High Court Kerala High Court

K.Radhakrishnan Nair vs State Of Kerala on 7 December, 2010

Kerala High Court
K.Radhakrishnan Nair vs State Of Kerala on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8599 of 2010(Y)


1. K.RADHAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DEPUTY DIRECTOR OF EDUCATION,

5. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/12/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 8599 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 7th day of December, 2010.

                           J U D G M E N T

The petitioner has filed this writ petition complaining that DCRG

due to the petitioner has not been disbursed, although he retired on

31.3.2009. On 22.11.2010, the learned Government Pleader

submitted that DCRG due to the petitioner has been disbursed on

20.10.2010. The petitioner now admits that the same has been

disbursed. Accordingly, the writ petition is closed. If the petitioner

has any right to receive interest, the petitioner may claim it in

appropriate proceedings.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.