IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28639 of 2003(H)
1. P.S.CHANDRIKA, W/O.PURUSHOTHAMAN,
... Petitioner
Vs
1. THE HEADMASTER, GOVT.HIGH SCHOOL
... Respondent
2. DEPUTY DIRECTOR (EDUCATION),
3. SUB TREASURY OFFICER, SASTHAMKOTTA,
4. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.M.V.THAMBAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.28639 of 2003
----------------------------------------------
Dated 18th December, 2006.
J U D G M E N T
Petitioner approached this Court aggrieved by the
delay in settling the pensionary benefits and other service
benefits, though she availed voluntary retirement on 30.9.2002.
There is no counter affidavit. One of the reasons a Government
employee goes on voluntary retirement is to have the retirement
benefits earlier. An employee is permitted to go on voluntary
retirement only after verification of the records. Therefore, in
case any amounts due to the petitioner in respect of her service
are yet to be disbursed, the same shall be disbursed within three
months from the date of production of a copy of the judgment
along with 8% interest with effect from 1.1.2003.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 18th December, 2006.