High Court Kerala High Court

Sathish Babu C. vs Kannur University Rep.By Its … on 9 February, 2011

Kerala High Court
Sathish Babu C. vs Kannur University Rep.By Its … on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35261 of 2010(G)


1. SATHISH BABU C.,RETIRED ASST.REGISTRAR
                      ...  Petitioner

                        Vs



1. KANNUR UNIVERSITY REP.BY ITS REGISTRAR,
                       ...       Respondent

2. STATE OF KERALA, REP.BY ITS SECRETARY,

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/02/2011

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
          ---------------------------------------------------------
                   W.P.(C) NO. 35261 OF 2010
          --------------------------------------------------------
           Dated this the 9th day of February, 2011.

                               JUDGMENT

The petitioner retired from service as Assistant Registrar of

the Kannur University. The petitioner’s complaint is about the

undue delay in disbursing the retirement benefits including

monthly pension and gratuity. Subsequent to the filing of the writ

petition the University has passed an order as per

No.Ad.A2/859/2008, whereby sanction has been granted by the

Vice Chancellor for the payment of pensionary benefits as

detailed in the order. An amount of Rs.60,222/- has been

withheld from the DCRG being the amount estimated as excess

drawal of pay and allowances on account of step up of pay

granted which is objected by Local Fund Audit.

2. Heard the learned Standing Counsel of the University. It

is submitted by the learned Standing Counsel of the University

that the details of the objections raised by audit has been

informed by letter dated 27.5.2010 to the petitioner and he has

already filed a representation dated 20.10.2010.

3. Learned counsel for the petitioner submitted that the

audit objection cannot be sustained and there is no reason for

withholding the amount.

W.P.(C) NO. 35261 OF 2010 2

4. Since the matter is yet to be finalised, the objection

raised by the petitioner in her representation will be processed

and all particulars will be given to the petitioner and a personal

hearing will also be afforded by the competent authority. In the

meanwhile monthly pension as sanctioned along with arrears,

other admissible benefits and the amount of DCRG namely

Rs.2,69,778/- (DCRG admissible is Rs.3,30,000/-) which is the

undisputed portion will be released to the petitioner

expeditiously and without any delay.

Writ Petition is accordingly disposed of. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE

mns