High Court Kerala High Court

Nadesan vs Director For Urban Affairs on 11 March, 2009

Kerala High Court
Nadesan vs Director For Urban Affairs on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6044 of 2009(A)


1. NADESAN,
                      ...  Petitioner

                        Vs



1. DIRECTOR FOR URBAN AFFAIRS,
                       ...       Respondent

2. SECRETARY,

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  : No Appearance

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

 Dated :11/03/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR, J
            --------------------------------------------------
                W.P.(C) No. 6044 of 2009
            ---------------------------------------------------
           Dated this the 11th day of March, 2009

                             JUDGMENT

The petitioner is aggrieved by the delay in disbursement of

retirement benefits. Petitioner retired from the service of

second respondent, Chengannur Municipality, on 31.8.2008.

Only the Provident Fund amount alone have been disbursed so

far.

2. Heard the learned Government Pleader for the first

respondent and the learned standing counsel for the second

respondent.

3. The petitioner has so far received only the amount

towards Provident Fund as well as the Monthly Pension. The

Gratuity, Commutation value of Pension, Leave surrender

benefits, Pay Revision arrears and Dearness Allowance arrears

are yet to be paid. The learned standing counsel for the

Municipality submitted that within a period of four months the

arrears will be disbursed on getting sanction from the Director.

4. In that view of the matter, the first respondent is

directed to sanction the various benefits due to the petitioner

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

wpc:6044 of 2009
2

judgment and depending upon the sanction, the entire amount

will be disbursed by the second respondent within a period of

four months from today.

The writ petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps