IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31459 of 2009(B)
1. DR. LEELA JACOB, W/O. DR. T.C. MATHAI,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICE
4. THE SUPERINTENDENT, MC CHERIYAN
5. ACCOUNTANT GENERAL(A & E) KERALA,
6. SENIOR ACCOUNTS OFFICER,
7. SUB TREASURY OFFICER,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/06/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.31459 of 2009 (B)
---------------------------------
Dated, this the 28th day of June, 2010
J U D G M E N T
The petitioner was a Civil Surgeon, who retired from service on
30/06/2008. In this writ petition, her claim is for disbursement of
terminal benefits.
2. Learned Government Pleader has obtained instructions in
the matter and submits that terminal benefits has already been
disbursed. Now what remains is the claim of the petitioner for
interest for belated payment. Learned Government Pleader answers
the plea that the petitioner being a self drawing officer did not
submit the bills in time and it is therefore that the delay has
occurred.
Such being the submission and as there is nothing to doubt
the genuineness of the same, I do not think that there is
justification for claiming interest for belated payment.
The writ petition is therefore, closed.
(ANTONY DOMINIC, JUDGE)
jg