High Court Kerala High Court

K.Ravi vs Kerala State Road Transport … on 22 September, 2010

Kerala High Court
K.Ravi vs Kerala State Road Transport … on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27194 of 2010(Y)


1. K.RAVI, (CHARGE MAN, KSRTC, TVM CENTRAL
                      ...  Petitioner

                        Vs



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

2. KERALA STATE TRANSPORT WORKERS

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  :SRI.N.UNNIKRISHNAN,SC KSTW CO.OP SOCIET

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/09/2010

 O R D E R
                       P.N.RAVINDRAN, J.
              -----------------------------------------
                   W.P(C).No.27194 of 2010
              -----------------------------------------
         Dated this the 22nd day of September, 2010

                            JUDGMENT

The petitioner is a former employee of the Kerala State

Road Transport Corporation. He retired from service on 30-11-

2008 on attaining the age of superannuation. Though pension was

sanctioned and disbursed to him, commuted value of pension,

DCRG and terminal leave surrender benefits have not so far been

disbursed in view of the rule of priority. The petitioner submits

that he had borrowed money from the second respondent society

and from the Peroorkada Service Co-operative Bank Ltd. No.1412,

Trivandrum while he was in service and that in view of the non-

payment of DCRG, commuted value of pension and terminal leave

surrender benefits the loan repayment instalments have fallen in

arrears and that the said societies have taken steps to recover the

amounts due from him. In such circumstances he seeks the

intervention of this Court for expeditious out of turn payment of

DCRG, commuted value of pension and terminal leave surrender

benefits.

2. Sri.N.Unnikrishnan, learned counsel appearing for the

second respondent submits that as on 5.9.2010, the sum of

W.P(C).No.27194 of 2010
-:2:-

Rs.1,66,215/- was due from the petitioner. He submits that the

Kerala State Road Transport Corporation may be directed to pay over

the sum of Rs.1,66,215/- to the second respondent society and to pay

the balance amount alone to the petitioner. Sri. V.V.Nandagopal

Nambiar, learned standing counsel appearing for the Kerala State Road

Transport Corporation submits that the Peroorkada Service Co-

operative Bank Ltd., No.1412, Trivandrum is not on the party array

and that the Corporation will sanction and disburse the balance

terminal benefits payable to the petitioner after paying off the dues to

the second respondent and also the monies, if any, payable to the

Peroorkada Service Co-operative Bank Ltd. within two months from

today.

In the result the writ petition is disposed of with the following

directions:

(a) The first respondent shall disburse the sum of Rs.1,66,215/-

to the second respondent within one week from the date on which the

second respondent produces a certified copy of this judgment. The

said payment shall be given credit to and adjusted towards the

amounts payable to the petitioner by way of DCRG, commuted value

of pension and terminal leave surrender benefits. The second

respondent shall on receipt of the said sum of Rs.1,66,215/- record full

W.P(C).No.27194 of 2010
-:3:-

satisfaction of the loan transaction and issue the necessary certificates

to the petitioner and also release the share amount.

(b) The first respondent shall enquire as to whether any amount

is due from the petitioner to the Peroorkada Service Co-operative Bank

Ltd., No.1412, Trivandrum and if after such enquiry the first

respondent is satisfied that any amount is payable by the petitioner,

pay over the said amount to the Peroorkada Service Co-operative Bank

Ltd., No.1412, Trivandrum within two weeks from the date of receipt

of the intimation from the Peroorkada Service Co-operative Bank Ltd.,

No.1412, Trivandrum. The Peroorkada Service Co-operative Bank

Ltd., No.1412, Trivandrum shall on receipt of the payment from the

Corporation record full satisfaction of the loan transaction and issue

the necessary certificates to the petitioner and also release the share

amount.

(c) The balance amount, if any, payable to the petitioner shall

be disbursed to him within the aforesaid period of two months.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.27194 of 2010

—————————-

JUDGMENT

22nd September, 2010