IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24049 of 2010(E)
1. A.JOHNSON ANTHRAPER, AGED 57 YEARS
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR,
3. SR.ACCOUNTS OFFICER,
For Petitioner :SRI.V.R.KESAVA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/08/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 24049 OF 2010 (E)
=====================
Dated this the 2nd day of August, 2010
J U D G M E N T
Petitioner retired from service as Director of Ground Water
Department on 31/3/2008. He was paid his DCRG on 11/8/09. In
this writ petition, what he claims is that for the belated payment
of DCRG, he should be awarded interest.
2. Question of payment of interest arises only in cases
where there is culpable delay on the part of the authorities in
disbursing the DCRG due to a retired employee. A reading of
Ext.P7, by which his claim for interest was rejected by the
Government, shows that it is not a case where there were any
culpable delay, but there were certain other proceedings which
led to the delay. It is also seen from Ext.P7 that even the DCRG
disbursed to the petitioner was on the basis of a bond executed
by the petitioner. On facts, I am not satisfied that the petitioner
has made out a case that the delay was culpable entitling him for
interest.
I am not persuaded to interfere. Writ petition fails and is
dismissed.
ANTONY DOMINIC, JUDGE
Rp