High Court Kerala High Court

P.K.Chandran vs Thrissur Municipality on 31 January, 2007

Kerala High Court
P.K.Chandran vs Thrissur Municipality on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2170 of 2007(G)


1. P.K.CHANDRAN, PALLIMAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THRISSUR MUNICIPALITY,
                       ...       Respondent

2. DIRECTOR, URBAN AFFAIRS DEPARTMENT,

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  :SRI.K.P.VIJAYAN

The Hon'ble MR. Justice K.K.DENESAN

 Dated :31/01/2007

 O R D E R
                            K.K. DENESAN, J.



                   = = = = = = = = = = = = = = =

                     W.P.(C) No.2170 OF 2007 G

                   = = = = = = = = = = = = = = =



                 Dated this the 31st January, 2007



                                 J U D G M E N T

Heard Advocate K.P. Rajeevan, counsel for the

petitioner and Advocate K.P. Vijayan, for the

respondent-Corporation.

2. The petitioner is the brother of late Smt. P.K.

Devayani, a former employee of the 1st respondent-

Corporation. Smt. Devayani died on 10-8-2003.

According to the petitioner, she is one of the legal

heirs of deceased Devayani and is entitled to get

appropriate share in the amounts due to the deceased

employee towards terminal benefits. Ext. P2

representation filed by the petitioner on 17-11-2006 is

pending with the 1st respondent. Counsel for the 1st

respondent submits that appropriate decision will be

taken on Ext. P2 without delay.

2. In the circumstances, the writ petition is

disposed of directing the 1st respondent to consider

Ext. P2 in the light of the legal heirship certificate

produced as Ext. P1, and in accordance with law, as

expeditiously as possible, in any event, within six

WPC No.2170 /2007 -2-

weeks from the date of receipt of a copy of the

judgment.

The petitioner shall produce a copy of the

judgment along with a copy of the writ petition before

the 1st respondent for necessary action.

K.K. DENESAN

JUDGE

jan/