High Court Kerala High Court

K.P.Ramanathan vs The Kerala State Electricity … on 24 July, 2008

Kerala High Court
K.P.Ramanathan vs The Kerala State Electricity … on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22313 of 2008(F)


1. K.P.RAMANATHAN,
                      ...  Petitioner

                        Vs



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

2. DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.B.V.JOY SANKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/07/2008

 O R D E R
                            V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 22313 of 2008
                     --------------------------
                Dated this the 24th July, 2008

                       J U D G M E N T

Petitioner retired as an Assistant Engineer from the

Kerala State Electricity Board on 31.05.2005. He has

received the terminal benefits. According to him, he is

also entitled to certain amount which he is entitled to by

way of Overtime allowance during the period from July

1995 to September,1996 has not been disbursed.

Apparently, petitioner’s request was being processed, as

evidenced by Exhibit P1, contends the learned counsel for

the petitioner.

2. Exhibit P2 representation has been submitted

before the Secretary of the Board in which according to

the petitioner an amount of Rs.62,821/- is due by way of

Overtime allowance.

3. Learned standing counsel for the Electricity

Board submits that the claim made by the petitioner is

highly belated. It relates to the period from July 1995 to

W.P ( C) No. 22313 of 2008
2

September, 1996. It will be difficult to verify the

correctness of the claim made by the petitioner. Learned

counsel for the petitioner submits that the claim has

already been verified and this is evidenced by Exhibit P1.

Having heard the counsel on both sides, the writ

petition is disposed of directing the 1st respondent to

consider Exhibit P2 and pass orders thereon, within a

period of three months from the date of receipt of a copy of

this judgment.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 22313 of 2008
2

W.P ( C) No. 22313 of 2008
2