IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22576 of 2009(N)
1. D.MOHANA KUMAR, (SENIOR ASSISTANT
... Petitioner
Vs
1. K.S.R.T.C, REP. BY ITS
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.22576 of 2009-N
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 17th day of August, 2009.
JUDGMENT
1.The petitioner took voluntary retirement from the
service of the respondent on 31.7.2009. On
6.8.2009, i.e., hardly six days after his
retirement, he has filed this writ petition
seeking a direction for out of turn payment of
retiral benefits in connection with the marriage
of his daughter which is pleaded to be arranged
for being held on 21.1.2010.
2.On this first adjourned posting, learned counsel
for the respondent does not have specific
instructions. Obviously, the veracity of the
arrangement for the marriage is a matter that has
to be considered on proper verification by the
KSRTC. A person, who has retired voluntarily, is
not one to whom any out of turn payment is to be
given in the normal circumstances. But, the
petitioner, going by his affidavit, is now 53
years old.
WP(C)22576/09 -: 2 :-
Taking all relevant facts, it is ordered that if
the KSRTC is satisfied of the bonafides of the
plea regarding the proposed marriage of the
petitioner’s daughter, one half of the DCRG and
CVP as may be found due to the petitioner shall
be released in the second week of January, 2010.
The writ petition is allowed to the aforesaid.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/090909