IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38003 of 2010(A)
1. FRANCIS REBELLOW, S/O.XAVIER REBELLOW,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.K.P.JUSTINE (KARIPAT)
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.38003 of 2010
----------------------------------------
Dated 4th January, 2011
JUDGMENT
The petitioner who is a retiree from the service of the Kerala
State Road Transport Corporation filed this writ petition on being
aggrieved by the delay in the matter of disbursement of pensionary
benefits. When this matter is taken up for consideration today, the
learned standing counsel for the respondents submitted that the
petitioner had already discharged the entire liability in terms of Ext.P4
and therefore, the amount due to the petitioner consequent to his
retirement could be disbursed to him within a period of one month. This
is recorded. Accordingly, this writ petition is disposed of with a direction
to the respondents to sanction and disburse the pensionary benefits due
to the petitioner expeditiously, at any rate, within a period of one month
from the date of receipt of a copy of this judgment.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge