High Court Kerala High Court

K.J.Mary Das vs The Managing Director on 10 November, 2008

Kerala High Court
K.J.Mary Das vs The Managing Director on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32356 of 2008(B)


1. K.J.MARY DAS
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE DISTRICT TRANSPORT OFFICER

                For Petitioner  :SRI.V.T.MADHAVANUNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :10/11/2008

 O R D E R
                       K.BALAKRISHNAN NAIR &

                            M.C.HARI RANI, J.

                    -----------------------------------------

                     W.P.(C) NO. 32356 OF 2008-B

                    -----------------------------------------

                       Dated 10th November, 2008.

                                JUDGMENT

Balakrishnan Nair, J.

The petitioner retired from the service of the Kerala State Road

Transport Corporation on 28.2.2006. He is in great financial

difficulties. He is indebted to various financial institutions. His

daughter’s marriage was solemnised on 12.5.2008. The same added to

his financial problems. So, this Writ Petition is filed, praying that the

K.S.R.T.C may be ordered to pay the terminal benefits due to him, out

of turn.

2. If the financial difficulties of a pensioner is taken as a

ground, most of the pensioners will be suffering from that disability.

So, all of them will have to be paid out of turn. If that be so, the queue

system followed as per the direction of this Court will be rendered

futile. Therefore, we feel that this is not a case where payment should

WPC 32356/2008 2

be ordered out of turn. Accordingly, the Writ Petition is dismissed.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/