High Court Kerala High Court

S.Christudas vs Kerala State Road Transport … on 2 December, 2008

Kerala High Court
S.Christudas vs Kerala State Road Transport … on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33664 of 2008(G)


1. S.CHRISTUDAS, POOVAMVILA VEEDU, KARODE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/12/2008

 O R D E R
                          S.SIRI JAGAN, J.
                   ==================
                    W.P(C).No.33664 of 2008
                   ==================
           Dated this the 2nd day of December,     2008
                          J U D G M E N T

The petitioner retired from the service of the Kerala State

Road Transport Corporation on 31.8.2006. He has filed this writ

petition seeking a direction to the Corporation to disburse the

retirement benefits due to him out of turn for meeting the

expenses in connection with the marriage of his daughter, which

is proposed to be solemnized on 15.1.2009.

2. I have heard the learned Standing Counsel appearing

for the Corporation also.

3. Taking into account the facts and circumstances of the

case, I dispose of this writ petition with a direction to the

respondent to disburse the DCRG due to the petitioner within one

month from the date of receipt of a certified copy of this

judgment. However, I make it clear that this payment shall not

be out of the ten per cent set apart for paying off the retirement

benefits in accordance with the priority of the date of retirement,

but shall be out of other funds of the Corporation.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE
           ///True copy///


                            P.A. to Judge

2