High Court Kerala High Court

K.J. Issac vs The Kerala State Electricity … on 17 December, 2007

Kerala High Court
K.J. Issac vs The Kerala State Electricity … on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35323 of 2007(E)


1. K.J. ISSAC,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

3. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/12/2007

 O R D E R
                              V.GIRI, J

                            -------------------

                       W.P.(C). 35323/2007

                            --------------------

        Dated this  the   17th  day of December, 2007


                            JUDGMENT

Petitioner was compulsorily retired from the

service of the Electricity Board with effect from

30.6.1999. Aggrieved by the delay in the disbursal of

retirement benefits due to him, petitioner had

approached this Court earlier in W.P.(C).6111/2005

which was disposed of directing the respondents to

consider his claim in accordance with law. By Ext.P1,

pension and gratuity was sanctioned in favour of the

petitioner. At the same time, commutation of family

pension was not sanctioned. Petitioner submitted Ext.P2,

aggrieved by the non sanctioning of commutation of

pension and certain other benefits. By Ext.P3, petitioner

was directed to apply for commutation of pension after

sanction from the Medical Board.

2. It is obvious that the petitioner’s request is pending

consideration. In my view, there is nothing illegal about

the requirement of a sanction from the Medical Board in

W.P.(C).35323/2007

2

the matter of commutation of pension. Therefore,

petitioner shall subject himself for medical examination

and produce a certificate from the Medical Board. This

shall be done within a period of six weeks from the date

of receipt of a coy of this judgment and thereupon,

petitioner’s request of commutation of pension shall be

considered and appropriate orders be passed within

two months thereafter. Claim made by the petitioner for

other benefits, under Ext.P2 shall also be looked into

and appropriate decision be taken by the first

respondent within the same period.

With the above observations, writ petition is

disposed of.

V.GIRI,

Judge

mrcs

W.P.(C).35323/2007

3