Kerala High Court
Lourdamma vs State Of Kerala on 6 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28519 of 2004(T)
1. LOURDAMMA, D/O. THRESSIA PUSHPAM
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE MANAGER, KSFE LTD.,
3. THE DIRECTOR, PRINTING DEPARTMENT
For Petitioner :SMT.S.MUMTAZ
For Respondent :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :06/06/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO.28519 OF 2004
--------------------------------------------
Dated this the 6th day of June, 2008
JUDGMENT
Petitioner is challenging withholding of her late husband’s DCRG
for the arrears due to KSFE. Defaulter is no more and petitioner’s
husband was only a guarantor. Counsel for the KSFE submitted that
DCRG of another retired employee who was also a guarantor is also
withheld. The total liability under OTS scheme is stated to be Rs.
40193/-. In the circumstances W.P. is disposed of directing the
employer withholding DCRG of petitioner’s husband to release it after
paying Rs. 20100/- to the KSFE. Similarly there will be direction to
KSFE to lift the attachment in respect of DCRG of the other person on
his paying balance Rs. 20100/-.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2