IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18112 of 2004(F)
1. K.ANJAPPAN, S/O.KOCHUVARKEY,
... Petitioner
Vs
1. ASSISTANT DIRECTOR OF PANCHAYAT,
... Respondent
2. DEPUTY DIRECTOR OF PANCHAYATS,
3. ACCOUNTANT GENERAL, KERALA,
For Petitioner :SRI.K.S.MENON
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 18112 OF 2004
---------------------------------------
Dated this the 5th day of July, 2007.
J U D G M E N T
Petitioner approached this Court with certain grievances
regarding the disbursement of pension and pensionary benefits.
It is stated in the counter affidavit that the delay occurred only
because the petitioner did not take steps to clear the liability.
2. In case the petitioner has still any dispute with regard to
the facts as stated in the counter affidavit, he may approach the
Government, in which case, appropriate action in accordance with
law in the matter will be taken within another three months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp