IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10574 of 2006(H)
1. D. SEETHA DEVI, PHARMASIST STORE
... Petitioner
Vs
1. DIRCTOR OF HEALTH SERVICES,
... Respondent
2. DISTRICT MEDICAL OFFICER OF HEALTH,
3. THE STORE, SUPERINTENDENT,
For Petitioner :SRI.V.L.SHENOY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :05/09/2007
O R D E R
V. Giri, J.
========================
W.P(C).No.10574 of 2006
========================
Dated this the 5th day of September, 2007.
JUDGMENT
Petitioner retired as Pharmacist on 1.12.2003. Petitioner’s
grievance is that her D.C.R.G. is yet to be disbursed. Non-
liability certificate will have to be issued in this regard by the
third respondent – Superintendent. That is also not done so far.
2. I heard learned Government Pleader on behalf of the
respondents.
3. Writ Petition is disposed of directing the third respondent
to issue the non-liability certificate within a period of six weeks
from the date of receipt of a copy of this judgment. On the basis
of the said non-liability certificate, the D.C.R.G. found due and
admissible to the petitioner will be disbursed to her within a
period of four weeks thereafter. The right of the Government to
recover any amount due from the petitioner in accordance with
law will remain unaffected.
V.Giri,
Judge.
ess 5/9