High Court Kerala High Court

O.Johnkutty vs The Kerala State Road Transport on 6 November, 2009

Kerala High Court
O.Johnkutty vs The Kerala State Road Transport on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30687 of 2009(E)


1. O.JOHNKUTTY,S/O.OONNOONNY,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS

3. THE ASSISTANT PERSONAL OFFICER (PENSION)

4. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/11/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                 -------------------------------------------
                   W.P(C).No.30687 OF 2009
                 -------------------------------------------
           Dated this the 6th day of November, 2009


                             JUDGMENT

The petitioner retired from the service of the Kerala State

Road Transport Corporation on 31.5.2007. He seeks out of turn

payment of his retiral benefits on grounds that his daughter’s

marriage was solemnised on 20.4.2009, his so is seriously sick

and that he has certain outstandings to banking institutions.

Having considered the materials on record, I am satisfied that

the petitioner has proved that he is in need of out of turn

payment of his retiral benefits. In the result, this writ petition is

ordered directing that the D.C.R.G. and Commuted Value of

Pension due to the petitioner will be released within a period of

three weeks from the date of receipt of a copy of this judgment.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.10/11.