IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 636 of 2009()
1. P.R.VIJAYALAKSHMI, AGED 58 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.T.O.XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :28/05/2009
O R D E R
K. BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.A. NO. 636 OF 2009
---------------------------------------------
Dated this the 28th day of May, 2009
JUDGMENT
Balakrishnan Nair, J.
Now, it is the common case that the D.C.R.G. due to the
appellant/petitioner has been released pursuant to the interim order passed
by this Court on 16.3.2009. What remains now is only the claim of the
appellant for interest for the delayed payment of the D.C.R.G. The second
respondent has justified the delay in releasing the D.C.R.G. on the ground
of non receipt of LC/NLC from the various institutions where the appellant
has worked. There is no deliberate delay on the part of the second
respondent, the sanctioning authority, it is submitted. In view of the
above position, we feel that the claim of the appellant for interest should
be left open to be agitated in other appropriate proceedings.
Accordingly, the Writ Appeal is closed, leaving open the rights, if
W.A.NO.636/2009 2
any, of the appellant to agitate her claim for interest for the delayed
payment of the D.C.R.G. before the appropriate forum.
(K. BALAKRISHNAN NAIR)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
W.A.NO.636/2009 3
K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.
W.A. NO. 636/2009
JUDGMENT
28th May, 2009