IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19573 of 2009(N)
1. K.NARAYANAN NAMBOOTHIRI,
... Petitioner
Vs
1. STATE BANK OF INDIA, REP. BY ITS
... Respondent
2. THE CHIEF MANAGER, STATE BANK OF INDIA,
3. MANAGER, STATE BANK OF INDIA, MAIN
For Petitioner :SRI.N.SUKUMARAN
For Respondent :SRI.GEORGE THOMAS(MEVADA), SC, SBI
The Hon'ble MR. Justice V.GIRI
Dated :06/10/2009
O R D E R
V. GIRI, J.
``````````````````````````````````````````````````
W.P.(C) No. 19573 of 2009 N
``````````````````````````````````````````````````
Dated this the 6th day of October, 2009
J U D G M E N T
Petitioner, a District Judge in the Kerala Higher Judicial
Service, retired on superannuation in the year 1987. He is aggrieved
that the enhanced rate of pension and allowance due to him has not
been disbursed so far. By Ext.P1, the petitioner has been sanctioned a
basic pension of Rs.6,143/- from 01-01-1996 and Rs.9,213/- with effect
from 01-04-2004. He is also entitled to Dearness Allowance at the
Central rate. These amounts are not disbursed and hence this writ
petition.
2. Learned counsel appearing for the respondents submits
that the amounts payable as per Ext.P1 shall be computed and
payments shall be effected as early as possible, at any rate, within one
month from the date of receipt of a copy of this judgment. Ordered
accordingly. The requisite documents shall be produced by the
petitioner before the 2nd respondent, if they have not been produced so
far.
The writ petition is disposed of as above.
(V.GIRI, JUDGE)
aks