High Court Kerala High Court

M.Murali vs State Of Kerala on 13 March, 2009

Kerala High Court
M.Murali vs State Of Kerala on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8151 of 2009(L)


1. M.MURALI, DEPUTY CONSERVATOR OF FORESTS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA ,REPRESENTED BY THE
                       ...       Respondent

2. PRINCIPAL SECRETARY TO GOVERNMENT

3. PRINCIPAL CHIEF CONSERVATOR OF FORESTS

4. CHIEF CONSERVATOR OF FORESTS (ADMN)

                For Petitioner  :SRI.B.V.JOY SANKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/03/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR, J
            --------------------------------------------------
                W.P.(C) No.8151 of 2009
           ---------------------------------------------------
           Dated this the 13th day of March, 2009

                             JUDGMENT

The petitioner retired from the service as Deputy

Conservator of Forests on 30.1.2005. He had approached this

Court earlier by filing W.P.(C) No.10449 of 2008 seeking for a

direction to the respondents to disburse the pensionary benefits.

Consequently, by Ext.P3 order, an amount of Rs.2,80,000/- was

admitted as DCRG and an amount of Rs.2,21,045/- was

quantified as petitioner’s liabilities to the Government. He

submitted a representation contesting the fixation of liability as

per Ext.P4, which is still pending. So far the second respondent

has not taken any action on it. Petitioner has, thereafter, filed a

representation Ext.P5 before the fourth respondent.

There will be a direction to the fourth respondent to take a

decision on Ext.P5 after hearing the petitioner within a period of

three months from the date of receipt of a copy of this judgment.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps