IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4936 of 2008(K)
1. P. BENADIN MIRANDA, NALINI NILAYAM
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.R.GOPALAKRISHNAN (SREEVALSAM)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/02/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.4936 OF 2008
----------------------------------------
Dated this the 25th day of February, 2008
JUDGMENT
The petitioner is a retired employee of the Kerala State
Road Transport Corporation. He retired on 31.5.2005. Although
for getting DCRG and Commuted value of pension he has to
stand in the queue in accordance with the priority of date of
retirement, the petitioner seeks out of turn payment on account
of the fact that his property is under threat of attachment for
recovery of loan amounts due from him to the Kerala State
Transport Worker’s Co-operative Society. He has also produced
Ext.P1 notice received by him from the Kerala State Transport
Worker’s Co-operative Society threatening him with attachment
and sale of properties of the petitioner for non-payment of the
amounts due.
2. I have heard the standing counsel for KSRTC also.
The respondent has no case that the petitioner’s claim is not
genuine. In the above circumstances I am satisfied that the
petitioner has made out a case for out of turn payment of DCRG
W.P. ) No.4936/08 2
and Commuted Value of Pension to the extent of his loan
liability to the Kerala State Transport Worker’s Co-operative
Society.
Accordingly, I direct the respondent to issue a cheque for
Rs.1,58,014/- towards repayment of loan amount due from
the petitioner to the Kerala State Transport Worker’s Co-
operative Society within two weeks from the date of receipt of
a copy of this judgment. The said amount shall be debited to
the DCRG and Commuted Value of Pension account of the
petitioner.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd
W.P. ) No.4936/08 3