High Court Kerala High Court

C.A. Mathew vs State Of Kerala on 29 June, 2009

Kerala High Court
C.A. Mathew vs State Of Kerala on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1261 of 2009(A)


1. C.A. MATHEW, S/O. AUGUSTHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.T.R.RAVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/06/2009

 O R D E R
                               P.N.RAVINDRAN, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        W.P.(C) No. 1261 of 2009 A
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 29th day of June, 2009

                                JUDGMENT

The petitioner is a pensioner. He retired from service on 31-10-2007

on attaining the age of superannuation. The grievance voiced by him in this

writ petition is that though pension and other terminal benefits have been

disbursed, D.C.R.G. has not so far been disbursed.

2. The learned Government Pleader appearing for the respondents,

on instructions, submits that the Government have no objection to disburse

D.C.R.G. to the petitioner and that payment will be effected expeditiously. I

accordingly dispose of this writ petition with a direction to the respondents

to disburse to the petitioner the D.C.R.G. sanctioned to him. Payment of

D.C.R.G. shall be made within one month from the date on which the

petitioner produces a certified copy of this judgment before the Registrar of

Co-operative Societies. If payment is not made as directed above, the

petitioner will be entitled to interest at the rate of 7.5% per annum on the

D.C.R.G. from 1-7-2009 onwards till the date of payment. The Government

W.P.(C) No.1261/09 2

shall recover the interest thus paid from the officers responsible for not

paying the D.C.R.G. within the time limit fixed by this Court.

The writ petition is disposed of as above. No costs.

P.N.RAVINDRAN,
JUDGE.

mn.