IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 930 of 2009(I)
1. P.N.SOMA KUMAR, 'DHANYA SREE'
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/01/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.930 of 2009
==================
Dated this the 27th day of January, 2009
J U D G M E N T
The petitioner is a retired employee of the Kerala State Road
Transport Corporation, who seeks out of turn payment of his
retirement benefits on the ground that he requires large sums of
money for treatment of Parkinson’s related disease. I had already
passed Ext.P3 judgment directing disbursement of his DCRG. He
submits that that amount is not sufficient for his treatment and
therefore, commuted value of pension due to the petitioner also may
be directed to be disbursed out of turn for the purpose of his
treatment.
I have heard the learned Standing Counsel appearing for the
Corporation also. He does not dispute the fact that the petitioner needs
money for his treatment. That being so, I am satisfied that the
petitioner should be given his commuted value of pension also out of
turn. Accordingly, I dispose of this writ petition with a direction to the
respondent to disburse the petitioner the commuted value of pension
due to the petitioner within one month from the date of receipt of a
certified copy of this judgment. This payment shall not be out of the 10
per cent set apart for payment of the retirement benefits due to the
retired employees of the Corporation, but shall be out of other funds of
the Corporation.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2