High Court Kerala High Court

T.M.Thomas vs State Of Kerala on 18 August, 2009

Kerala High Court
T.M.Thomas vs State Of Kerala on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19127 of 2006(B)


1. T.M.THOMAS, AGED 71 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. KERALA STATE CO-OPERATIVE EMPLOYEES

4. THE JOINT REGISTRAR OF CO-OPERATIVE

5. THE THIRUVALLA EAST CO-OPERATIVE BANK

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :.SC KSCEPB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/08/2009

 O R D E R
                     ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.19127 OF 2006
               ------------------------
            Dated this the 18th day of August, 2009.

                          JUDGMENT

In so far as this writ petition is concerned, facts are

identical to WP(c).No.19270/06 and therefore this case will

also be covered by the directions in the judgment in WP(c).

No.19127/06. The admissible benefits, after adjusting the

payments already made, shall be disbursed at any rate within

8 weeks of furnishing the required details.

Writ petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/