IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35704 of 2005(A)
1. P.R.SADANANDAN, S/O.V.M.KUNHIRAMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DEPUTY DIRECTOR OF PANCHAYATS,
3. ACCOUNTS OFFICER, OFFICE OF THE
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/08/2007
O R D E R
ANTONY DOMINIC,J.
-------------------------
W.P ( C) No.35704 of 2005
--------------------------
Dated this the 8th day of August, 2007
J U D G M E N T
Petitioner has retired from the service of the Panchayat
Department on 31.5.2002. The prayer in this writ petition is to direct
the respondents to disburse the Death-cum-Retirement Gratuity and
arrears of pay arising out of pay revision. Pursuant to the interim
order passed on 21.2.2005, Counsel for the petitioner submits that the
arrears of DCRG have already been released. Now what remains is
the petitioner’s claim for arrears arising out of pay revision and
interest claimed thereon. I notice that highlighting his grievances,
petitioner has filed Ext.P4 representation before respondents 1 and 2
and the counsel submits that the representations are still pending.
After hearing both sides, I dispose of this writ petition directing the 1st
respondent to consider and pass orders on Exhibit-P4, as
expeditiously as possible, at any rate, within six weeks from the date
of receipt of a copy of this judgment. I clarify that what survives to
be considered in Ext. P4 is only the claim regarding pay revision
arrears and claim for interest. Before final orders are passed,
petitioner shall be given notice and an opportunity to be heard, if he
so desires.
(ANTONY DOMINIC,JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007