IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30437 of 2007(W)
1. DR. C.S. RAJAN,
... Petitioner
Vs
1. THE REGISTRAR,
... Respondent
2. THE PRINCIPAL SECRETARY (FINANCE),
3. THE DIRECTOR OF COLLEGIATE EDUCATION,
4. STATE OF KERALA,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.B.S.KRISHNAN(SR.),SC,SANSKRIT UTY.
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :18/03/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.30437/2007-W
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 18th day of March, 2009
J U D G M E N T
The petitioner retired from service as a Reader in Hindi from
the Sree Sankaracharya University of Sanskrit, Kalady on 31/05/2005. He
joined there on 17/11/1997 and continued till the date of his retirement. He
had also worked there as Professor in Hindi from 01/11/1994 to 16/11/1997
and he has completed 24 years and 3 months service in various capacities.
The claims raised herein is for the sanction of retirement benefits.
2. The first respondent Registrar has filed a counter affidavit.
Ext.R1(b) is the proceedings of the University dated 24/05/2008,
sanctioning pension and gratuity for the remaining period of service due to
the petitioner. It is therefore, submitted that the writ petition may be
disposed of in the light of Ext.R1(b). The Registrar of University will take
appropriate action to disburse the pension amount to the petitioner within
one month from the date of receipt of the copy of this judgment.
The writ petition is allowed as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms