High Court Kerala High Court

Vincent M.Arakkal vs The Chief Conservator Of … on 20 September, 2007

Kerala High Court
Vincent M.Arakkal vs The Chief Conservator Of … on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26358 of 2007(K)


1. VINCENT M.ARAKKAL, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE CHIEF CONSERVATOR OF FORESTS(ADMN.),
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A & E),

3. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.P.P.JNANASEKHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :20/09/2007

 O R D E R
                                V.GIRI, J.
             -------------------------
                   W.P.(C).No.26358 of 2007 K
             -------------------------
            Dated this the 20th day of September, 2007.


                             JUDGMENT

The petitioner is aggrieved by the non-disbursal of the

Death-cum-Retirement Gratuity, in spite of the fact that he retired

as a Range Officer on 31.5.2006.

2. Learned Government Pleader, on instructions,

submits that disciplinary proceedings are pending against the

petitioner and the same have not been finalized.

3. Pendency of the disciplinary proceedings by itself

cannot be a reason for non-disbursal of the Death-cum-Retirement

Gratuity. But the time frame, which is mentioned in Note 3 to Rule

3 Part III of the Kerala Service Rules, is three years from the date

of retirement, insofar as adjustment of any liability from the Death-

cum-Retirement Gratuity is concerned.

After hearing both sides, the writ petition is disposed

of directing the first respondent to take appropriate action to see

that the liability of the petitioner, if any, in relation to the period of

service, is finalised within a period of three months from the date of

receipt of a copy of this judgment. Subject to the quantification of

the liability, if any, in the manner indicated above, the Death-cum-

W.P.(C).No.26358 of 2007

:: 2 ::

Retirement Gratuity will be disbursed to the petitioner, within a

period of one month, after such orders are passed by the first

respondent.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. To Judge