High Court Kerala High Court

P.V.Govindan Namboodiri vs The North Malabar Gramin Bank on 20 September, 2010

Kerala High Court
P.V.Govindan Namboodiri vs The North Malabar Gramin Bank on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25655 of 2010(F)


1. P.V.GOVINDAN NAMBOODIRI, S/O.KESAVAN
                      ...  Petitioner

                        Vs



1. THE NORTH MALABAR GRAMIN BANK,
                       ...       Respondent

2. THE GENERAL MANAGER, NORTH MALABAR

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.DEVAN RAMACHANDRAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/09/2010

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 25655 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 20th day of September, 2010.

                             J U D G M E N T

The petitioner retired from the service of the 1st respondent-

Bank on 31.5.2010. Immediately prior to the date of retirement, a

charge memo was issued, to which the petitioner filed Ext. P2 reply.

But, no proceedings were taken thereafter and the petitioner retired

also. The petitioner’s grievance in this writ petition is that retirement

benefits due to the petitioner have not been disbursed.

2. Learned counsel for the Bank submits that it is only because

of the initiation of the disciplinary proceedings prior to his retirement

that there was some delay in disbursing the retirement benefits. He

submits that the welfare fund amount and pension due to the

petitioner can be disbursed within one month and the balance within

three months.

3. Having heard both sides, I dispose of this writ petition with

the following directions:

The welfare fund amount and pension due to the petitioner shall

be disbursed within one month from today. The provident fund,

gratuity and other benefits, if any, shall be disbursed within three

months from today.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.