IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26570 of 2007(K)
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. V. JAYACHANDRAN NAIR, S/O.VASU PILLAI,
... Respondent
For Petitioner :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
For Respondent :SRI.B.JAYASURYA
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/10/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.26570 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of October, 2007
JUDGMENT
Petitioner challenges Ext.P2 order passed by the Lok Ayukta.
Respondent had approached the Lok Ayukta citing the marriage
of the his daughter. By Ext.P2 Lok Ayukta directed disbursement
of DCRG, CVP and arrears of pay revision to the respondent. The
matter is covered by a judgment of this court in
W.P.(C)No.19040/07. Respondent retired from service on
31/05/2005.
2. I heard learned counsel for the parties. Having regard
to all facts, the writ petition is disposed of as follows:
There will be a declaration in terms of prayer No.2. Ext.P2
will stand quashed. However, I direct the petitioner to pay the
amount due to the respondent as DCRG or Commuted Value of
Pension whichever is higher within a period of one month from the
date of receipt of a copy of this judgment. There will be a further
direction to the petitioner to disburse the entire Provident Fund
amount due to the respondent with statutory interest from the
WPC No.26570/07 2
due date till the date of payment and the amount due by way of
Staff Welfare Fund within a period of one month from the date of
receipt of a copy of this judgment, if the same has not been paid.
As regards the payment of pay revision arrears, it is open to the
respondent to approach the appropriate forum to work out his
remedies in respect of the same.
(K.M.JOSEPH, JUDGE)
sv.
WPC No.26570/07 3