High Court Kerala High Court

Aleyamma Eapen vs State Of Kerala on 14 September, 2010

Kerala High Court
Aleyamma Eapen vs State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16982 of 2010(W)


1. ALEYAMMA EAPEN, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY,
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICE,

3. ACCOUNTANT GENERAL,

4. THE SUPERINTENDENT,

5. INDRASENNAN, JUNIOR SUPERINTENDENT,

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/09/2010

 O R D E R
                        S. SIRI JAGAN, J.
                    ------------------------------
                    W.P.(C) No.16982 OF 2010
                   -------------------------------
          Dated this the 14th day of September, 2010

                         J U D G M E N T

The petitioner has retired from Service as a Nursing

Superintendent from the office of the fourth respondent on

superannuation on 31.3.2010. The grievance of the petitioner in

this writ petition is that the petitioner’s retirement benefits have

not yet been disbursed on the ground that respondents 4 and 5

have not forwarded the LC/NLC to the second respondent.

2. I have heard the learned Government Pleader also.

3. I do not think that for want of LC/NLC, the

disbursement of retirement benefits to the petitioner should be

delayed any further. Accordingly, this writ petition is disposed of

with the following directions:

The retirement benefits other than the DCRG shall be

disbursed to the petitioner within one month from today. The

DCRG due to the petitioner shall also be disbursed to the

petitioner within the said time, after obtaining an indemnity bond

W.P.(c)No.16982/10 2

under Rule 116 of Part III of Kerala Service Rules. The LC/NLC

shall be forwarded by respondents 4 and 5 to the second

respondent within a period of two weeks from the date of

receipt of a copy of this judgment. Based on the same

indemnity bond shall be either discharged or acted upon.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.16982/10 3