High Court Kerala High Court

V.K.Sukumar vs The Kerala State Road Transport on 26 November, 2009

Kerala High Court
V.K.Sukumar vs The Kerala State Road Transport on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33072 of 2009(D)


1. V.K.SUKUMAR,INSPECTOR (RETD),
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS

3. THE ASSISTANT ACCOUNTS OFFICER(PENSION),

4. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/11/2009

 O R D E R
           THOTTATHIL B RADHAKRISHNAN , J.

         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                W.P. (C) No. 33072 OF 2009
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 26th day of November, 2009

                          J U D G M E N T

The petitioner retired from the service of KSRTC on

31.03.2008. He seeks out of turn disbursal of retiral benefits,

on the ground that his daughter is to get married on

16.01.2010. The petitioner has demonstrated sufficient cause

for out of turn payment. Accordingly, this writ petition is

allowed directing that DCRG and CVP due to the petitioner will

be released on production of a copy of this judgment.

Sd/-

( THOTTATHIL B RADHAKRISHNAN, JUDGE)

//True copy//

P.A. to Judge

jma