IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 350 of 2008(N)
1. VILAPPIL SERVICE CO-OPERATIVE BANK LTD.
... Petitioner
Vs
1. THE ASSISTANT ENGINEER,
... Respondent
2. N.KRISHNANKUTTY NAIR,
3. V.PARASURAMAN,
For Petitioner :SRI.BABU S. NAIR
For Respondent :SRI.C.UNNIKRISHNAN, SC, KWA
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/01/2008
O R D E R
THOTTATHIL.B.RADHAKRISHNAN, J.
---------------------------------
W.P(c)No.350 OF 2008
------------------------------------
Dated this the 22nd day of January, 2008
JUDGMENT
Exts.P1 and P2 are the salary certificates of respondents 2
and 3 in which the first respondent, the disbursing officer agreed
to deduct in terms of Section 37 of Kerala Co-operative Societies
Act. However, the agreement between the parties as discernible
from Exts.P1 and P2 is only for deduction from salary and not
from any other amounts. Going by the averments in the writ
petition, respondents 2 and 3 have retired from service. Under
such circumstances, there cannot be any recovery invoking
section 37 of the Act. Writ Petition fails and the same is
dismissed.
THOTTATHIL.B.RADHAKRISHNAN
JUDGE
sv.