High Court Kerala High Court

G.Velayudhan Nair vs The Kerala State Road Transport on 23 May, 2009

Kerala High Court
G.Velayudhan Nair vs The Kerala State Road Transport on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13654 of 2009(B)


1. G.VELAYUDHAN NAIR, S/O.GOVINDAN NAIR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE ASSISTANT ACCOUNTS OFFICER (PENSION)

4. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/05/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

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

            W.P.(C).No.13654 of 2009-B

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

       Dated this the 23rd day of May, 2009.

                     JUDGMENT

1.The petitioner retired from the service of KSRTC

on 30.11.2007. His DCRG and CVP is yet to be

paid. He seeks out of turn release of DCRG and

CVP in terms of the directions in the judgment in

W.A.289/2001.

2.The marriage of the petitioner’s daughter was

scheduled to be held on 20.5.2009 and hence, this

writ petition was filed. The marriage has been

solemnized. There is, therefore, clear and

sustained reason to release the DCRG and CVP due

to the petitioner on out of turn basis, taking

the case of the petitioner as a special one.

In the result, this writ petition is allowed

ordering that the DCRG and CVP due to the

WP(C)13654/09 -: 2 :-

petitioner shall be released within 45 days from

today.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/250509