IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15946 of 2009(K)
1. K.KUMARESAN, AGED 57 YEARS,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.R.GOPALAKRISHNAN (SREEVALSAM)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/06/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 15946 OF 2009
............................................
DATED THIS THE 25th DAY OF JUNE, 2009
JUDGMENT
The petitioner retired from the service of the first
respondent, KSRTC on 31.5.2007, after serving it as a Coach
Builder. On the ground that his daughter’s marriage is fixed to
be solemnized on 22.8.2009, the petitioner filed this writ petition
seeking a direction for out of turn release of CVP and DCRG. I am
satisfied that the petitioner has shown sufficient cause for being
treated as eligible for out of turn payment of DCRG and CVP as a
special case in terms of the directions of the Division Bench of
this court and Apex Court, from out of the 10% of the collections
earmarked in the Treasury for release of such amounts. Let the
amount due to the petitioner in terms of this judgment be
released within a period of 45 days from today.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/25/6