High Court Kerala High Court

N.K. Chandran vs The Kerala State Road Transport on 16 February, 2009

Kerala High Court
N.K. Chandran vs The Kerala State Road Transport on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3234 of 2009(I)


1. N.K. CHANDRAN, S/O.N.C. KANNAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE ASSISTANT PERSONAL OFFICER

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/02/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W. P (C) No. 3234 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 16th   February, 2009.

                            J U D G M E N T

The petitioner retired from the service of the Kerala State Road

Transport Corporation on 31-3-2007. He has filed this writ petition

seeking a direction to the Corporation to disburse the retirement

benefits due to him out of turn for meeting the expenses in connection

with the marriage of his daughter, which is proposed to be solemnized

on 6-5-2009.

2. I have heard the learned standing counsel for the

Corporation also. Standing counsel does not dispute that the claim

of the petitioner is genuine.

3. Taking into account the facts and circumstances of the case,

I dispose of this writ petition with a direction to the respondents to

disburse the DCRG and commutted value of pension due to the

petitioner within one month from the date of receipt of a copy of this

judgment. However, I make it clear that this payment shall not be

out of the ten percent set apart for paying off the retirement benefits

in accordance with the priority of the date of retirement, but shall be

out of other funds of the Corporation.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.