IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10924 of 2007(A)
1. V.N.SASIDHARAN,VANCHIPURACKAL HOUSE,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER(PENSION),
4. THE DISTRICT TRANSPORT OFFICE,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 10924 OF 2007
-----------------------------------
Dated this the 29th day of March, 2007
JUDGMENT
Sri.K. Prabhakaran, Standing Counsel takes notice.
The petitioner who is a retired employee of the KSRTC seeks out
of turn release of his retiral benefits producing Ext.P2 wedding invitation
card relating to the marriage of his daughter and Ext.P3 certificate
issued by the community to which he belongs. Heard Sri.N.Ananda
Rajan, counsel for the petitioner and Sri.K. Prabhakaran, Standing
Counsel. I feel that Exts.P2 and P3 documents are genuine
documents. I am informed that the total amount which is due to the
petitioner by way of DCRG and Commuted Value of Pension comes
about Rs.1,00,000/-. Under these circumstances, considering the
principles laid down in WA No.1775 of 2004, the Writ Petition will stand
allowed, issuing the following directions:
The respondents will ensure that the petitioner gets all the
amounts due to him on account of DCRG and Commuted Value of
Pension at the earliest and at any rate before the 20th of April, 2007 so
as to enable him to conduct the marriage of his daughter. The payment
shall be made by means of a Demand Draft or any other instrument
encashable at par at Aroor.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2