IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9311 of 2007(H)
1. A.K.SURENDRAN,
... Petitioner
2. P.G.LEKSHMANAN,
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE D.E.O.,
4. L.GOPALAKRISHNAN NAIR,
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent :SRI.T.RAJESH
The Hon'ble MR. Justice V.GIRI
Dated :05/09/2007
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.9311 of 2007 H
-------------------------
Dated this the 5th day of September, 2007.
JUDGMENT
On 14.8.2007, this court passed an interim order directing that
the entire liability of the 4th respondent towards the liability of which the
petitioners are sureties, shall be realised from the gratuity of the 4th
respondent which is withheld and the amount shall be paid by
respondents 2 and 3 to the Service Co-operative Bank, Cherthala. If the
amount withheld is inadequate to discharge the liability, then the balance
amount may be adjusted from the gratuity dues of the first petitioner.
2. Learned Government Pleader, on instructions, submits that
the entire amount due to the Service Co-operative Bank, Cherthala has
been adjusted from the Death cum Retirement Gratuity due and
admissible to the 4th respondent. It is also submitted that the petitioners
have already been issued non-liability certificates. This submission is
recorded. No further issue survives for consideration.
Accordingly, the writ petition is closed.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge