IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16982 of 2010(W)
1. ALEYAMMA EAPEN, AGED 54 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY,
... Respondent
2. DIRECTOR OF HEALTH SERVICE,
3. ACCOUNTANT GENERAL,
4. THE SUPERINTENDENT,
5. INDRASENNAN, JUNIOR SUPERINTENDENT,
For Petitioner :SRI.T.RAJASEKHARAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/09/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.16982 OF 2010
-------------------------------
Dated this the 14th day of September, 2010
J U D G M E N T
The petitioner has retired from Service as a Nursing
Superintendent from the office of the fourth respondent on
superannuation on 31.3.2010. The grievance of the petitioner in
this writ petition is that the petitioner’s retirement benefits have
not yet been disbursed on the ground that respondents 4 and 5
have not forwarded the LC/NLC to the second respondent.
2. I have heard the learned Government Pleader also.
3. I do not think that for want of LC/NLC, the
disbursement of retirement benefits to the petitioner should be
delayed any further. Accordingly, this writ petition is disposed of
with the following directions:
The retirement benefits other than the DCRG shall be
disbursed to the petitioner within one month from today. The
DCRG due to the petitioner shall also be disbursed to the
petitioner within the said time, after obtaining an indemnity bond
W.P.(c)No.16982/10 2
under Rule 116 of Part III of Kerala Service Rules. The LC/NLC
shall be forwarded by respondents 4 and 5 to the second
respondent within a period of two weeks from the date of
receipt of a copy of this judgment. Based on the same
indemnity bond shall be either discharged or acted upon.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.16982/10 3