IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3139 of 2011(N)
1. ANILA KUMARI, D/O.LATE C.K.GOPALAN,
... Petitioner
Vs
1. THE DIRECTOR OF URBAN AFFAIRS,
... Respondent
2. THE ALAPPUZHA MUNICIPALITY,
3. STATE OF KERALA,
For Petitioner :SMT.C.K.SHERIN
For Respondent :SRI.M.K.CHANDRAMOHAN DAS, SC, M.C.,ALP
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/02/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 3139 of 2011
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 10th day of February, 2011.
J U D G M E N T
The petitioner retired from the service of the 2nd respondent
Municipality on 31.3.2010. The petitioner has filed this writ petition
aggrieved by the delay in disbursing the terminal benefits due to the
petitioner. Standing counsel for the Municipality submits that the
delay is only on account of financial stringency of the Municipality and
the Municipality would require at least 6 months’ time to pay off the
amounts.
I do not think that the Municipality can direct the petitioner to
wait for receiving his terminal benefits. Accordingly, this writ petition
is disposed of with a direction to the 2nd respondent to disburse the
terminal benefits due to the petitioner such as arrears of D.A and
terminal leave salary, as expeditiously as possible, at any rate, within
three months from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.