High Court Kerala High Court

C.Selvaraj vs The Kerala State Road Transport on 10 June, 2008

Kerala High Court
C.Selvaraj vs The Kerala State Road Transport on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17222 of 2008(A)


1. C.SELVARAJ, SMITHA BHAVAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF

3. THE ASSISTANT ACCOUNTS OFFICER (PENSION)

4. THE ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.K.P.JUSTINE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :10/06/2008

 O R D E R
                            K.M. JOSEPH, J.

              ````````````````````````````````````````````````````
                   W.P.(C) No. 17222 OF 2008 A
              ````````````````````````````````````````````````````
               Dated this the 13th day of June, 2008

                             J U D G M E N T

Petitioner retired as vehicle supervisor from the

respondent Corporation on 31.5.2007. The petitioner seeks out of

turn payment of his pensionary benefits to meet the expenses of

his daughter’s marriage, which is fixed to be solemnised on

17.8.2008. I heard the learned Standing Counsel also. The writ

petition is disposed of as follows.

2. There will be a direction to the 1st respondent to

conduct an enquiry as to whether the claim of the petitioner is

genuine. The enquiry should be concluded within ten days from

the date of receipt of a copy of this judgment. If the claim of the

petitioner is found genuine, there will be a further direction to the

1st respondent to disburse the amount due to the petitioner as

DCRG, in accordance with law, within a period of three months

from the date on which the enquiry is concluded. It is made clear

that the payment will be made only if there is no liability which the

petitioner has to discharge in accordance with law.

(K.M.JOSEPH, JUDGE)
aks