IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15316 of 2010(L)
1. K.VIJAYAKUMAR,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF
3. THE PERSONNEL OFFICER (PENSION),
4. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :25/05/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 15316 of 2010-L
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of May, 2010.
JUDGMENT
The petitioner retired from the service of the Corporation on
31.5.2008 while working as Station Master. The main relief sought for in
this writ petition is to direct the respondents to disburse the DCRG and
Commuted Value of Pension to the petitioner. It is pointed out that the
marriage of the daughter of the petitioner is scheduled to be solemnised on
19.8.2010 at Devunanda Auditorium. Ext.P2 is the copy of the marriage
invitation letter.
2. Heard learned Standing Counsel for the Corporation.
3. There is no dispute that the marriage is scheduled to be held on
19.8.2010. Therefore, a deviation from the guidelines fixed by a Division
Bench of this Court in W.A.No.289/2001 is permissible.
4. There will be a direction to the respondents to disburse the DCRG
and Commuted Value of Pension to the petitioner to meet the expenses of
the marriage, expeditiously, at any rate within a period of three months from
the date of receipt of a copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/