High Court Kerala High Court

S.Jayakumar vs The Travancore Devaswam Board on 15 June, 2010

Kerala High Court
S.Jayakumar vs The Travancore Devaswam Board on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15349 of 2010(P)


1. S.JAYAKUMAR, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. THE TRAVANCORE DEVASWAM BOARD,
                       ...       Respondent

2. THE DEVASWAM COMMISSIONER,

3. THE ASSISTANT DEVASWAM COMMISSIONER,

4. ASSISTANT DEVASWAM COMMISSIONER,

                For Petitioner  :SRI.S.JAYAKRISHNAN

                For Respondent  :SRI.P.GOPAL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.15349 OF 2010 (P)
              --------------------------------------------------
             Dated this the 15th day of June, 2010

                           J U D G M E N T

Petitioner is an Acting Administrative Officer, Chenganur

Devaswam in Aranmula Group. According to the petitioner he

submitted a medical reimbursement claim for Rs.1 lakh and

seeking reimbursement of the expenses incurred by him in

connection with his treatment for heart decease. It is stated that

certain defects were pointed out and that were cured and bills were

resubmitted. Complaint is that despite that reimbursement has not

been effected so far.

2. Standing counsel appearing for the respondents on

instruction submits that the petitioner had submitted medical

reimbursement claim for Rs.9452/- which was for treating Arthritis

and not heart decease. It is stated that this claim of the petitioner

was considered by the Devaswom Commissioner and was rejected

by order dated 29.4.2010. It is stated that the order of rejection is

being communicated to the petitioner.

WPC.No.15349 /2010
:2 :

3. Now that the Commissioner has rejected the claim of the

petitioner, the prayer sought in this writ petition is cannot be

considered.

Therefore, directing that the petitioner shall be communicated

the decision taken by the respondents on the medical

reimbursement claim submitted by the petitioner, this writ petition

is disposed of.

(ANTONY DOMINIC)
JUDGE
vi/