High Court Kerala High Court

M.Gangadharan vs Tahasildhar on 12 February, 2009

Kerala High Court
M.Gangadharan vs Tahasildhar on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33529 of 2008(N)


1. M.GANGADHARAN, VILLEGEMAN (RETD)
                      ...  Petitioner

                        Vs



1. TAHASILDHAR, KASARGODE.
                       ...       Respondent

2. DISTRICT COLLECTOR, KASARGODE.

3. THE ACCOUNTANT GENERAL (ASE)

4. STATE OF KERALA,REPRESENTED BY ITS

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/02/2009

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J
              --------------------------------------------------
                     W.P.(C) No. 33529 of 2008
              ---------------------------------------------------
             Dated this the 12th day of February, 2009

                               JUDGMENT

The petitioner retired from service as Villageman on

31.1.1996. His terminal benefits including provident fund and

leave surrender has not been sanctioned for the reason that a

vigilance case is pending against him. The case is one alleging

the issuance of a bogus patta. The Court of Enquiry

Commissioner & Special Judge convicted him and sentenced

him. Aggrieved by the conviction and sentence, he has filed

Criminal Appeal No.1385 of 2005 before this Hon’ble Court and

it is still pending.

2. The petitioner is seeking for a direction to the fourth

respondent to sanction and disburse the DCRG due to the

petitioner. The learned counsel appearing for the petitioner

relied upon a decision of this Court reported in Aravindaksha

Panicker Vs. Accountant General 2007 (4) KLT 1031 to

contend for the position that mainly because of the conviction,

the DCRG need not be withheld. He is also relying upon the

Ext.P2 judgment in W.P.(C) No. 13998 of 2006. In the above

judgment, this Court was pleased to direct the respondents to

wpc:33529 of 2008
2

disburse the DCRG to the petitioner on his executing a bond in

terms of Ruling No.1 of Rule 116 of Part III of KSR. In the

judgment W.P.(C) No.13998 of 2006 dated 25.6.2008 a similar

direction was issued by this Court.

3. Therefore, the writ petition is disposed of directing the

fourth respondent to take steps to see that DCRG due to the

petitioner is sanctioned and disbursed within a period of three

months from the date of receipt of a copy of this judgment. This

shall be on condition that the petitioner executes a bond in

terms of Ruling No.1 of Rule 116 of Part III of KSR. This will be

without prejudice to the right of the Government to take

appropriate action in accordance with Rule 3 of Part III KSR.

The writ petition is disposed accordingly.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps