IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35220 of 2009(V)
1. N.RAVEENDRAN NAIR, S/O. NARAYANAN NAIR,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. DEPUTY COLLECTOR & CHIEF REVENUE
For Petitioner :SRI.SUNIL JACOB JOSE
For Respondent :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 35220 OF 2009
............................................
DATED THIS THE 14TH DAY OF DECEMBER, 2009
JUDGMENT
The petitioner, a retired employee of
KSRTC states that he had availed a housing loan
for Rs.1,00,000/- from the second respondent,
while in service, on the assumption of repaying
it from the retiral benefits. It is stated that
revenue recovery proceedings has been initiated
against him for the amount due under the loan
transaction and he therefore needs urgent
disbursal of his retiral benefits. Having
considered the pleadings and materials on
record, I am satisfied that the petitioner has
shown sufficient cause for out of turn payment
of retiral benefits due to him. Accordingly,
this writ petition is allowed, directing that
the DCRG and CVP and any other retiral benefits
still remaining unpaid will be released to the
Wpc 35220/09
petitioner within a period of two weeks from
the date of receipt of a copy of this judgment.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/14/12