High Court Kerala High Court

K.Surendran Nair vs Kerala State Road Transport on 7 January, 2010

Kerala High Court
K.Surendran Nair vs Kerala State Road Transport on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37312 of 2009(H)


1. K.SURENDRAN NAIR, (DRIVER, KSRTC,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/01/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
               W.P.(C) NO. 37312 OF 2009 (H)
               =====================

           Dated this the 7th day of January, 2010

                          J U D G M E N T

Petitioner retired from service of the respondent as a Driver

on 30/1/2007. His terminal benefits including DCRG and

commuted value of pension have not been disbursed. His

daughter’s marriage is scheduled to be held on 7th February, 2010

and on that reason, he seeks an immediate payment of the dues.

The bonafides of the reason pointed out by the petitioner is not

disputed by the respondents.

Having regard to the above, the writ petition is disposed of

directing the respondent to disburse the aforesaid benefits as

expeditiously as possible, at any rate within 2 weeks of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp