High Court Kerala High Court

Dr.M.D.Joy vs State Of Kerala on 24 March, 2009

Kerala High Court
Dr.M.D.Joy vs State Of Kerala on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28554 of 2008(Y)


1. DR.M.D.JOY, S/O.LATE M.P.DEVASSY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRTARY TO
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICES,

3. DISTRICT MEDICAL OFFICER

4. ACCOUNTANT GENERAL

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :24/03/2009

 O R D E R
                        V.GIRI, J.
          -------------------------
                  W.P.(C).No.28554 of 2008
          -------------------------
            Dated this the 24th day of March, 2009.

                       JUDGMENT

The petitioner retired from the Health Services

Department as Civil Surgeon, on 30.4.2007. He is aggrieved

by the non-disbursal of the Pension, Death cum Retirement

Gratuity and Commuted Value of Pension due to him. He

has, therefore, approached this court for a direction to pay

those amounts along with interest.

2. It is now reported that the retirement benefits

have been paid during the pendency of the writ petition.

What remains, therefore, is the claim for interest. Learned

counsel for the petitioner submits that the claim for interest

may be first considered by the Government.

3. Accordingly, it is ordered that if the petitioner

files a representation before the Government for interest on

the alleged delayed payment of the retirement benefits

W.P.(C).No.28554 of 2008

:: 2 ::

within one month from today, the same shall be looked into

and a decision taken thereon within two months from the

date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//