IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33797 of 2007(W)
1. K.B. BHUVANADAS,
... Petitioner
Vs
1. THE ACCOUNTANT GENERAL (A & E), KERALA,
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS
3. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/11/2007
O R D E R
V.GIRI, J
-------------------
W.P.(C). 33797/2007
--------------------
Dated this the 16th day of November, 2007
JUDGMENT
The petitioner retired from the Forest Department on
30.9.2005. He is aggrieved by the non-disbursal of
DCRG and the amounts due under the Group Insurance
scheme due to him. As per Ext.P1, the Accountant
General has sanctioned an amount of Rs.1,69,170/- to the
petitioner by way of DCRG. By Ext.P2, the second
respndent had issued a communication to the petitioner
intimating that there is disciplinary action pending against
the petitioner which is yet to be finalised.
2. The petitioner refers to Ext.P3 submitted before the
Chief Conservator of Forests, the second respondent, for
the issuance of NLC and disbursal of the DCRG due to
him.
3. After having heard the learned counsel for the
petitioner and the learned Government Pleader this writ
petition is disposed of in the following terms:-
W.P.(C).33797/2007
2
(i). The second respondent shall take
appropriate proceedings for the issuance of
NLC/LC in relation to the petitioner, within a
period of three months from the date of
receipt of a copy of this judgment.
(ii). Petitioner shall be heard, if there is a
proposal to fix any liability as against him.
(iii). On issuance of NLC/LC, the amount due
to the petitioner by way of DCRG shall be
disbursed to him within one month thereafter.
(iv). The second respondent shall take steps
to disburse the amount, within the period
aforementioned.
Writ petition is disposed of as above.
V.GIRI
Judge
mrcs