High Court Kerala High Court

M.Kunhiraman vs The Asst. Commandant on 12 December, 2006

Kerala High Court
M.Kunhiraman vs The Asst. Commandant on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25973 of 2006(P)


1. M.KUNHIRAMAN, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE ASST. COMMANDANT,
                       ...       Respondent

2. THE ASST. ACCOUNTS OFFICER,

                For Petitioner  :SRI.PROMY KAPRAKKATT

                For Respondent  :SRI.JOHN VARGHESE, ASSISTANT SG

The Hon'ble MR. Justice K.K.DENESAN

 Dated :12/12/2006

 O R D E R
                         K.K. DENESAN, J.



                 = = = = = = = = = = = = = = =

                 W.P.(C) No. 25973 OF 2006 P

                 = = = = = = = = = = = = = = =



              Dated this the 12th December, 2006



                          J U D G M E N T

The only relief prayed for by the petitioner is as

follows:

“Issue a writ of mandamus or any other

writ, order or direction, commanding the

respondents to pay Rs.20,515/- and Rs.2708/-,

deposited by the petitioner in the provident

fund till the year 1997 with 12% interest

from the date of the deposit of the amount

stated above, forthwith.”

2. Learned Asst. Solicitor General submits that

the principal amount together with interest has been

calculated and a receipt has been forwarded to the

petitioner for his signature and return and on receipt

of the same duly signed by the petitioner, the amount

due to him towards P.F. will be disbursed. Counsel for

the petitioner submits that the petitioner has already

signed the principal receipt and has returned the same

for a sum of Rs.57,000/- and odd.

3. In the above circumstances the only direction

called for is to direct the respondents to pay the

amount within a time frame. The writ petition is

WPC No.25973 /2006 -2-

disposed of directing the respondents to disburse the

amount as per rules within one month from today.

The petitioner shall produce a copy of the

judgment before the 1st respondent for information and

compliance.

K.K. DENESAN

JUDGE

jan/