IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23897 of 2009(F)
1. N.K.JOSE,
... Petitioner
Vs
1. CHIEF EXECUTIVE OFFICER,
... Respondent
2. DEPUTY DIRECTOR,
3. THE SECRETARY,
For Petitioner :SRI.BIJU.P.N.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/08/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.23897 OF 2009
------------------------
Dated this the 20th day of August, 2009.
JUDGMENT
Petitioner submits that, he being a milk producer, is
the member of the 3rd respondent. In this writ petition
what the petitioner claims is that, he is eligible for pension
and provident fund as per Ext.P2. It is stated that, his claim
has already been recognized by Ext.P4 order passed by the
2nd respondent in pursuance to Ext.P3 judgment rendered
by this court in WP(c).No.18885/06. It is stated that the
matter has already been forwarded to the first respondent
and that the first respondent has not take final decision in
the matter. Ext.P5 representation filed by him also did not
evoke any result. It is in these circumstances that this Writ
Petition is filed.
2. Taking into account the above, I feel that for the
present grievance of the petitioner will be redressed, if
WP(c).No.23897/09 2
the Ist respondent takes a decision in the matter, in the light
of Ext.P4 order passed by the 2nd respondent.
Therefore, I dispose of this writ petition directing the first
respondent to consider the eligibility of the petitioner for
pension as per Ext.P2 scheme and in the light of Ext.P4
passed by the 2nd respondent. A decision shall be taken as
expeditiously as possible and at any rate within 6 weeks from
the date of production of a copy of the judgment along with a
copy of the writ petition.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.23897/09 3