High Court Kerala High Court

S.Krishnakumari Amma vs The Kerala State Road Transport on 28 October, 2010

Kerala High Court
S.Krishnakumari Amma vs The Kerala State Road Transport on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32896 of 2010(J)


1. S.KRISHNAKUMARI AMMA
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF

3. THE PERSONNEL OFFICER (PERSION)

4. THE ASST.TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :28/10/2010

 O R D E R
                          P.N. RAVINDRAN, J.
                       -------------------------------
                      W.P.(C) No.32896 of 2010
                       -------------------------------
             Dated this the 28th day of October, 2010

                            J U D G M E N T

The petitioner is the widow of Late V.Radhakrishna Pillai, a

former employee of the Kerala State Road Transport Corporation

(hereinafter referred to as the ‘KSRTC’ for short). The petitioner’s

husband died while in service on 16.9.2008. Thereupon, the terminal

benefits were sanctioned and it is stated that presently the petitioner

is receiving only the family pension. The grievance of the petitioner is

that though nearly two years have passed after her husband passed

away, the amount of DCRG has not so far been disbursed to her.

This writ petition is filed seeking expeditious payment of D.C.R.G.

and other retirement benefits of her husband, on the ground that her

daughter’s marriage is scheduled to be solemnised on 28.11.2010 and

she is in urgent need of funds to meet the marriage expenses.

2. Sri.V.V.Nandagopal Nambiar, the learned standing

counsel appearing for the KSRTC, submits that if after enquiry the

Corporation is satisfied that the marriage of the petitioner’s daughter

is scheduled to be solemnized on 28.11.2010, the Corporation will

take steps to pay DCRG and other retirement benefits of petitioner’s

husband to her overlooking priority.

In such circumstances, I dispose of this writ petition with a

direction to the respondents to enquire into the genuineness of the

W.P.(C) No.32896/2010
2

claim made by the petitioner for out of turn payment of DCRG and

other retirement benefits of her husband and to make such payment

within one month from the date of production of a copy of this

judgment, if the claim of the petitioner is found to be genuine.

P.N. RAVINDRAN,
JUDGE.

nj.