IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31853 of 2009(B)
1. M.M.ANTONY, OVERSEER,
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER,
... Respondent
2. KERALA STAE ELECTRICITY BOARD
For Petitioner :SMT.SHERLY THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/12/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.31853 OF 2009 (B)
--------------------------------------------------
Dated this the 7th day of December, 2009
J U D G M E N T
Petitioner retired from the service of the 2nd respondent as
Overseer on 30.9.2007. His grievance is that out of DCRG, Rs.1
lakh has been withheld. Towards the liability for housing loan
account, according to the petitioner the liability has already been
discharged and therefore there is no justification for withholding
the amount.
2. Standing counsel appearing for the respondents has
produced before be a communication issued by the Chief
Engineer, HRM to the first respondent on 18.11.2009, ordering
release of the withheld amount of Rs.1 lakh from the petitioner.
Now that such a communication has been issued, it will be open
to the petitioner to approach the first respondent and get the
amount released.
Petitioner shall produce a copy of the judgment before the
first respondent for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :