High Court Kerala High Court

M.Abdul Rasheed vs Kerala State Road Transport … on 24 May, 2010

Kerala High Court
M.Abdul Rasheed vs Kerala State Road Transport … on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15093 of 2010(J)


1. M.ABDUL RASHEED,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :24/05/2010

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                 -------------------------------------
                   W.P.(C) No.15093 of 2010
                    ---------------------------------
             Dated this the 24th day of May, 2010

                             JUDGMENT

The petitioner retired from service as a Charge Man, KSRTC,

Central Works on 30.11.2008. The main prayer in the Writ

Petition is for a direction to disburse the pensionary benefits to

the petitioner, including DCRG and commuted value of pension to

conduct the marriage of his daughter, which is scheduled to take

place on 13.6.2010.

2. Heard the learned Standing Counsel for the

Corporation. It is submitted that at least three months’ time will

be required to disburse the amount.

3. In Writ Appeal No.289/01, this Court was pleased to

issue some reliefs in the matter and in paragraph 5 it was

specified that retirement benefits will be disbursed strictly on the

basis of the date of retirement unless otherwise ordered by this

Court.

4. Since the petitioner has brought out a genuine reason,

there will be a direction to the respondent to disburse the amount

W.P.(C)No.15093/10 -2-

expeditiously, at any rate, within a period of three months from

today.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn