High Court Kerala High Court

K.Parameswara Panicker vs Kerala State Road Transport … on 7 September, 2009

Kerala High Court
K.Parameswara Panicker vs Kerala State Road Transport … on 7 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25194 of 2009(T)


1. K.PARAMESWARA PANICKER, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. DEPUTY CHIEF ACCOUTS OFFICER(IA)

3. ASSISTANT TRANSPORT OFFICER

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :07/09/2009

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN, J
                   ...........................................
                 WP(C).NO. 25194                  OF 2009
                  ............................................
       DATED THIS THE          7TH DAY OF SEPTEMBER, 2009

                                JUDGMENT

The petitioner retired from service of KSRTC on 28.2.2009.

In terms of the directions of this court, the petitioner’s due turn

has not yet come, to receive DCRG and CVP. The petitioner’s

daughter, Ambika is due to get married on 14.9.2009. I am

satisfied that the petitioner needs funds in connection with his

daughter’s marriage and has thus demonstrated sufficient

grounds for out of turn payment of the retiral benefits. Hence,

this writ petition is ordered directing that DCRG and CVP due to

the petitioner will be released within a period of three weeks from

now.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/7/9