IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33667 of 2004(G)
1. O.T.FRANCIS,
... Petitioner
Vs
1. THURUTHIPPURAM SERVICE CO-OPERATIVE
... Respondent
2. JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.PAULSON C.VARGHESE
For Respondent :SRI.P.N.MOHANAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.33667 OF 2004
---------------------------------------
Dated this the 24th day of September, 2008.
J U D G M E N T
Petitioner approached this Court aggrieved by Exhibit P6
whereby his claim for subsistence allowance was rejected. Under
Note 3 to Rule 55 Part I Kerala Service Rules, subsistence
allowance can be paid only if the incumbent is not engaged in any
other employment, business, profession or vocation.
2. During the pendency of the writ petition, petitioner
expired and his legal heirs have been impleaded as additional
petitioners. In the event of the additional petitioners producing
the required certificate before the first respondent in terms of the
requirement noted above, appropriate action will be taken by the
first respondent for disbursing the eligible subsistence allowance.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 33667 OF 2004
J U D G M E N T
24.09.2008