High Court Kerala High Court

K.Nandakumar vs The Director Of Collegiate … on 29 August, 2008

Kerala High Court
K.Nandakumar vs The Director Of Collegiate … on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24970 of 2008(V)


1. K.NANDAKUMAR,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF COLLEGIATE EDUCATION
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A & E)

3. THE RURAL DISTRICT TREASURY OFFICER,

4. THE PRINCIPAL, NSS COLLEGE,

                For Petitioner  :SRI.SOJAN JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/08/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.24970 of 2008-V

= = = = = = = = = = = = = = = = = = = = = = = =

    Dated this the 29th day of August, 2008.

                   JUDGMENT

Heard the learned counsel for the petitioner and

the learned Government Pleader.

The petitioner retired from the service of a

corporate management on 31-3-2005. His complaint

is that his NLC has not been finalized, though

the Accountant General has sanctioned the retiral

dues. If more than three years have elapsed after

the retirement, the relevant rules in Part III of

K.S. & S.S.R. will govern the situation regarding

release of pension and other retiral benefits.

That cannot be dragged on. Hence, respondents 4

and 1 are directed to ensure that necessary

action follows from the required ends to ensure

the release of retiral benefits of the

WP(C)24970/2008 -: 2 :-

petitioner. The writ petition is ordered

accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/290808