IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18921 of 2004(C)
1. N.G.GEORGE, S/O.GEORGE, AGED 52 YEARS,
... Petitioner
Vs
1. THE ACCOUNTANT GENERAL (A&E),
... Respondent
2. THE HEAD MASTER, ST.THOMAS HIGH SCHOOL,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.R.SURENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/01/2011
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.18921 Of 2004 C
-----------------------------------------------------
DATED THIS THE 5th DAY OF JANUARY, 2011
J U D G M E N T
The petitioner herein was working as Physical Education
Teacher in St.Thomas High School, Manikadavu,Taliparamba at
the time of filing of the Writ Petition. With regard to fixation of
pay, an audit objection was raised and which is reflected in
Exhibit P1. Exhibit P2 is the representation submitted by the
petitioner on 6.4.2004 and seeking to quash Exhibit P1 this Writ
Petition has been filed.
2. The learned Government Pleader on instructions
submitted that the audit objection has since been dropped by the
Accountant General as per order No.Spl.Cell(HQ)
ii/iv/13/3642/484 dt.24.9.2004. The learned counsel for the
petitioner submitted that the petitioner has already retired from
service.
3. In that view of the matter, if the pensionary benefits
have not been sanctioned and disbursed to the petitioner so far,
the same will be sanctioned and disbursed to him in the light of
the dropping of the audit objection expeditiously, at any rate
W.P.(C)No.18921/04 -2-
within a period of three months from the date of receipt of a copy
of this judgment.
The Writ Petition is disposed of as above.
Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE).
dsn