IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17960 of 2008(K)
1. ELIZABETH THOMAS, AGED 56,
... Petitioner
Vs
1. DIRECTOR OF MUNICIPAL ADMINISTRATION,
... Respondent
2. COCHIN CORPORATION, ERNAKULAM
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent :SMT.M.K.PUSHPALATHA,SC,COCHIN CORPORATI
The Hon'ble MR. Justice V.GIRI
Dated :17/06/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.17960 of 2008
--------------------------
Dated this the 17th June, 2008
J U D G M E N T
Petitioner, who retired from the Kochi Corporation
on 30.4.2007 as U.D Clerk, is aggrieved that the
retirement benefits due to her have not been disbursed so
far. Petitioner entered into Municipal Common Service as
Bill Collector in the year 1993 and in 1998 she was
promoted as LDC. Having crossed the age of 50 years,
she was exempted from acquiring the test qualification
and was promoted as UDC in 2003. While so, she retired
from service on 30.4.2007. Apparently, petitioner’s
probation in the post of LDC was not declared even
though the petitioner had retired from service on
30.4.2007. This seems to be evident from Exhibit-P2,
which is the reminder sent by the Secretary of the Kochi
Corporation to the Director of Urban Affairs.
2. Exhibit P2 reveals that there is unjustified delay in
the office of the Director of Urban Affairs in declaring the
W.P ( C) No.17960 of 2008
2
probation of the petitioner and similarly situated persons in
the post of LDC/UDC. Apparently, request was made in
2006 i.e. before the persons concerned actually retired
from the service. It is difficult to understand how there
could be any confusion regarding the declaration of
probation since the petitioner has retired from service.
In the result, the writ petition is disposed of directing
the 1st respondent to pass orders in the matter of
declaration of probation of the petitioner in the post of
LDC, within a period of one month from the date of receipt
of a copy of this judgment. Thereupon orders shall be
passed sanctioning the retirement benefits due to the
petitioner within one month thereafter. The entire process
shall be completed within a period of three months from the
date of receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma
W.P ( C) No.17960 of 2008
2
W.P ( C) No.17960 of 2008
2