High Court Kerala High Court

Antony Lopez vs Kerala State Road Transport on 27 November, 2008

Kerala High Court
Antony Lopez vs Kerala State Road Transport on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33461 of 2008(H)


1. ANTONY LOPEZ, KOTTAVILAYIL THEKKATHIL
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. FINANCIAL ADVISOR AND CHIEF ACCOUNTS

3. ASSISTANT PERSONAL OFFICER (PENSION)

4. DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/11/2008

 O R D E R
                          S.SIRI JAGAN, J.
                   ==================
                    W.P(C).No.33461 of 2008
                   ==================
          Dated this the 27th day of November, 2008

                          J U D G M E N T

The petitioner’s grievance in this writ petition is that

although the petitioner retired from service as early as on

31.1.1998, his retirement benefits have not been disbursed yet.

The learned Standing Counsel for the Corporation submits that

the retirement benefits could not be disbursed to the petitioner

only because the petitioner did not turn up to receive the same in

spite of notice. This is disputed by the petitioner. However, I am

not inclined to go into this controversy in so far as the

respondents are prepared to disburse the retirement benefits due

to the petitioner immediately. Accordingly, if the petitioner turns

up to receive the retirement benefits before the 3rd respondent on

5.12.2008, the entire retirement benefits due to the petitioner

shall be disbursed on that day itself, provided the petitioner

completes his part of the formalities, if any.

The writ petition is disposed of as above.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE
           ///True copy///


                            P.A. to Judge

2