High Court Kerala High Court

T. Aboobacker vs The Intelligence Officer on 25 September, 2007

Kerala High Court
T. Aboobacker vs The Intelligence Officer on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27755 of 2007(D)


1. T. ABOOBACKER, S/O. MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE DISTRICT TREASURY OFFICER,

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/09/2007

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
                  W.P.(C) NO. 27755 OF 2007
                 ====================

         Dated this the 25th day of September, 2007

                          J U D G M E N T

Heard both sides.

2. The prayer in this writ petition is to direct the 2nd

respondent to disburse the amount to the petitioner as ordered in

Exhibits P3 and P4. It is evident that the amount has become

refundable pursuant to the Appellate and Revisional orders and

Ext.P5 pay order also has been issued by the 1st respondent. If

that be so, there is no reason for the 2nd respondent to delay the

release of the amount in terms of the pay order.

3. The writ petition is therefore disposed of directing the

2nd respondent to release the amount due to the petitioner in

terms of Ext.P5 pay order, immediately on receipt of a copy of

this judgment.

Petitioner shall produce a copy of this judgment before the

2nd respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp