High Court Kerala High Court

P.G.Thoams vs The Managing Director on 3 July, 2008

Kerala High Court
P.G.Thoams vs The Managing Director on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17037 of 2008(C)



1. P.G.THOAMS
                      ...  Petitioner

                        Vs

1. THE MANAGING DIRECTOR, K.S.R.T.C
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

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

 Dated :03/07/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No.17037 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 3rd day of July, 2008

                                     JUDGMENT

Petitioner has got three daughters and he retired from KSRTC

on 31.5.2006. He seeks payment of pensionary benefits. He also seeks a

direction to consider Ext.P3 representation. It is stated that only two of his

daughters are married and the younger daughter is 24 years of age and

several marriage proposals are coming. He submits that he is already

indebted to several persons in connection with the marriage of his elder

daughters.

2. I heard learned counsel for the petitioner and the learned

Standing Counsel for the respondents.

There will be a direction to the first respondent to consider and

take a decision on Ext.P3 within six weeks from the date of receipt of a

copy of this judgment. It is open to the petitioner to produce before the first

respondent such documents as he is advised to produce in support of his

claim.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb