IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26523 of 2008(G)
1. K.RAJAN, S/O.KUNJUKRISHNAN,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE ASSISTANT PERSONAL OFFICER (PENSION)
3. THE DEPUTY CHIEF ACCOUNT OFFICER (IA)
For Petitioner :SRI.D.SAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :02/09/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.26523 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of September, 2008
JUDGMENT
Petitioner retired as Inspector on 31.3.2006. He seeks out of
turn payment of pensionary benefits. Marriage of the daughter of the
petitioner is the reason stated. The marriage is proposed to be held in
December, 2008. Exts.P2 and P3 are produced in support thereon.
2. I heard learned counsel for the respondents also.
3. I feel that the petitioner is entitled to partial relief.
The writ petition is disposed of as follows:
There will be a direction to the first respondent to conduct an
inquiry and conclude the same within two weeks from the date of receipt of
a copy of this judgment. If the claim is found to be genuine, there will be a
further direction to disburse the amount as DCRG to the petitioner in
accordance with law within a period of three months from the date of
conclusion of the inquiry. The amount need be paid only after satisfying all
liabilities payable from DCRG. If the amount cannot be paid from DCRG
on account of the liabilities, the amount will be paid from the Commuted
WPC.26523/2008. 2
Value of Pension also. Payments to be made from the Commuted Value of
Pension will not exceed the total amount payable as DCRG.
(K.M. JOSEPH, JUDGE)
sb