IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24264 of 2009(C)
1. V.K.RAJAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
````````````````````````````````````````````````````
W.P(C) No. 24264 OF 2009 C
````````````````````````````````````````````````````
Dated this the 25th day of August, 2009
J U D G M E N T
Heard learned counsel for the petitioner and the
learned counsel for the respondent. The petitioner retired from the
service of KSRTC on 30.4.2007. His DCRG and commuted value
of pension would be released in terms of the directions of this
court. He seeks an out of turn release of the DCRG and
commuted value of pension on ground that the petitioner’s
daughter is due to get married on 14.9.2009. Being satisfied of
the genuineness of the claim on the strength of Ext.P2, it is
ordered that the DCRG and commuted value of pension due to the
petitioner shall be released on or before 10.9.2009 from out of the
10% earmarked for such purpose. This shall be treated as a
special case for such payment. Obviously the correctness of
Ext.P2 will also be looked into by the Corporation, if necessary.
Sd/-
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
aks
// True Copy //
P.A. to Judge