IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12698 of 2004(J)
1. K.NATARAJAN, ANUPAMA, PUTHIYAVILA P.O.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER OF LAND REVENUE,
3. DISTRICT COLLECTOR, ALAPPUZHA.
4. DISTRICT COLLECTOR, KOLLAM.
5. KERALA STATE ELECTRICITY BOARD,
6. CHIEF ENGINEER,
7. ACCOUNTANT GENERAL OF KERALA,
For Petitioner :SRI.K.HARILAL
For Respondent :SRI.K.R.SADASIVAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 12698 OF 2004
---------------------------------------
Dated this the 23rd day of May, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) Issue a writ of mandamus or any other writ or direction
compelling and commanding the respondents to disburse
petitioner’s pensionary benefits for the period from 10.07.1972
to 30.07.1984, the period in which he worked in the service of
6th respondent.
Learned Government Pleader referring to the exhibits submits
that the service book is missing. It is more than four years now.
In case the service book is missing, there will be a direction to
the second respondent to take steps to reconstruct the service
book and do the needful considering the prior service rendered by
the petitioner as certified by the competent authority. The entire
process shall be completed within a period of four months from
the date of production of a copy of this judgment by the
petitioner.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp