High Court Kerala High Court

Dakshayani Thevar vs Secretary on 5 March, 2009

Kerala High Court
Dakshayani Thevar vs Secretary on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6004 of 2009(U)


1. DAKSHAYANI THEVAR, AGED 60,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. DY. EXAMINER,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :SRI.K.ANAND, SC, COCHIN CORPN.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/03/2009

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J
              --------------------------------------------------
                    W.P.(C) No. 6004 of 2009
             ---------------------------------------------------
             Dated this the 5th day of March, 2009

                            JUDGMENT

The petitioner retired from service on 31.08.2008. She

was working as sweeper in Circle No.1 of Cochin Corporation.

She has approached this Court through this writ petition

seeking for grant of pensionary benefits. Pursuant to Ext.P1, she

has already produced pension papers and P.F. papers.

2. On behalf of the first respondent a counter statement is

filed. Therein, it is averred that sanction for arrears on wage

revision has already been ordered by the Local Fund Audit

Section of the Corporation of Kochi. Accordingly instructions

have been forwarded to the Circle Health Inspector for

preparing the arrears of wage revision and for obtaining the last

pay certificate.

3. It is pointed out that as soon as arrears of wage revision

bill is finalized and last pay certificate is obtained, the papers

will be forwarded to the pension department for release of

pensionary benefits.

wpc: 6004 of 2009
2

The learned counsel appearing for the petitioner also points out

that D.A. arrears have not been deposited in the P.F. The learned

counsel for the petitioner prayed for fixing a time limit for disbursing

the amounts. In the result, the writ petition is disposed of directing

the respondents to see that entire benefits are granted within a

period of two months from the date of receipt of a copy of this

judgment.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps