High Court Kerala High Court

T.M.Varghese vs Kerala State Road Transport … on 4 July, 2008

Kerala High Court
T.M.Varghese vs Kerala State Road Transport … on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17716 of 2008(H)


1. T.M.VARGHESE, S/O.T.C.MATHEW, AGED 57
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE MANAGING DIRECTOR, K.S.R.T.C.,

3. THE WORKS MANAGER, K.S.R.T.C, REGIONAL

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

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

 Dated :04/07/2008

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                 W.P.C. NO. 17716 OF 2008 H
                 --------------------------------------
                  Dated this the 4th July, 2008

                           JUDGMENT

Petitioner retired from the service of the respondent

Corporation on 31.4.2006 as Assistant Depot Engineer.

According to petitioner, he has taken a loan for renovation of his

house and also for the marriage of his daughter. He seeks out of

turn payment of his pensionary benefits. He has filed Ext.P2

representation before the second respondent. I heard the leaned

counsel for the petitioner and also the learned standing counsel

appearing for the respondent Corporation. The Writ Petition is

disposed of directing the first respondent to consider and take a

decision on Ext.P2 in accordance with law after affording an

opportunity of being heard to the petitioner, within a period of

one month from the date of receipt of a copy of this Judgment.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

WPC    2