High Court Kerala High Court

K.G.Gopalakrishnan vs The State Road Transport … on 29 July, 2008

Kerala High Court
K.G.Gopalakrishnan vs The State Road Transport … on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22826 of 2008(P)



1. K.G.GOPALAKRISHNAN
                      ...  Petitioner

                        Vs

1. THE STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.K.P.JUSTINE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :29/07/2008

 O R D E R
                             K.M. JOSEPH, J.

               ````````````````````````````````````````````````````
                    W.P.(C) No. 22826 OF 2008 P
               ````````````````````````````````````````````````````
                 Dated this the 29th day of July, 2008

                             J U D G M E N T

Petitioner retired as Station Master from the

respondent Corporation on 30.6.2006. The petitioner seeks out of

turn payment of his pensionary benefits to meet the expenses of

his daughter’s marriage, which is fixed to be solemnised on

7.9.2008. I heard the learned Standing Counsel also. The writ

petition is disposed of as follows:

There will be a direction to the 1st respondent to

conduct an enquiry as to whether the claim of the petitioner is

genuine. The enquiry should be concluded within two weeks from

the date of receipt of a copy of this judgment. If the claim of the

petitioner is found genuine, there will be a further direction to the

1st respondent to disburse the amount due to the petitioner as

DCRG, in accordance with law, within a period of three months

from the date on which the enquiry is concluded. It is made clear

that the payment will be made only if there is no liability which the

petitioner has to discharge in accordance with law.

Sd/-

(K.M.JOSEPH, JUDGE)
aks