IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32665 of 2007(L)
1. E.PUSHPAMGATHAN, S/O.ECHAMPY, AGED
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE DISTRICT TRANSPORT OFFICER, KSRTC,
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/03/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.32665 of 2007(L)
=======================
Dated this the 26th day of March, 2008
JUDGMENT
The petitioner is a retired employee of the Kerala State
Road Transport Corporation who retired on 30.4.2007. As per
the scheme framed by this Court for payment of retirement
benefits to retired employees of KSRTC, the petitioner has to
stand in the queue in accordance with the priority date of
retirement for getting retirement benefits. However, he seeks
out of turn payment of retirement benefits. In view of the fact
that he has a spastic child, for caring whom he need very urgent
funds. He has also produced photograph of the child. After
considering the facts and circumstances of the case, I am
satisfied that this is an eminently fit case for issuing a direction
to pay the retirement benefits due to the petitioner out of turn.
By interim order dated 11.1.08, I have already directed payment
of part of the amounts. The balance amount of retirement
benefits due to the petitioner shall also be paid to him within
W.P.(C) No.32665/2007/L –2-
one month from the date of receipt of a copy of this judgment.
This payment shall not be from the 10% set apart from the
daily collection for payment of retirement benefits but shall be
from other funds of the KSRTC.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp