High Court Kerala High Court

A.A.Poulose vs The Secretary/Addl.Registrar on 3 February, 2010

Kerala High Court
A.A.Poulose vs The Secretary/Addl.Registrar on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24123 of 2009(I)


1. A.A.POULOSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY/ADDL.REGISTRAR,
                       ...       Respondent

2. CHETTIAMPARAMBA SERVICE CO-OP.BANK LTD

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  :SRI.P.V.MOHANAN,SC,K.ST.CO.OP.EMP.PENSI

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :03/02/2010

 O R D E R
                     K.SURENDRA MOHAN, J
                       ...........................................
                    WP(C).NO.24123                   OF 2009
                      ............................................
        DATED THIS THE 3rd DAY OF FEBRUARY, 2010

                                 JUDGMENT

The complaint of the petitioner is that though he retired on

30.6.2008 from the service of the second respondent Bank, as a Branch

Manager, under the Voluntrary Retirement Scheme, his pension has not

been disbursed till date. According to the first respondent, the pension

has not been disbursed for the reason that the second respondent had

not deposited the entire pension fund contribution of the petitioner.

Therefore, as per Exts.P1 and P3, the second respondent was directed

to remit an amount of Rs.1,25,266/- with interest towards the pension

fund contribution of the petitioner. The petitioner approached this court

complaining that the second respondent had not remitted the said

amount in spite of the above direction.

2. It is submitted by the counsel for the first respondent that the

amounts directed to be deposited, as the pension fund contribution of

the petitioner has already been remitted by the second respondent,

Bank. Therefore, the pension of the petitioner would be disbursed

Wpc 24123/2009 2

within a short while.

3. In the above circumstances, this writ petition is disposed of

directing the first respondent to fix and disburse to the petitioner the

pension due to him, as expeditiously as possible, and at any rate within

a period of one month from the date of receipt of a copy of this

judgment.

K.SURENDRA MOHAN, JUDGE

lgk