IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23431 of 2008(M)
1. K.SREEDHARAN, SENIOR SUPERVISOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. JOINT REGISTRAR OF CO-OPERATIVE
3. THALIPARAMBA CO-OPERATIVE AGRICULTURAL
4. THE SECRETARY,
5. KERALA STATE CO-OPERATIVE AGRICULTURAL
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.GEORGE POONTHOTTAM,SC,KSCOARDBANK L
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/09/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------------------------
W.P.(C) NO. 23431 OF 2008 (M)
------------------------------------------------------------------------
Dated this the 26th day of September, 2008
J U D G M E N T
The petitioner retired from the service of the third
respondent on 30-6-2008. He states that he was not paid salary
from April 2007 and that his retiral benefits have not been
finalised. The learned counsel for the third respondent states
that there are certain liabilities due from the petitioner to the
third respondent and that is quantified and still further, there is
no refusal to pay the salary.
2. Having regard to the aforesaid submission, the third
respondent is directed to finalise the accounts and issue a
certificate to the petitioner regarding any amount that is either
due to him or due from him to the third respondent. This will be
done within a period of one month from now, since the petitioner
is entitled to agitate the issue before the Arbitration Court, if
aggrieved. If amounts are found due to the petitioner, that will
be released immediately following that certificate. Necessary
W.P.(C) No.23431/2008
2
papers shall also be forwarded to the fourth respondent for
finalising the amount of pension, if any, due to the petitioner. All
other issues are left open. By the force of this judgment, any
other proceedings initiated by the third respondent against the
petitioner for any reliefs either before the Government or
otherwise will stand struck off, however, without prejudice to the
arbitration proceedings, as noticed above.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/27/9
// True copy //
P.A. to Judge.