High Court Kerala High Court

Elizebath @ Elsy @ Eliswa vs State Of Kerala To Be Rep.By … on 19 November, 2007

Kerala High Court
Elizebath @ Elsy @ Eliswa vs State Of Kerala To Be Rep.By … on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30258 of 2007(B)


1. ELIZEBATH @ ELSY @ ELISWA, AGED 54,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REP.BY SECRETARY,
                       ...       Respondent

2. DIRECTOR OF URBAN AFFAIRS,

3. COCHIN CORPORATION,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/11/2007

 O R D E R
                              V. GIRI ,J.
                     -------------------------------
                     WP(C).NO.30258 of 2007
                   ---------------------------------
           Dated this the 19th day of November, 2007

                              JUDGMENT

The petitioner is aggrieved by the fact that a claim for

employment under the dying in harness scheme has not been

considered so far by the third respondent. She is also aggrieved that

the retirement benefits due under the account of her late husband

Lonan Chauro has not been disbursed so far.

2. On instructions, learned Standing Counsel for the Corporation

submits that a decision on both aspects will be taken within a period of

one month from the date of receipt of a copy of this judgment.

Submission is recorded.

In the circumstances, the writ petition is disposed of directing

the third respondent to look into Exts.P4 and P5, and take a decision

on both, as regards the petitioner’s claim for appointment under the

dying in harness and disbursal of the retirement benefits of her late

husband, within a period of one month from the date of receipt of a

copy of this judgment.

V. GIRI, JUDGE

css/