IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1229 of 2007(T)
1. STATE OF KERALA, EP. BY SECRETARY
... Petitioner
2. THE INSPECTOR GENERAL OF REGISTRATION'
3. THE SUB REGISTRAR, KODALY,
Vs
1. M.BALAKRISHNAN, HEAD CLERK (RETIRED)
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.JAJU BABU
The Hon'ble MR. Justice V.GIRI
Dated :14/01/2008
O R D E R
V.GIRI, J
-------------------
R.P.1229/2007
--------------------
Dated this the 14th day of January, 2008
JUDGMENT
The operative direction in the judgment dated
7.9.2007 to the respondents is only to disburse the
amount found due and admissible by way of DCRG and
arrears of salary. Exts.P4 and P6 orders referred to
therein shows the petitioner as Sub Registrar. R.P is
filed only on two aspects. Firstly liability as regards the
petitioner is concerned is yet to be finalized. Secondly
though the petitioner had been retired as Head Clerk,
this aspect was not noticed in Exts.P4 and P6.
2. In so far as the first aspect is concerned, direction
was only to disburse the amount which is found due and
admissible provided there is no liability fixed on the
petitioner. This means that if liability is fixed, disbursal
can only be of the amount due and admissible as DCRG
less the amount fixed as liability. No further clarification
is necessary in this regard.
R.P.1229/2007
2
In so far as the contention that Ext.P4 and P6 did
not reflect the petitioner’s status as Head Clerk, is
concerned, I am of the view, that this could only be
treated as an error that would be amenable to
correction by the appropriate authority. Subject to
these observations, Review Petition is disposed of.
V.GIRI,
Judge
mrcs