High Court Kerala High Court

V.K.Radhakrishnan vs The Director Of Collegiate … on 19 June, 2007

Kerala High Court
V.K.Radhakrishnan vs The Director Of Collegiate … on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8979 of 2007(R)


1. V.K.RADHAKRISHNAN,MANAPPAURATHU HOUSE,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF COLLEGIATE EDUCATION,
                       ...       Respondent

2. THE ACCOUNTS OFFICER,DIRECTORATE OF

3. THE DEPUTY DIRECTOR OF COLLEGIATE

4. THE PRINCIPAL T.K.M.M COLLEGE,

                For Petitioner  :SRI.R.REJI

                For Respondent  :SRI.B.RENJITHKUMAR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/06/2007

 O R D E R
                        A.K.BASHEER,J
                   ================
                    W.P.(C).No.8979 of 2007
                  ==================
               Dated this the 19th day of June,2007


                           JUDGMENT

Petitioner is a retired Selection Grade Lecturer. His

grievance is that a sum of Rs.8,520/- which was credited to his

Provident Fund Account bearing No.1217, has not yet been

released to him though more than five years have elapsed after

his retirement. He prays for appropriate orders for

disbursement of the said amount with interest. According to the

petitioner, the total amount payable with interest would now

come to Rs.12,850/-.

2. Learned Government Pleader after getting

instructions, submits that the Principal of the institution had

remitted the above sum of Rs.8,520/- to the Provident Fund

Account of the petitioner only on July 25, 2002, three months

after the retirement of the petitioner. In his communication

dated June 1, 2007, it is informed by the Director that interest

cannot be granted to the petitioner after submitting the closure

application and therefore petitioner would not be eligible to get

W.P.(C).No.8979/2007

:2:

interest. He further informed that the Dearness Allowance

arrear will be released soon after receipt of the schedule counter

signed by the Deputy Director of Collegiate Education, Kollam.

Therefore, the writ petition is disposed of with a direction

to respondents 1 to 3 to ensure that the sum of Rs.8,520/- lying

to the credit of the petitioner in his Provident Fund account and

arrears of Dearness Allowance if any payable to the petitioner

shall be disbursed to him as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this

judgment. It shall be ensured by respondent No.3 that he

counter signs the payment schedule and forwards the same to

the competent authority forthwith.

A.K.BASHEER,JUDGE

dvs