IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27727 of 2010(M)
1. MARY CHEEKU, W/O.JOHN CHEEKU,
... Petitioner
Vs
1. CORPORATION OF KOCHI,
... Respondent
2. THE DIRECTOR OF URBAN AFFAIRS,
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent :SRI.THOMAS T.VARGHESE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 27727 of 2010
==================
Dated this the 29th day of September, 2010
J U D G M E N T
The petitioner is the wife of Mr.John Cheeku, who was an
employee of the Corporation of Kochi. He was allowed to retire from
service on account of mental illness. The petitioner has been appointed
as the guardian of the said John Cheeku by the Additional District
Court, Ernakulam, by Ext.P4 order, for the purpose of receiving
terminal benefits of Mr.John Cheeku. Mr.John Cheeku has been
sanctioned invalid pension. The petitioner’s grievance in this writ
petition is that the terminal benefits of Mr.John Cheeku have not been
disbursed.
2. The respondents have filed a statement, which reads thus;
“1. It is admitted that petitioner’s husband John Cheeku was working
as a T.D. Worker in the Health Circle No.IV of Cochin Corporation.
He stopped attending duty from 1.1.2004 onwards due to mental
illness. He was sanctioned ‘invalid pension’ by the 1st respondent.
He was removed from service as per Order No.WZH 8-01/5.
2. The application for release of pensionary benefits due to the
petitioner’s husband John Cheeku has been forwarded to the Local
Fund Audit Department for verification along with John Cheeku’s
service book, pension book and related documents. It has been
informed by the Local Fund Audit Department that the application
is being processed and the pensionary benefits due will be
disbursed within 2 months.”
In view of the same, I dispose of this writ petition with a
direction to the respondents to disburse the terminal benefits of
Mr.John Cheeku, to the petitioner, as expeditiously as possible, at any
rate, within two months from the date of receipt of a certified copy of
this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2