IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25973 of 2006(P)
1. M.KUNHIRAMAN, AGED 58 YEARS,
... Petitioner
Vs
1. THE ASST. COMMANDANT,
... Respondent
2. THE ASST. ACCOUNTS OFFICER,
For Petitioner :SRI.PROMY KAPRAKKATT
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice K.K.DENESAN
Dated :12/12/2006
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 25973 OF 2006 P
= = = = = = = = = = = = = = =
Dated this the 12th December, 2006
J U D G M E N T
The only relief prayed for by the petitioner is as
follows:
“Issue a writ of mandamus or any other
writ, order or direction, commanding the
respondents to pay Rs.20,515/- and Rs.2708/-,
deposited by the petitioner in the provident
fund till the year 1997 with 12% interest
from the date of the deposit of the amount
stated above, forthwith.”
2. Learned Asst. Solicitor General submits that
the principal amount together with interest has been
calculated and a receipt has been forwarded to the
petitioner for his signature and return and on receipt
of the same duly signed by the petitioner, the amount
due to him towards P.F. will be disbursed. Counsel for
the petitioner submits that the petitioner has already
signed the principal receipt and has returned the same
for a sum of Rs.57,000/- and odd.
3. In the above circumstances the only direction
called for is to direct the respondents to pay the
amount within a time frame. The writ petition is
WPC No.25973 /2006 -2-
disposed of directing the respondents to disburse the
amount as per rules within one month from today.
The petitioner shall produce a copy of the
judgment before the 1st respondent for information and
compliance.
K.K. DENESAN
JUDGE
jan/