IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28097 of 2009(F)
1. D.SREEKUMAR, `BODHI',
... Petitioner
Vs
1. KERALA STATE HOUSING BOARD,
... Respondent
2. THE SECRETARY, KERALA STATE HOUSING
For Petitioner :SRI.B.MANIMOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/11/2009
O R D E R
ANTONY DOMINIC, J.
------------------
WP(C) No.28097 of 2009
Dated,-------------------------- 2009
this the 2nd day of November,
------------------------------
J U D G M E N T
The petitioner is a retired employee of the Housing Board.
His grievance is that his terminal benefits have not been released.
The reason apparently is the pendency of the proceedings initiated
against the petitioner under Rule 59(b) of Part – III KSR. Ext.P3 is a
notice issued, and on its receipt, the petitioner has filed Ext.P4
explanation. According to the petitioner, the proceedings have not
been finalised. This apparently is the reason for not releasing full
terminal benefits to the petitioner.
2. Therefore, I dispose of this writ petition directing the
respondents to finalise the proceedings initiated by Ext.P3, taking
into account Ext.P4. This shall be done with notice to the petitioner
as expeditiously as possible, at any rate, within eight weeks of
production of a copy of this judgment.
3. Once the proceedings are finalised, consequential orders
releasing the terminal benefits to the petitioner shall be passed
WP(C) No.28097/2009
-2-
without any further delay in the matter.
The petitioner shall produce a copy of this judgment before
the 1st respondent for compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg