IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19769 of 2008(C)
1. M.A.RAGHAVAN, CHARGEMAN (RETD.)
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE ASSISTANT ACCOUNTS OFFICER(PENSION)
4. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 19769 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of July, 2008
JUDGMENT
Heard learned counsel for the petitioner and the learned
Standing Counsel for the respondents.
2. Petitioner retired as Chargeman on 31.1.2006. He seeks out
of turn payment of DCRG and Commuted Value of Pension for conducting
the marriage of his daughter on 17.8.2008
The writ petition is disposed of directing the first respondent to
conduct an inquiry regarding the genuineness of the claim of the petitioner
and conclude the same within two weeks from the date of receipt of a copy
of this judgment. If the claim of the petitioner is found to be genuine, there
will be a further direction to the first respondent to disburse the amount due
to the petitioner as DCRG in accordance with law within a period of three
months from the date of conclusion of the inquiry. This direction need be
complied with only if the petitioner has no other liabilities to be satisfied
from out of the DCRG.
(K.M. JOSEPH, JUDGE)
sb