IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 289 of 2011(I)
1. C.SURENDRAN, DWRAKA, TC 54/678/2,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. BRANCH MANAGER, STATE BANK OF INDIA,
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :13/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.289 of 2011
----------------------------------------
Dated 13th January, 2011
JUDGMENT
The petitioner who is a retiree from the Kerala State Road
Transport Corporation filed this writ petition seeking issuance of a writ of
mandamus commanding the first respondent to disburse the admitted
DCRG and commuted value of pension. The petitioner was issued with
Ext.P2 certificate by the second respondent showing his liability arising
out of two loan transactions, to the tune of Rs.4,90,941/-. The petitioner
is apprehending coercive steps from the part of the second respondent.
It is for the purpose of discharging the aforesaid liability that the
petitioner is seeking an out of turn disbursement of the benefits referred
above.
2. I have heard the learned counsel appearing for the
petitioner, the learned standing counsel appearing for the first respondent
and the learned standing counsel for the second respondent.
3. The order of priority in the matter of disposal of the
benefits referred above is being governed by the guidelines formulated
pursuant to the directions in W.A.No.289 of 2001. Only in genuine cases
a deviation from the aforesaid guidelines is possible. In such
WP(C).No.289/2011 2
circumstances, this writ petition is disposed of with a direction to the first
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. If, on such enquiry, it is found that the reason assigned by the
petitioner is genuine, the first respondent shall effect payment directly to
the second respondent to discharge the liability of the petitioner arising
out of the loan transactions referred to in Ext.P2. The entire exercise
pursuant to this judgment for the aforesaid purpose and disbursement, in
case the demand is genuine, shall be done within a period of two months.
Needless to say that the balance amount shall be paid to the petitioner
within the aforesaid stipulated time.
The writ petition is disposed of accordingly.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge