High Court Kerala High Court

T.K.Valsala vs Devaswom Commissioner on 4 April, 2007

Kerala High Court
T.K.Valsala vs Devaswom Commissioner on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10848 of 2007(N)


1. T.K.VALSALA, W/O.LATE CHANDRAN,
                      ...  Petitioner

                        Vs



1. DEVASWOM COMMISSIONER, OFFICE OF THE
                       ...       Respondent

2. ASSISTANT DEVASWOM COMMISSIONER,

3. K.M.UNNIKRISHNAN, MANAGER/SUB GROUP

4. THE SECRETARY, TRAVANCORE DEVASWOM

5. THE SPECIAL COMMISSIONER,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.D.SREEKUMAR, SC, TDB

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/04/2007

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J.

                     -------------------------------------------

                       W.P(C).No.10848 OF 2007

                     -------------------------------------------

                  Dated this the 4th day of April, 2007




                                 JUDGMENT

Learned counsel for Devaswom Board submits that

retirement benefits due to the petitioner will be released within

a period of two months. This submission on behalf of the

respondents is recorded as an undertaking and the writ petition

is disposed of directing that such undertaking shall be complied

with promptly.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.