IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13976 of 2010(V)
1. P.THANKACHAN, AGED 57 YEARS,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. DEPUTY CHIEF ACCOUNTS OFFICER (IA),
3. DEISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :30/04/2010
O R D E R
P.N.RAVINDRAN, J.
----------------------------
W.P.(C)No.13976 of 2010
----------------------------
Dated 30th April, 2010
JUDGMENT
The petitioner is a former employee of the Kerala State
Road Transport Corporation (hereinafter referred to as the `KSRTC’
for short). He retired from service on 30.6.2008 while he was
working as Painter in the KSRTC. This writ petition is filed seeking
expeditious payment of DCRG and commuted value of pension on the
ground that the petitioner had incurred heavy expenditure in
connection with the marriage of his daughter, which was solemnized
on 30.12.2009.
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
was solemnized on 30.12.2009, the Corporation will take steps to
pay DCRG and commuted value of pension to the petitioner
overlooking priority.
In such circumstances, I dispose of this writ petition with
a direction to the respondents to enquire into the genuineness of the
claim made by the petitioner for out of turn payment of DCRG and
WP(C).No.13976/2010 2
commuted value of pension 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
TKS