IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16423 of 2010(C)
1. T.R.SIVANKUTTY, S/O.THANKAPPAN ACHARY,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/06/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C) No.16423 of 2010
---------------------------------
DATED THIS THE 4th DAY OF JUNE, 2010
JUDGMENT
The petitioner retired from service of the respondent-
Corporation on 30.11.2007. The Corporation has paid retirement
benefits only to persons who have retired till May, 2007 so far.
The marriage of the daughter of the petitioner is fixed to be held
on 4.7.2010 at Jaya Auditorium, KUlakkada. The petitioner has
also availed different loans from the Kerala State Road Transport
Workers Co-operative Society earlier for various purposes.
2. In these circumstances, he has filed this Writ Petition
seeking for appropriate direction to the Corporation to release
DCRG and commuted value of pension.
3. Heard the learned Standing Counsel for the
Corporation, who does not dispute the averment in the Writ
Petition that the marriage of the daughter of the petitioner is
scheduled to take place on 4.7.2010. Therefore the same is a
genuine ground for considering the prayer of the petitioner to
release the DCRG and commuted value of pension. In
W.A.NO.289/2001, this Court has specified that benefit would be
W.P.(C)No.16423/10 -2-
disbursed according to the seniority unless otherwise ordered by
this Court.
4. Since the petitioner has projected a genuine reason,
there will be a direction to the respondent-Corporation to
disburse the retirement benefits to the petitioner as expeditiously
as possible, at any rate before 4.7.2010.
The Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR, JUDGE.
dsn