High Court Kerala High Court

J.G. Premkumar vs The Director on 11 March, 2008

Kerala High Court
J.G. Premkumar vs The Director on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36592 of 2007(F)


1. J.G. PREMKUMAR,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR,
                       ...       Respondent

2. THE FINANCE OFFICER,

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :11/03/2008

 O R D E R
                            V.GIRI, J.
                            -----------
                      W.P.(C)No. 36592 OF 2007
                      -----------------------------
           DATED THIS THE 11TH DAY OF MARCH, 2008


                          J U D G M E N T

The only relief that is pressed for in this writ petition at this

stage by the petitioner is for a direction to the 2nd respondent to

take a final decision as regards the settlement of the pending

accounts of the Kovalam Guest House for the period from 1997-

2000. Apparently, the petitioner was working as Manager Gr.III

in the Kovalam Guest House during the said period. According to

him there is unjustified and unnecessary delay in the settlement

of accounts. This is standing in the way of he being considered

for promotion to the post of Manager Gr.I by the DPC.

2. I have heard the learned counsel for the petitioner and

the learned Government Pleader. Having perused the documents

in the writ petition as also the counter affidavit, I am of the view

that there is no justification for the delay in the settlement of

accounts relating to the Kovalam Guest House for the period from

1997-2000.

W.P.(C)No.36592/07 2

In the result, the writ petition is disposed of directing the 2nd

respondent to take appropriate action to see that there is final

settlement of the accounts relating to Kovalam Guest House for the

period 1997-2000, inter alia, after looking into the objections as

evidenced by Exhibit P13 and after hearing the petitioner or any

other affected persons within a period of one month from the date

of receipt of a copy of this judgment.

V.GIRI, JUDGE.

dsn