Kerala High Court
A.K.Abdul Salam vs State Of Kerala on 13 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16648 of 2008(F)
1. A.K.ABDUL SALAM, S/O.KOCHU MUHAMMED,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRFETARY
... Respondent
2. THE DIRECTOR OF PANCHAYATS,
3. THE DEPUTY DIRECTOR OF PANCHAYATS
4. THE SECRETARY. PUTHENCHIRA, GRAMAT
5. THE PRESIDENT,PUTHENCHITA GRAMA PANCHAYA
For Petitioner :SRI.V.A.MUHAMMED
For Respondent :SRI.P.C.SASIDHARAN
The Hon'ble MR. Justice V.GIRI
Dated :13/10/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.16648 of 2008
--------------------------
Dated this the 13th October,2009
J U D G M E N T
Challenge in the writ petition is against Exts.P2 and
P3 order of suspension of the petitioner and an order
requiring to conduct an enquiry. Since then, the
petitioner has retired from service under a Voluntary
Retirement Scheme, but his salary arrears and terminal
benefits have not been disbursed. It is open to the
petitioner to pursue his request for retirement benefits in
separate proceedings. Writ petition is closed without
prejudice to the right of the petitioner to do so.
(V.GIRI,JUDGE)
ma
2
3