High Court Kerala High Court

V. Gopalakrishnan Nair vs The Alappuzha District Printing on 20 February, 2008

Kerala High Court
V. Gopalakrishnan Nair vs The Alappuzha District Printing on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27500 of 2007(W)


1. V. GOPALAKRISHNAN NAIR, AGED 67 YEARS,
                      ...  Petitioner

                        Vs



1. THE ALAPPUZHA DISTRICT PRINTING
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.R.RENJITH

                For Respondent  :SRI.JOHN BRITTO

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :20/02/2008

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
                       -------------------------------
                    W.P(C) No. 27500 OF 2007
                     -----------------------------------
             Dated this the 18th day of February, 2008

                              JUDGMENT

Pleadings perused. There is no way for the 1st respondent

to further drag on the release of the retiral benefits. A portion has

already been paid during the pendency of the writ petition.

Having regard to the contentions of the counter affidavit of

the 1st respondent and age of the petitioner, it is directed that the

remaining portion of the retiral benefits shall also be released

within a period of three weeks of production of a copy of this

judgment. The application of the petitioner for pension shall be

taken by the Pension Board and appropriate decision taken at the

earliest.

The Writ Petition is disposed of as above.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

ttb

RC No. 8 OF 1999
2

RC No. 8 OF 1999
3