High Court Kerala High Court

K.Parameswaran Nair vs The Kerala State Road Transport on 26 March, 2007

Kerala High Court
K.Parameswaran Nair vs The Kerala State Road Transport on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10209 of 2007(M)


1. K.PARAMESWARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE ASSISTANT ACCOUNTS OFFICER

4. THE WORKS MANAGER,

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/03/2007

 O R D E R
                            PIUS C. KURIAKOSE, J.

                              -------------------------------

                          W.P.(C) No. 10209 OF 2007

                            -----------------------------------

                     Dated this the 26th day of March, 2007


                                     JUDGMENT

Sri.K. Prabhakaran, Standing Counsel takes notice.

2. Considering the documents placed on record, particularly

Ext.P2 wedding invitation card and Ext.P3 receipt issued by the temple,

I am of the view that there is justification for directing out of turn release

of DCRG payable to the petitioner. Under these circumstances,

applying the principles laid down in the judgment in WA No.1775 of

2004, this Writ Petition will stand disposed of issuing the following

orders:

Respondents will release to the petitioner the amounts due to him

on account of his DCRG at the earliest and at any rate before

15.04.2007.






                                              PIUS C. KURIAKOSE, JUDGE

btt


WPC    2