High Court Kerala High Court

K.N.Janaky vs Kerala State Road Transport … on 6 August, 2008

Kerala High Court
K.N.Janaky vs Kerala State Road Transport … on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23708 of 2008(V)



1. K.N.JANAKY
                      ...  Petitioner

                        Vs

1. KERALA STATE ROAD TRANSPORT CORPN.& ANR.
                       ...       Respondent

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

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

 Dated :06/08/2008

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

            ````````````````````````````````````````````````````
                 W.P.(C) No. 23708 OF 2008 V
            ````````````````````````````````````````````````````
             Dated this the 6th day of August, 2008

                          J U D G M E N T

Petitioner is the widow of Sri.M.S.Sankaran who

retired as Conductor from KSRTC on 31.5.2006. Her

husband died due to Cancer on 3.3.2007. The petitioner

contends that a huge amount has been spent by the petitioner

for treatment of her husband. She seeks out of turn payment

of the pensionary benefits of her husband including Provident

Fund, Staff Welfare Fund, DCRG and Commuted Value of

Pension.

2. I heard learned standing counsel also. In the facts

and circumstances of the case, writ petition is disposed of

directing the 2nd respondent to conduct an enquiry as to

whether the claim of the petitioner is genuine. The enquiry

should be concluded within two weeks from the date of receipt

of a copy of this judgment. If the claim of the petitioner is

found genuine, the amount due as DCRG shall be paid to the

WPC.23708/08
: 2 :

legal heirs of the deceased Sri.M.S.Sankaran, late husband of

the petitioner, in accordance with law, within a period of three

months from the date on which the enquiry is concluded,

provided there is no liability to be satisfied from out of the said

amount. There will be a further direction to the 2nd respondent

to pay to the legal heirs of Sri.M.S.Sankaran the amount due

as Provident Fund and Staff Welfare Fund, if not paid already,

within one month from the date of receipt of a copy of this

judgment.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE