High Court Kerala High Court

J. Sreedevi Amma vs State Bank Of India on 23 March, 2007

Kerala High Court
J. Sreedevi Amma vs State Bank Of India on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31657 of 2006(R)


1. J. SREEDEVI AMMA, SENIOR ASSISTANT
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice A.K.BASHEER

 Dated :23/03/2007

 O R D E R
                                       A.K. BASHEER, J.

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

                                 W.P.(C) No.31657 of 2006

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

                                     DT. MARCH 23, 2007


                                           JUDGMENT

In view of the intervening development it is not necessary at this stage to

deal with the various contentions raised by the petitioner with regard to the

alleged arrears of salary, terminal benefits etc. It is brought to my notice that the

petitioner has been paid arrears of salary as claimed by her. Learned standing

counsel for the respondent after getting instructions submits that a sum of

Rs.26386/- has also been paid towards arrears of gratuity. He further submits

that the petitioner is not entitled to claim any other benefits.

2. However, it is contended by the petitioner that he may still have to get

some more towards arrears of gratuity. It is open to the petitioner to bring it to

the notice of the respondent if there are any arrears. The said claim shall be

considered by the respondent and appropriate action will be taken in the matter.

The writ petition is closed with the above direction.

A.K.BASHEER, J.

mt/-