IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36592 of 2007(F)
1. J.G. PREMKUMAR,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
2. THE FINANCE OFFICER,
For Petitioner :SRI.DINESH R.SHENOY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :11/03/2008
O R D E R
V.GIRI, J.
-----------
W.P.(C)No. 36592 OF 2007
-----------------------------
DATED THIS THE 11TH DAY OF MARCH, 2008
J U D G M E N T
The only relief that is pressed for in this writ petition at this
stage by the petitioner is for a direction to the 2nd respondent to
take a final decision as regards the settlement of the pending
accounts of the Kovalam Guest House for the period from 1997-
2000. Apparently, the petitioner was working as Manager Gr.III
in the Kovalam Guest House during the said period. According to
him there is unjustified and unnecessary delay in the settlement
of accounts. This is standing in the way of he being considered
for promotion to the post of Manager Gr.I by the DPC.
2. I have heard the learned counsel for the petitioner and
the learned Government Pleader. Having perused the documents
in the writ petition as also the counter affidavit, I am of the view
that there is no justification for the delay in the settlement of
accounts relating to the Kovalam Guest House for the period from
1997-2000.
W.P.(C)No.36592/07 2
In the result, the writ petition is disposed of directing the 2nd
respondent to take appropriate action to see that there is final
settlement of the accounts relating to Kovalam Guest House for the
period 1997-2000, inter alia, after looking into the objections as
evidenced by Exhibit P13 and after hearing the petitioner or any
other affected persons within a period of one month from the date
of receipt of a copy of this judgment.
V.GIRI, JUDGE.
dsn