IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2894 of 2011(J)
1. S.JAYACHANDRAN NAIR,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.V.R.GOPU
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/02/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.2894 of 2011
-----------------------------------------
Dated this the 7th day of February, 2011
JUDGMENT
The petitioner is a former employee of the Kerala
State Road Transport Corporation (hereinafter referred to as the
`KSRTC’ for short). He retired from service on 31.3.2010. This
writ petition is filed seeking expeditious payment of terminal
benefits on the ground that the petitioner had to borrow funds in
connection with the marriage of his daughter that was solemnized
on 3.2.2011.
2. Sri.V.V.Nandagopal Nambiar, the learned standing
counsel appearing for the KSRTC, submits that if after enquiry the
Corporation is satisfied that the marriage of the petitioner’s
daughter was solemnized on 3.2.2011, the Corporation will take
steps to pay DCRG and commuted value of pension to the
petitioner overlooking priority and that terminal leave surrender
salary will also be paid expeditiously.
In such circumstances, I dispose of this writ petition
with a direction to the respondents to enquire into the
W.P(C).No.2894 of 2011
-:2:-
genuineness of the claim made by the petitioner for out of turn
payment of DCRG and commuted value of pension and to make such
payment along with the terminal leave surrender salary within one
month from the date of production of a copy of this judgment, if the
claim of the petitioner is found to be genuine.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.2894 of 2011
—————————-
JUDGMENT
7th February, 2011