High Court Kerala High Court

A.K.Abdul Salam vs State Of Kerala on 13 October, 2009

Kerala High Court
A.K.Abdul Salam vs State Of Kerala on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16648 of 2008(F)


1. A.K.ABDUL SALAM, S/O.KOCHU MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY  THE SECRFETARY
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATS,

3. THE DEPUTY DIRECTOR OF PANCHAYATS

4. THE SECRETARY. PUTHENCHIRA, GRAMAT

5. THE PRESIDENT,PUTHENCHITA GRAMA PANCHAYA

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice V.GIRI

 Dated :13/10/2009

 O R D E R
                             V.GIRI,J.
                       -------------------------
                  W.P ( C) No.16648 of 2008
                      --------------------------
              Dated this the 13th October,2009

                        J U D G M E N T

Challenge in the writ petition is against Exts.P2 and

P3 order of suspension of the petitioner and an order

requiring to conduct an enquiry. Since then, the

petitioner has retired from service under a Voluntary

Retirement Scheme, but his salary arrears and terminal

benefits have not been disbursed. It is open to the

petitioner to pursue his request for retirement benefits in

separate proceedings. Writ petition is closed without

prejudice to the right of the petitioner to do so.

(V.GIRI,JUDGE)
ma

2

3