IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20819 of 2009(V)
1. N.NARAYANAN,S/O.RAMAN,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND
3. THE ASSISTANT ACCOUNTS OFFICER(PENSION),
4. THE DISTRICT TRANSPORT OFFICER,
5. THE SECRETARY,
6. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/08/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.20819 OF 2009
------------------------
Dated this the 17th day of August, 2009.
JUDGMENT
Petitioner submits that towards his liability to the 5th
respondent Co-operative Society, amounts were recovered
from his salary and as is seen from Ext.P1 certificate issued
by the 4th respondent, the entire liability has been
discharged. It is stated that, while effecting recovery from
his salary, an amount of Rs.8,485/- has been recovered in
excess of what was actually due and the said amount is still
retained by the 4th respondent. In this writ petition what the
petitioner prays for is a direction to refund the excess
amount.
2. If as stated by the petitioner, the liability has been
discharged fully and there is an excess recovery, there is no
reason why the amount shall not be refunded to the
petitioner.
WP(c).No.20819/09 2
3. Therefore, the writ petition is disposed of directing
that, on the production of a copy of this judgment, the 4th
respondent shall advert to the case of the petitioner and if
there is excess recovery as contended by the petitioner, the
same shall be refunded forthwith.
Petitioner shall produce a copy of the judgment along
with a copy of the writ petition before the 4th respondent for
compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.20819/09 3