High Court Kerala High Court

D.Sugathan vs Kerala State Road Transport … on 26 May, 2009

Kerala High Court
D.Sugathan vs Kerala State Road Transport … on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13504 of 2009(G)


1. D.SUGATHAN,(VEHICLE SUPERVISOR,KSRTC,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/05/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.13504 of 2009-G

= = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 26th day of May, 2009.

                   JUDGMENT

Petitioner retired from the service of the

respondent on 31.5.2008. The marriage of his

daughter is fixed to be solemnized on 10.12.2009.

Petitioner has produced copy of marriage

invitation letter. He is, thus, in immediate need

of funds. The petitioner has shown sufficient

cause for an out of turn payment of DCRG and CVP

due to him from the respondent in terms of the

directions of this Court, however to be confined

within the 10% amount in terms of the directions

of the Apex Court.

For the aforesaid reasons, this writ petition is

allowed directing that the death-cum-retirement

gratuity and commutation value of pension due to

WP(C)13504/09 -: 2 :-

the petitioner from the respondent shall be

released within three months from today.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/270509