High Court Kerala High Court

A.M.Joseph vs Director Of Postal Accounts on 7 August, 2009

Kerala High Court
A.M.Joseph vs Director Of Postal Accounts on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11770 of 2009(M)


1. A.M.JOSEPH,AGED 49,S/O.MICHAEL,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF POSTAL ACCOUNTS,
                       ...       Respondent

2. SUPERINTENDENT OF POST OFFICES,

3. POST MASTER,HEAD POST OFFICE,

4. P.J.PATHROSE,POONTHRASSERY,

5. BRANCH MANAGER,

6. DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.P.JAYAKUMAR

                For Respondent  :SRI.A.D.RAVENDRA PRASAD, CGC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/08/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 11770 OF 2009 (M)
                =====================

           Dated this the 7th day of August, 2009

                         J U D G M E N T

The 4th respondent, an employee working under the Head

Post Office, Alappuzha had availed of a loan of Rs.50,000/- from

the 5th respondent Bank, sometime in the year 1999. Petitioner,

who is said to be a relative of the 4th respondent is a surety to

the loan. Default was committed by the 4th respondent and

according to the petitioner, at the instance of the 5th respondent,

an amount of Rs.41,500/- was already recovered from his salary.

2. On 31/5/2009, the 4th respondent was to retire from

service, and on the eve of his retirement, this writ petition was

filed contending that the outstanding liability of the 4th

respondent, if any, should be directed to be recovered from the

terminal benefits that are due to be disbursed to him.

3. Considering the factual averments made in this writ

petition, this Court also passed order dated 7/4/2009 directing

that the retiral benefits of the 4th respondent shall not be

disbursed and the said order continues to be in force.

4. On behalf of the 5th respondent-Bank, it is submitted

WPC 11770/09
:2 :

that as on 31st of July, 2009, an amount of Rs.97,728/- is still

remaining to be recovered. Counsel for the petitioner only says

that after appropriating the required amount to discharge the

liability, the balance amount shall be released to him.

5. Taking into account the fact that the liability of the 4th

respondent is still remaining to be discharged to the Bank and

that the defaulter’s terminal benefits are available for

disbursement, it is only appropriate that directions are issued to

respondents 1 to 3 and the 5th respondent to recover the required

amount, to discharge the liability of the 4th respondent, from the

terminal benefits that are are due to him, especially considering

the fact that substantial amounts was already recovered from the

salary of the petitioner.

6. Accordingly, the writ petition is disposed of with the

following directions.

(1) That the 5th respondent shall within two weeks from

the date of receipt of a copy of this judgment, request

respondents 1 to 3 to pay over to them the amount required to

discharge the 4th respondent’s liability to it.

(2) It is directed that on receipt of the requisition as above,

WPC 11770/09
:3 :

if sufficient funds are available, respondents 1 to 3 shall pay the

required amount to the 5th respondent, and if the amount

available is insufficient to pay the full amount demanded, the

available amount shall be paid.

(3) If after making payment as above, further amounts

towards the terminal benefits of the 4th respondent are available,

respondents 1 to 3 shall release the same to the 4th respondent

immediately thereafter.

(4) If the payment made by respondents 1 to 3 is

insufficient to discharge the liability of the 4th respondent, it will

be open to the 5th respondent to effect recovery of the balance

amount from the sureties in the manner as it deems fit.

ANTONY DOMINIC, JUDGE
Rp