IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20663 of 2009(C)
1. P.S.V. MENON, AGED 68 YEARS,
... Petitioner
Vs
1. MALABAR CEMENTS LIMITED,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/07/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=--=-=-=-=-=
W.P.(C) No.20663 of 2009-C
=-=-=-=-=-=-=-=--=-=-=-=-=
Dated this the 23rd day of July, 2009
JUDGMENT
Heard Sri.U.Balagangadharan, the learned counsel appearing for the
petitioner and Smt.Latha Krishnan, learned standing counsel appearing
for the Malabar Cements Limited.
The petitioner is a former employee of the Malabar Cements
Limited. He retired from service on attaining the age of superannuation
in the year 1999. In this writ petition he contends that while in service he
was illegally suspended, later re-instated in service and back wages paid
only after a period of five years. He submits that he is therefore entitled
to interest on the back wages paid to him. In my opinion the claim made
by the petitioner is highly belated. The pleadings disclose that the
petitioner was suspended during the period from 28.10.1997 to
13.8.1998. Nearly ten years have passed thereafter. If at all the
petitioner had any claim he ought to have raised the claim and moved
this Court or the competent Civil Court while in service. In any case he
ought to have raised his claim immediately after retirement. The claim
made by the petitioner is highly belated.
The writ petition fails and is accordingly dismissed.
Sd/-
P.N.RAVINDRAN, JUDGE
//True Copy//