Sivaraman.K.M. vs State Of Kerala Represented By on 16 February, 2011

0
52
Kerala High Court
Sivaraman.K.M. vs State Of Kerala Represented By on 16 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1346 of 2011(P)


1. SIVARAMAN.K.M., S/O.K.M.MNIKKAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OG PANCHAYATH,

3. THE DEPUTY DIRECTOR OF PANCHAYATH,

                For Petitioner  :SRI.C.V.MILTON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/02/2011

 O R D E R
                             S.SIRI JAGAN, J.
                      ==================
                       W.P.(C).No.1346 of 2011
                      ==================
               Dated this the 16th day of February, 2011
                             J U D G M E N T

The petitioner retired from service on 31.3.2010 while working

as Secretary Special Grade of Engandiyoor Grama Panchayat in

Thrissur district. The petitioner’s grievance in this writ petition is that

his retirement benefits have not been disbursed to him yet.

The learned Government Pleader, on instructions, submits that

the delay is on account of the fact that the service book of the

petitioner, which has been returned to the authorised officer for

correction of certain mistakes, has not been resubmitted after

correction. Insofar as the same is not a mistake of the petitioner, the

respondents cannot delay further the disbursement of the retirement

benefits due to the petitioner. Accordingly, the respondents are

directed to see that the retirement benefits due to the petitioner are

disbursed to him, as expeditiously as possible, at any rate, within two

months from the date of receipt of a certified copy of this judgment.

The writ petition is disposed of as above.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

2

LEAVE A REPLY

Please enter your comment!
Please enter your name here