High Court Kerala High Court

M.C.Balan vs State Of Kerala on 25 January, 2008

Kerala High Court
M.C.Balan vs State Of Kerala on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 26981 of 2001(K)



1. M.C.BALAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/01/2008

 O R D E R
                         KURIAN JOSEPH, J.
            ----------------------------------------------
              Original Petition No.26981 of 2001
            ----------------------------------------------
                    Dated 25th January, 2008.

                            J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“To issue a writ of mandamus compelling the respondents to
sanction and disburse the entire gratuity due to the petitioner
at the Government rate, commutation of value of pension and
also regular pension immediately.”

It is for the petitioner to approach the first respondent, in which

case, the matter will be duly examined by the first respondent

with notice to the petitioner and the second respondent and

appropriate action in accordance with law will be taken, within

another three months.

The writ petition is disposed of as above.

C.M.P.No.43881/01 : Dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

Original Petition No.26981 of 2001

———————————————-

J U D G M E N T

Dated 25th January, 2008.