IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22701 of 2009(G)
1. VALSALAKUMAR, D/O. K.R.GOPALAKRISHNAN
... Petitioner
Vs
1. THE DIRECTOR OF MUNICIPAL
... Respondent
2. THE ALAPPUZHA MUNICIPALITY, REP. BY ITS
For Petitioner :SMT.C.K.SHERIN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/10/2009
O R D E R
V. GIRI, J.
``````````````````````````````````````````````````
W.P.(C) No. 22701 of 2009 G
``````````````````````````````````````````````````
Dated this the 6th day of October, 2009
J U D G M E N T
Petitioner retired from the 2nd respondent Municipality
as Personal Assistant to the Secretary on 30-11-2008. His
retirement benefits have been sanctioned under Ext.P1. But, the
same has not been disbursed to her and hence the writ petition.
2. By order dated 11-08-2009, this Court directed 50% of
the Commuted Value of Pension to be paid to the petitioner and
such payment has been made. There is no dispute regarding the
eligibility of the petitioner to receive the amount sanctioned under
Ext.P1.
3. Learned counsel for the 2nd respondent Municipality
submits that the Municipality is facing a serious financial
stringency and hence the delay in making the payment.
4. Having regard to the facts and circumstances, the writ
petition is disposed of with the following directions:-
The 2nd respondent Municipality shall pay the petitioner
50% of the balance amount due by way of retirement benefits on
WPC.22701/09
: 2 :
or before 07-12-2009. The entire balance amount due shall be
paid within two months thereafter. The petitioner’s claim for
interest on belated payment is left open to be agitated in other
appropriate proceedings, if so advised.
(V.GIRI, JUDGE)
aks