IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27954 of 2009(L)
1. R.RAJAN, AGED 53 YEARS, S/O.RAGHAVAN,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION KOLLAM.
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. M.N.SUMANGALA, HEADMISTRESS,
For Petitioner :SRI.N.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.27954/2009-L
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 6th day of October, 2009
J U D G M E N T
The petitioner herein retired from service voluntarily as a Peon. He
applied for V.R.S on 17/03/2008 and the same was granted by order dated
17/06/2008. It is the case of the petitioner that the Headmistress of the
school delayed the forwarding of the pension papers for one year
irrespective of repeated demands made by the petitioner, which resulted in
gross delay in disbursement of the pensionary benefits to the petitioner.
2. The petitioner has explained in paragraph (3) of the writ
petition the circumstances under which the petitioner had to avail V.R.S.
His wife is a handicapped lady who is undergoing treatment. His aged
mother is also being looked after by him and she had undergone two
surgeries recently.
3. The petitioner claims payment of interest for the delayed
payment of the retiral benefits. Ext.P10 is a detailed representation
preferred by the petitioner before the Director of Public Instructions. The
petitioner prays that Ext.P10 may be directed to be considered by the first
respondent within a specific time frame.
W.P.(C). No.27954/2009
-:2:-
4. There will be a direction to the first respondent to consider the
grievance raised by the petitioner in Ext.P10 after calling for appropriate
reports in the matter from the officers concerned. Appropriate orders shall
be passed within a period of three months from the date of receipt of a copy
of this judgment, after hearing the petitioner.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms