High Court Kerala High Court

Saramma Jozhua vs The Director Of Public … on 8 October, 2010

Kerala High Court
Saramma Jozhua vs The Director Of Public … on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16379 of 2010(V)


1. SARAMMA JOZHUA, W/O. K.M.ANTHRAYOSE,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTION,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.K.G.ANIL BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/10/2010

 O R D E R
                       S.SIRI JAGAN, J.
                    =============
                 W.P.(C). No.16379 OF 2010
             =====================
           Dated this the 8th day of October, 2010

                          J U D G M E N T

The petitioner retired from service on 28-02-2007 as

P.A. to D.E.O. Kattappana after 29 years of service. The

petitioner’s grievance in this writ petition is that NLC of the

petitioner has not been forwarded and petitioner is not

being paid her DCRG which was sanctioned long back. By

order dated 22-09-2010 I directed as follows:

“There would be an interim
direction to the respondents to forward
the NLC/liability certificate in respect of
the petitioner to the appropriate officer
within a period of two weeks from today.
Post after two weeks”.

2. The learned Government Pleader submits that since

audit for the period in question has not been completed yet

NLC cannot be issued.

3. I have considered the rival contentions of the

petitioner. Admittedly, the petitioner retired from service

on 28-02-2007. If any liability is due from the petitioner has

to be fixed, within three years from that date Note 3 of Rule

W.P.(C). No.16379 OF 2010 2

3 of Part III of the Kerala Service Rules, which admittedly

has not been done. Therefore, no amount can now be

deducted from the DCRG of the petitioner. Accordingly,

there would be a direction to the respondents to release the

DCRG due to the petitioner within two seeks from the date

of receipt of a copy of this judgment. However this would

be without prejudice to the right of the respondents to

recover any liability that may be fixed if they have such

right under any other law, if the same can be done at this

point of time validly.

The writ petition is disposed of as above.

S.SIRI JAGAN,
JUDGE.

pm