IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16630 of 2008(D)
1. C.P.UNNIKRISHNAN
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE
... Respondent
2. THE PRINCIPAL ACCOUNTANT GENERAL
For Petitioner :SRI.P.V.JAYACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :09/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).16630/2008
--------------------
Dated this the 9th day of July, 2008
JUDGMENT
Petitioner retired on superannuation as Deputy
Superintendent of Police. He is aggrieved by the non disbursal
of retirement benefits due to him. The Accountant General has
sanctioned retirement benefits due to the petitioner by way of
Commuted Value of Pension and DCRG. Copies of the order of
sanction issued by the Accountant General on 8.5.2008 as also
the proceedings of the Inspector General of Police dated
23.6.2008, have been made available.
In the circumstances, writ petition is disposed of
directing the first respondent to see that the retirement
benefits, as sanctioned in favour of the petitioner, are actually
disbursed within one month from the date of receipt of a copy
of this judgment. If there is any liability to be fixed as regards
the petitioner, same shall be done within the aforementioned
period, after notice to him. Subject to the above, the amount
due to the petitioner shall be disbursed.
V.GIRI,
Judge
mrcs