IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17036 of 2008(C)
1. E.K.BHASKARAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. CHIEF ENGINEER, ROADS AND BRIDGES,
3. CHIEF ENGINEER, PROJECT - III
4. ACCOUNTANT GENERAL, KERALA STATE,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/12/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.17036 Of 2008 C
-----------------------------------------------------
DATED THIS THE 8th DAY OF DECEMBER, 2010
J U D G M E N T
In this Writ Petition, the main prayer is for a direction to
respondents 1 to 3 to disburse the arrears of pay and allowances
to the petitioner for the period from 15.6.1972 to 11.5.1979 as
admitted by the 1st respondent in Exhibit P2 within a time limit to
be specified by this Court. While admitting the Writ Petition, this
Court passed a detailed interim order dated 20.8.08. In
paragraph 3 therein, this Court directed the respondents to
disburse to the petitioner the pay and allowances for the period
from 15.6.1972 to 11.5.1979 within two weeks from the date on
which the petitioner furnishes the name of the office through
which he drew his last salary.
2. In the light of the above, no further orders are called
for, except to state that if the petitioner has got any other
grievance, he will be free to agitate the same before the
authorities concerned.
The Writ Petition is accordingly disposed of.
Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE.)
dsn