Kerala High Court
N.Madhumohanan vs Kerala State Road Transport … on 12 March, 2010
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6880 of 2010(H)
1. N.MADHUMOHANAN
                      ...  Petitioner
                        Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent
                For Petitioner  :SRI.K.P.RAJEEVAN
                For Respondent  : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
 Dated :12/03/2010
 O R D E R
                        ANTONY DOMINIC, J
                       -------------------
                         W.P.(C).6880/2010
                       --------------------
             Dated this the 12th day of March, 2010
                            JUDGMENT
The prayer sought for in this writ petition is a direction to
the respondent to disburse the terminal leave surrender salary to
the petitioner.
2. Having regard to the limited nature of the relief that is
sought for and the amount that is due from the respondent, it is
directed that the said amount shall be disbursed to the
petitioner, within four weeks of production of a copy of this
judgment.
Writ petition is disposed of as above.
 ANTONY DOMINIC,
Judge
mrcs