IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35073 of 2010(H)
1. JOHNSON.K.C.,SMITHA SADANAM,
... Petitioner
Vs
1. THE MANAGING DIRECTOR/THE CHIEF GENERAL
... Respondent
2. THE CHIEF MANAGER, STATE BANK OF
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/11/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.35073 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of November, 2010
J U D G M E N T
The petitioner retired voluntarily from the service of the
State Bank of Travancore on medical ground. According to the
petitioner, the petitioner is entitled to ex-gratia lumpsum
payment available to persons who have retired voluntarily on
medical ground. Seeking this relief, Ext.P3 application was
submitted by the petitioner before the 1st respondent. For the
present, the petitioner would be satisfied with a direction to the
1st respondent to consider and pass orders on Ext.P3
expeditiously.
I have heard the standing counsel appearing for the
respondents also. Having heard both sides, I dispose of this writ
petition with a direction to the 1st respondent to consider and
pass orders on Ext.P3 as expeditiously as possible, at any rate
within a period of two months from the date of receipt of a copy
of this judgment, after affording an opportunity of being heard
to a representative of the petitioner.
S. SIRI JAGAN
shg/ JUDGE