Kerala High Court
K.P.Sudhakaran vs The State Of Kerala on 21 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12641 of 2004(E)
1. K.P.SUDHAKARAN, RTD.SUPERINTENDENT,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR, URBAN AFFAIRS,
3. THE ACCOUNTANT GENERAL, (A & E)KERALA,
4. THE SECRETARY, KASARAGOD MUNICIPALITY,
For Petitioner :SRI.M.VIJAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/07/2008
O R D E R
V. GIRI, J.
= = = = = = = = = = = = = = = = = = =
W.P(C) NO.12641 OF 2004
= = = = = = = = = = = = = = = = = = =
Dated this the 21st day of July, 2008
J U D G M E N T
——————–
The petitioner retired from service on 31.8.2001 and
approached this Court with the grievance that he has not been
paid the gratuity amount due to him. On 3.4.2006 this Court
passed an interim order directing the respondents to pay the
gratuity amount to the petitioner with liberty to file counter
affidavit, if they have any objection to the said course of
action. No counter affidavit is seen filed. It is to be
presumed that the respondents have no objection in paying
the gratuity amount to the petitioner.
Therefore, the Writ Petition is closed in terms of the
interim order already passed.
V. GIRI, JUDGE.
vsv