High Court Kerala High Court

C. Surendran Nair vs The Kerala State Road Transport on 8 July, 2008

Kerala High Court
C. Surendran Nair vs The Kerala State Road Transport on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12131 of 2008(T)


1. C. SURENDRAN NAIR, S/O.CHELLAPPAN NAIR
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE ASSISTANT PERSONAL OFFICER (PENSION)

3. THE DEPUTY CHIEF ACCOUNT OFFICER (IA)

4. THE SECRETARY

5. THE SECRETARY

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  :SRI.N.UNNIKRISHNAN,SC KSTW CO.OP SOCIET

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :08/07/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 12131 OF 2008 T
            ````````````````````````````````````````````````````
               Dated this the 8th day of July, 2008

                          J U D G M E N T

Petitioner seeks early disbursal of pensionary

benefits covered by Ext.P1. Case of the petitioner in brief is

as follows. The petitioner retired as Inspector from the

respondent Corporation on 31.5.2007. He is in dire need of

money to close the loan which he has taken from the 4th and

5th respondents respectively. The marriage of his daughter

was solemnised on 13.11.2005. As far as the loan due to the

4th respondent is concerned, it is submitted that the amount

has been paid off. Learned counsel for the 5th respondent

submits that the loan amount due to the 5th respondent as on

7.7.2008 is Rs.65,565/-. In regard to the payment to the 5th

respondent, if the petitioner moves a representation before

the 1st respondent within two weeks from the date of receipt of

a copy of this judgment, the 1st respondent will consider the

same and take a decision thereon in accordance with law,

WPC.12131/08
: 2 :

after affording an opportunity to hear the petitioner also, within

a period of one month from the date of receipt of the

representation.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)

aks

/TRUE COPY/

P.A.TO JUDGE