High Court Kerala High Court

V.Sekharan Nair vs The Director Of Municipal … on 18 January, 2008

Kerala High Court
V.Sekharan Nair vs The Director Of Municipal … on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16626 of 2002(D)


1. V.SEKHARAN NAIR S/O.LATE SRI K.K.UNNI]
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF MUNICIPAL ADMINISTRATION
                       ...       Respondent

2. THE STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/01/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                   O.P. No. 16626 OF 2002
              ---------------------------------------
          Dated this the 18th day of January, 2008.


                         J U D G M E N T

In the matter of disbursement of the balance amount of

Provident Fund, there is already an interim order in

C.M.P.No.28266/2002. In case the petitioner has still any

grievance left, he may approach the first respondent, in which

case, the matter will be duly considered by the first respondent

with notice to the petitioner and appropriate action in accordance

with law in the matter of disbursement of balance amount with

statutory interest will taken within a period of another three

months.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 16626 OF 2002

J U D G M E N T

18.01.2008