IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29060 of 2010(F)
1. K.RADHAMANY AMMA, AGED 56,
... Petitioner
Vs
1. THE DIRECTOR OF URBAN AFFAIRS,
... Respondent
2. TIRUR MUNICIPALITY, REP. BY
3. ALAPPUZHA MUNICIPALITY,
4. THE CHERTHALA MUNICIPALITY REPRESENTED
5. STATE OF KERALA, REP. BY SECRETARY
For Petitioner :SMT.C.K.SHERIN
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/02/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 29060 of 2010
==================
Dated this the 10th day of February, 2011
J U D G M E N T
The petitioner, who has retired on 31.3.2010 from the service of
the 2nd respondent-Municipality, has filed this writ petition complaining
of delay in disbursal of pension, arrears of pension, DCRG, provident
fund amount, commuted value of pension and arrears of dearness
allowance. Originally, the 2nd respondent took the stand that the 1st
respondent has to sanction the retirement benefits of the petitioner.
Therefore, I directed the learned Government Pleader to get
instructions on the same.
2. Today, the learned counsel for the petitioner has produced
before me an order passed by the 1st respondent, wherein the
retirement benefits of the petitioner have been sanctioned. The
learned standing counsel for the 2nd respondent seeks two months’
time to disburse the retirement benefits due to the petitioner.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to disburse the terminal benefits due
to the petitioner, as expeditiously as possible, at any rate, within two
months from the date of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2