IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28884 of 2008(L)
1. JOHN JOSEPH, S/O.MATHAI JOSEPH
... Petitioner
Vs
1. CENTRAL PROVIDENT FUND COMMISSIONER
... Respondent
2. REGIONAL PROVIDENT FUND COMMISSIONER
3. HINDUSTAN NEWSPRINT LTD
4. ASSISTANT PROVIDENT FUND COMMISSIONER
5. ASSISTANT PROVIDENT FUND COMMISSIONER
For Petitioner :SRI.PAULY MATHEW MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/09/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).28884/2008
--------------------
Dated this the 30th day of September, 2008
JUDGMENT
Petitioner retired from the service of the third
respondent on 30.5.2004, after rendering service as a
Chargeman. He is aggrieved by the refusal on the
part of the second respondent to sanction full pension
under the Employees’ Pension Scheme, 1995. There is
a dispute as to the quantum of the pension being
drawn by the petitioner. According to the petitioner,
he is entitled to full pension under the Scheme.
Petitioner submits that this scheme is supported by
Exts.P5 and P6. Petitioner’s claim is pending
consideration before the fourth respondent, the
Assistant Provident Fund Commissioner as Ext.P9.
Same is to be considered.
2. I heard learned Standing Counsel for the
Commissioner and learned counsel for the third
respondent. In the circumstances, writ petition is
disposed of directing the fourth respondent to consider
W.P.(C).28884/2008
2
Ext.P9 representation and take appropriate action
thereon, after hearing the petitioner and taking note of
Exts.P5 and P6, within a period of three months from
the date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs