IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26421 of 2010(C)
1. K.S.KUMARAN,
... Petitioner
Vs
1. KOTTAYAM MUNICIPALITY
... Respondent
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.26421 of 2010
==================
Dated this the 2nd day of September, 2010
J U D G M E N T
The petitioner retired from service of the Kottayam
Municipality on 31.03.2010. The petitioner’s grievance in this writ
petition is that the Death cum Retirement Gratuity and
pensionary benefits due to the petitioner have not been disbursed
to the petitioner. The counsel for the Municipality submits that
the retirement benefits have not been disbursed only because of
paucity of funds and that the Municipality would require 4 months
time to pay the retirement benefits due to the petitioner.
Having heard both sides, I dispose of this writ petition with
a direction to the respondent Municipality to disburse retirement
benefits due to the petitioner as expeditiously as possible at any
rate within two months from the date of receipt of copy of this
judgment.
S.SIRI JAGAN, JUDGE
mns