High Court Kerala High Court

P.Somadundara Raj vs Kerala State Road Transport … on 9 June, 2009

Kerala High Court
P.Somadundara Raj vs Kerala State Road Transport … on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15081 of 2009(E)


1. P.SOMADUNDARA RAJ, RAJ BHAVAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/06/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.15081 of 2009-E

= = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 9th day of June, 2009.

                   JUDGMENT

The petitioner retired from the service of KSRTC

on 31.1.2007. His DCRG and CVP are yet to be

paid. He seeks out of turn release of DCRG and

CVP in terms of the directions in the judgment in

W.A.289/2001.

The marriage of the petitioner’s daughter is

scheduled to be solemnized on 12.9.2009. He is,

thus, in immediate need of funds. He was a

Conductor in the service of the respondent. He

cannot find out alternate ways and means for

funds to conduct the marriage of his daughter.

There is, therefore, clear and sustained reason

to release the DCRG and CVP due to the petitioner

on out of turn basis, taking the case of the

petitioner as a special one.

WP(C)15081/09 -: 2 :-

In the result, this writ petition is allowed

ordering that the DCRG and CVP due to the

petitioner shall be released within two months

from today.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/110609