IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22021 of 2006(V)
1. R. LALITHAMBIKA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KERALA STATE CO-OPERATIVE EMPLOYEES
3. THE SECRETARY,
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MR. Justice K.THANKAPPAN
Dated :18/08/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 22021 OF 2006
------------------------------------
Dated this the 18th day of August, 2006
JUDGMENT
The limited prayer of the petitioner is for a direction to the second
respondent – Kerala State Co-operative Employees Pension Board to disburse
pension through the bank account opened by the petitioner in the District Co-
operative Bank, Chathannoor branch instead of disbursing through
Anandawalleswaram branch. The petitioner has also filed Ext.P3 representation
to that effect. In the facts and circumstances of the case, there will be a
direction to the second respondent to consider Ext.P3 representation filed by the
petitioner and pass appropriate orders thereon within a reasonable time, at any
rate within 30 days from the date of receipt of a copy of this judgment.
The Writ Petition is disposed of above.
(K.THANKAPPAN, JUDGE)
sp/