High Court Kerala High Court

M.Muhammed Rasheed vs Alapuzha Municipality on 22 September, 2009

Kerala High Court
M.Muhammed Rasheed vs Alapuzha Municipality on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17373 of 2009(N)


1. M.MUHAMMED RASHEED,RETIRED CONTINGENT
                      ...  Petitioner

                        Vs



1. ALAPUZHA MUNICIPALITY, ALAPUZHA
                       ...       Respondent

                For Petitioner  :SRI.JOHN BRITTO

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/09/2009

 O R D E R
                          V.GIRI, J
                        -------------------
                W.P.(C)s.17373 & 17436/2009
                        --------------------
         Dated this the 22nd day of September, 2009

                        JUDGMENT

These writ petitions have been filed by former

contingent workers in the Alapuzha Municipality for disbursal

of the retirement benefits sanctioned in their favour.

Learned Standing Counsel for the Municipality submits that

the portion of the amounts have been disbursed and there is

delay in payment of the balance amount due to the financial

stringency faced by the Municipality.

2. I heard learned counsel for the petitioners also.

Learned counsel for the Municipality further submits that the

balance amount will be paid as early as possible, at any rate,

within four months from the date of receipt of a copy of this

judgment. Submission is recorded.

3. Writ petitions are disposed of directing the Municipality

to see that the balance amount due to the petitioners by way

of retirement benefits as has been sanctioned in their favour

including salary arrears, is paid as early as possible, at any

W.P.(C).17373 & 17436/09
2

rate, within four months from the date of receipt of a copy

of this judgment.

V.GIRI,
Judge

mrcs