IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21958 of 2010(T)
1. REGHUVARAN, AGED 56 YEARS,
... Petitioner
Vs
1. BLOCK DEVELOPMENT OFFICER,
... Respondent
2. THE DISTRICT COLLECTOR, ALAPPUZHA-1.
3. ASSISTANT DEVELOPMENT COMMISSIONER
4. THE COMMISSIONER, RURAL DEVELOPMENT
For Petitioner :SRI.S.SANAL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/07/2010
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 21958 OF 2010
--------------------------
Dated this the 14th day of July, 2010
J U D G M E N T
The petitioner voluntarily retired from service as Head Clerk on
30.9.2008.
2. The grievance of the petitioner is that his DCRG and other
terminal benefits have not been disbursed. According to the petitioner, he
has been intimated that there was a liability of Rs.74,334/- and that was the
reason for non issuance of the NLC leading to non-payment of his DCRG
and other terminal benefits. It is stated that by Ext.P1, the petitioner has
informed the first respondent that he is willing to discharge the liability and
that even thereafter there was no progress in the matter.
3. If as stated by the petitioner he is willing to discharge the entire
liability that has been fixed, which offer has been made by the petitioner in
Ext.P1, necessarily the first respondent should consider the matter and pass
orders regarding the issue of liability/non liability certificate to the petitioner.
Therefore, I dispose of this writ petition with a direction to the first
respondent to consider the claim of the petitioner for disbursement of DCRG
and other terminal benefits in the light of Ext.P1 order and pass orders
thereon. This shall be done as expeditiously as possible, at any rate, within a
period of four weeks from the date of production of a copy of this judgment
along with a copy of the writ petition.
ANTONY DOMINIC,JUDGE
vps
WPC No.
2
WPC No.
3