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