IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22313 of 2008(F)
1. K.P.RAMANATHAN,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. DEPUTY CHIEF ENGINEER,
For Petitioner :SRI.B.V.JOY SANKER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 22313 of 2008
--------------------------
Dated this the 24th July, 2008
J U D G M E N T
Petitioner retired as an Assistant Engineer from the
Kerala State Electricity Board on 31.05.2005. He has
received the terminal benefits. According to him, he is
also entitled to certain amount which he is entitled to by
way of Overtime allowance during the period from July
1995 to September,1996 has not been disbursed.
Apparently, petitioner’s request was being processed, as
evidenced by Exhibit P1, contends the learned counsel for
the petitioner.
2. Exhibit P2 representation has been submitted
before the Secretary of the Board in which according to
the petitioner an amount of Rs.62,821/- is due by way of
Overtime allowance.
3. Learned standing counsel for the Electricity
Board submits that the claim made by the petitioner is
highly belated. It relates to the period from July 1995 to
W.P ( C) No. 22313 of 2008
2
September, 1996. It will be difficult to verify the
correctness of the claim made by the petitioner. Learned
counsel for the petitioner submits that the claim has
already been verified and this is evidenced by Exhibit P1.
Having heard the counsel on both sides, the writ
petition is disposed of directing the 1st respondent to
consider Exhibit P2 and pass orders thereon, within a
period of three months from the date of receipt of a copy of
this judgment.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 22313 of 2008
2
W.P ( C) No. 22313 of 2008
2