IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 944 of 2009(K)
1. P.C.THOMAS, AGED 44 YEARS, S/O.MATHAI
... Petitioner
Vs
1. THE SECRETARY, PULIKEEZH BLOCK
... Respondent
2. THE PULIKEEZH BLOCK PANCHAYATH,
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.JOSEPH GEORGE
For Respondent :SRI.T.P.PRADEEP
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/06/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.944 OF 2009
-------------------------------------------
Dated this the 23rd day of June, 2009
JUDGMENT
The petitioner was the convener of a beneficiary committee
for a programme under SGRY scheme during 2003-04. The work
was duly completed in terms of the agreement. It was measured
and check measured to the satisfaction of the competent officers.
An amount of Rs.76,489/-, being the cash component, was paid to
the petitioner on 20.4.2006 while an amount of Rs.43,213/-
which represents the labour component was not released. That
amount essentially represents the food grains which ought to
have been disbursed. But the Block Panchayat was unable to
issue that quantity of food grains as the DRDA (District Rural
Development Authority) stopped allotment of food grains. This
means that from some time in 2006, the petitioner was entitled
to be paid the amount of Rs.43,213/-. With the passage of years,
it is appropriate that he is paid a lump sum of Rs.44,000/-.
WPC.944/09
Page numbers
In the result, this writ petition is ordered directing that the
petitioner be paid an amount of Rs.44,000/- in full an final
settlement of the entire transaction and such payment shall be
made by respondents 1 and 2 in accordance with law within a
period of one month from the date of receipt of a copy of this
judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.24/6.