High Court Kerala High Court

K.G.Ramamoorthy vs The K.S.R.T.C on 22 November, 2010

Kerala High Court
K.G.Ramamoorthy vs The K.S.R.T.C on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34870 of 2010(G)


1. K.G.RAMAMOORTHY, ADMINISTRATIVE OFFICER,
                      ...  Petitioner
2. THE ASSISTANT TRANSPORT OFFICER,

                        Vs


1. THE K.S.R.T.C, AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/11/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                -----------------------------------------
                     W.P(C).No.34870 of 2010
                -----------------------------------------
          Dated this the 22nd day of November, 2010

                              JUDGMENT

The petitioner is a former employee of the Kerala

State Road Transport Corporation (hereinafter referred to as the

`KSRTC’ for short). He retired from service on 31.3.2010 while

he was working as Administrative Officer in the KSRTC. This writ

petition is filed seeking expeditious payment of DCRG, commuted

value of pension and terminal leave surrender salary on the

ground that the marriage of the petitioner’s daughter is

scheduled to be solemnized on 28.1.2011.

2. Sri.V.V.Nandagopal Nambiar, the learned standing

counsel appearing for the KSRTC, submits that if after enquiry the

Corporation is satisfied that the marriage of the petitioner’s

daughter is scheduled to be solemnized on 28.1.2011, the

Corporation will take steps to pay DCRG and commuted value of

pension to the petitioner overlooking priority and that terminal

leave surrender salary will also be paid expeditiously.

In such circumstances, I dispose of this writ petition

W.P(C).No.34870 of 2010
-:2:-

with a direction to the 1st respondent to enquire into the genuineness

of the claim made by the petitioner for out of turn payment of DCRG

and commuted value of pension and to make such payment along with

the terminal leave surrender salary within two months from the date of

production of a copy of this judgment, if the claim of the petitioner is

found to be genuine.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.34870 of 2010

—————————-

JUDGMENT

22nd November, 2010