IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20806 of 2008(B)
1. P.K.RAVINDRAN, INSPECTOR (RETIRED),
... Petitioner
Vs
1. KERALA STATEROAD TRANSPORT CORPORATION,
... Respondent
2. CHIEF ACCOUNTS OFFICER, K.S.R.T.C.,
For Petitioner :SRI.KOSHY GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :10/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.20806 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of July, 2008
JUDGMENT
Petitioner retired as Inspector on 30.4.2006. He seeks out of
turn payment of his pensionary benefits in connection with the marriage of
his daughter proposed to be held on 7.9.2008. Petitioner has produced
Ext.P2 invitation card and Ext.P3 letter from the Haindava Seva Samithy,
Keekozhoor.
2. Heard learned counsel for the respondents also.
3. I feel that the petitioner is entitled to partial relief.
Accordingly, the writ petition is disposed of as follows:
There will be a direction to the first respondent to conduct an
inquiry and ascertain the genuineness of the claim of the petitioner. The
inquiry will be concluded within two weeks from the date of receipt of a
copy of this judgment. If the claim is found genuine, there will be a further
direction to the first respondent to disburse to the petitioner the amount due
as DCRG in accordance with law within a period of three months from the
date on which the inquiry is concluded. The direction to pay the amount as
aforesaid need be complied with only if there is no liability to be satisfied
from out of the DCRG.
(K.M. JOSEPH, JUDGE)
sb