IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5809 of 2009(U)
1. ASOKAN.K., 1ST GRADE OVERSEER (RTD)
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CHIEF ENGINEER (ADMN)
3. THE PRINCIPAL, MEDICAL COLLEGE
4. THE ACCOUNTANT GENERAL (A& E) KERALA,
For Petitioner :SRI.K.PRAVEEN KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :20/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.5809 of 2009
--------------------------
Dated this the 20th March,2009
J U D G M E N T
The petitioner retired from service on 30.4.2007
while working as Ist Grade Overseer, PWD Electrical
Section III, Medical College, Kozhikode. The main relief
sought for in the writ petition is for a direction to the
respondents to disburse the DCRG sanctioned as per
Exhibit-P3. The amount could not be withdrawn for want
of issuance of NLC.
2. Today, when the matter came up for further
hearing, learned Government Pleader submitted that
NLC has been issued by the Principal Medical College,
Calicut on 27.2.2009. Further action at the end of the
Chief Engineer will be completed within a period of three
weeks from today to enable the petitioner to draw the
amount.
2. Petitioner has got a further claim for the grant
of interest for the delay in payment of the DCRG. The
W.P ( C) No.5809 of 2009
2
said issue is left open.
In that view of the matter, recording the submission
made by the learned Government Pleader, the writ petition
is closed.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.5809 of 2009
3
W.P ( C) No.5809 of 2009
4