IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28247 of 2009(A)
1. A.P.SOMAN, CHARGEMAN (RETD.)
... Petitioner
Vs
1. THE K.S.R.T.C., REP. BY ITS
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE ASSISTANT ACCOUNTS OFFICE(PENSION)
4. TH DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/10/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.28247 OF 2009
-------------------------------------------
Dated this the 19th day of October, 2009
JUDGMENT
The petitioner retired from the service of the Kerala State
Road Transport Corporation on 31.12.2006. He pleads for out of
turn release of his retiral benefits on ground that his daughter’s
marriage is fixed to be held on 22.11.2009. Taking all relevant
facts and factors into consideration, I am satisfied that the
petitioner has made out sufficient cause for out of turn release of
his retiral benefits from out of the 10% earmarked by the KSRTC
for such purpose in terms of the directions of the Division Bench
of this Court. In the result, this writ petition is allowed directing
that the D.C.R.G. and Commuted Value of Pension due to the
petitioner will be released within a period of four weeks from
now.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.20/10.