High Court Kerala High Court

V. Krishnan Nair vs Kerala State Road Transport on 6 April, 2009

Kerala High Court
V. Krishnan Nair vs Kerala State Road Transport on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9334 of 2009(J)


1. V. KRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/04/2009

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                        W.P(C).No.9334 of 2009

                     ==================

                  Dated this the 6th day of April, 2009

                             J U D G M E N T

The petitioner retired from the service of the Kerala State Road

Transport Corporation on 30.6.2008. 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 26.8.2009.

2. I have heard the learned Standing Counsel appearing for

the Corporation also. He does not dispute the genuineness of the claim

of the petitioner .

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 and commuted value of pension due to the

petitioner before 31.7.2009. 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