IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5652 of 2008(W)
1. R.SALIMKUMAR, S/O.RAGHAVAN,
... Petitioner
Vs
1. SECRETARY TO GOVERNMENT, GENERAL
... Respondent
2. REGISTRAR, MAHATMA GANDHI UNIVERSITY,
For Petitioner :SRI.K.RAVIKUMAR
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/10/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 5652 OF 2008 (W)
====================
Dated this the 14th day of October, 2008
J U D G M E N T
Petitioner has retired from the service on 31/5/2007 while he was
working as Deputy Director of Higher Secondary Education.
2. In this writ petition, he mainly complains that his DCRG and
Earned Leave Surrender benefit have not been released so far. The reason
for not releasing the aforesaid retirement benefits is the pendency of a
disciplinary action initiated by Exts. P1 and P2 and parties are in
agreement that the enquiry has not been completed so far.
3. Therefore, at this stage, what is appropriate is to direct
completion of the enquiry initiated against the petitioner by Exts. P1 and
P2 on an expeditious basis.
4. Therefore, I direct that the 1st respondent shall ensure that the
enquiry initiated against the petitioner following Exts. P1 and P2 shall be
continued and completed, at any rate within 6 months of receipt of a copy
of this judgment. Thereafter, depending upon the outcome of the
proceedings, claim of the petitioner for the aforesaid benefits shall be
WPC 5652/08
:2 :
considered and orders passed without delay.
Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp