N T
Dated 10th January, 2007.