High Court Kerala High Court

P. Sasidharan Pillai vs The Kerala State Road Transport on 21 May, 2008

Kerala High Court
P. Sasidharan Pillai vs The Kerala State Road Transport on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11365 of 2008(C)


1. P. SASIDHARAN PILLAI, PADMANABHA PILLAI
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS

3. THE ASSISTANT PERSONAL OFFICER(PENSION)

4. THE ASSISTANT TRANSPORT OFFICER

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :21/05/2008

 O R D E R
                                    K.M.JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No.11365 of 2008
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 21st day of May, 2008

                                       JUDGMENT

Petitioner retired as Inspector from the respondent Corporation

on 31.3.2007. He seeks payment of pensionary benefits citing the marriage

of his daughter to be solemnized on 25.5.2008.

2. Heard learned Standing Counsel also. In the facts I feel

that the petitioner is entitled to partial payment.

Accordingly, the writ petition is disposed of directing the first

respondent to pay the amount due to the petitioner as DCRG in accordance

with law as early as possible, at any rate within a period of three months

from the date of receipt of a copy of this judgment. The other amounts will

be paid in accordance with seniority.

(K.M. JOSEPH, JUDGE)

sb