IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33214 of 2009(V)
1. C.C.CHANDRAN, S/O. CHERUKANDAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE MANAGING DIRECTOR,
3. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/12/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.33214 OF 2009
-------------------------------------------
Dated this the 4th day of December, 2009
JUDGMENT
The petitioner retired from the service of the first
respondent on 30.9.2008. It is submitted that he is residing in
the house of his wife and is proposing to construct a house of his
own. The petitioner has produced materials in support of his
submissions. He has, therefore, demonstrated a strong case for
out of turn disbursement of D.C.R.G. and Commuted Value of
Pension from the 10% earmarked from the daily collection of the
KSRTC, as credited to the treasury account. In the result, it is
directed that the D.C.R.G. and Commuted Value of Pension due
to the petitioner will be released within a period of three weeks
from the date of receipt of a copy of this judgment. The writ
petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.5/12.