IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23222 of 2010(C)
1. K.A.BABU, RTD.SPL.GRADE SECRETARY,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PANCHAYATH,
3. THE DEPUTY DIRECTOR OF PANCHAYATH,
For Petitioner :SMT.T.SUDHAMANI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/07/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.23222 of 2010 (C)
---------------------------------
Dated, this the 26th day of July, 2010
J U D G M E N T
The petitioner states that he retired from service on
30/06/2008 as Special Grade Secretary of Dharmadam Grama
Panchayat. According to him, his terminal benefits have not been
disbursed so far and therefore, he has filed Ext.P1 representation
before the 3rd respondent. It is stated that the representation also
remains unattended. Therefore, this writ petition has been filed.
In view of the above, I direct the 3rd respondent to consider
and pass orders on Ext.P1. This the 3rd respondent shall do as
expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment, along with a copy of this writ
petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg