High Court Kerala High Court

C.K.Kanaran vs State Of Kerala on 22 February, 2008

Kerala High Court
C.K.Kanaran vs State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 6004 of 1998(M)



1. C.K.KANARAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.S.RADHAKRISHNA PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/02/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                     O.P. No. 6004 OF 1998
               ---------------------------------------
          Dated this the 22nd day of February, 2008.


                          J U D G M E N T

Petitioner approached this Court mainly with two

grievances; one regarding differential cost and other regarding

leakage allowance. It is not in dispute that the issue of

differential cost is covered against the petitioner. As far as the

leakage allowance is concerned, it is submitted that the issue is

covered in favour of the petitioner, in view of the decision

reported in O.P.No.8620/1993.

2. Petitioner may approach the first respondent and make

an appropriate representation, in which case, the matter will be

duly considered by the first respondent and appropriate action in

accordance with law for refund of the benefits, if any, in the light

of the judgment referred to above, shall be taken by the first

respondent within a period of another two months.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 6004 OF 1998

J U D G M E N T

22.02.2008