High Court Kerala High Court

P.S.Chandrika vs The Headmaster on 18 December, 2006

Kerala High Court
P.S.Chandrika vs The Headmaster on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28639 of 2003(H)


1. P.S.CHANDRIKA, W/O.PURUSHOTHAMAN,
                      ...  Petitioner

                        Vs



1. THE HEADMASTER, GOVT.HIGH SCHOOL
                       ...       Respondent

2. DEPUTY DIRECTOR (EDUCATION),

3. SUB TREASURY OFFICER, SASTHAMKOTTA,

4. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/12/2006

 O R D E R
                            KURIAN JOSEPH, J.

                 ----------------------------------------------

                      W.P.(C) No.28639 of 2003

                 ----------------------------------------------

                    Dated 18th    December,  2006.


                              J U D G M E N T

Petitioner approached this Court aggrieved by the

delay in settling the pensionary benefits and other service

benefits, though she availed voluntary retirement on 30.9.2002.

There is no counter affidavit. One of the reasons a Government

employee goes on voluntary retirement is to have the retirement

benefits earlier. An employee is permitted to go on voluntary

retirement only after verification of the records. Therefore, in

case any amounts due to the petitioner in respect of her service

are yet to be disbursed, the same shall be disbursed within three

months from the date of production of a copy of the judgment

along with 8% interest with effect from 1.1.2003.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 18th December, 2006.