High Court Kerala High Court

K.J.George vs State Of Kerala on 28 May, 2010

Kerala High Court
K.J.George vs State Of Kerala on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3315 of 2009(T)


1. K.J.GEORGE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICES

3. DIRECTOR OF MEDICAL EDUCATION

                For Petitioner  :SRI.C.S.ABDUL SAMMAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 3315 OF 2009 (T)
                  =====================

              Dated this the 28th day of May, 2010

                          J U D G M E N T

Petitioner retired from service as a Lay Secretary and

Treasurer on 31/5/2004 while working at the Institute of Child

Health, Medical College, Kottayam. His grievance is that, so far,

his DCRG due has not been disbursed. Complaining of this, the

writ petition is filed.

2. Admittedly, the petitioner has retired on 31/5/2004.

The three year period for fixation of liability as specified in Note 3

to Rule 3 of Part III KSR has expired long ago, and as the liability

has not been fixed so far, there is no justification for the non

disbursement of DCRG.

Therefore, the writ petition is disposed of directing the 2nd

respondent to disburse the DCRG due to the petitioner, if no

liability has not been fixed so far, with notice to the petitioner.

This shall be done within two months of production of a copy of

this judgment. It is clarified that this judgment shall not stand in

the way of the respondents in fixing the liability and recover the

money in accordance with law.

ANTONY DOMINIC, JUDGE
Rp