High Court Kerala High Court

B.Mohanan vs The Kerala State Road Transport on 17 August, 2010

Kerala High Court
B.Mohanan vs The Kerala State Road Transport on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25851 of 2010(F)


1. B.MOHANAN, LATHA BHAVAN, TC 76/561,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE PERSONAL 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 :17/08/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.25851 of 2010-F
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 17th day of August, 2010.

                                 JUDGMENT

The petitioner retired from the service of the Kerala State Road

Transport Corporation. He was a last grade servant in the Trivandrum

Central Depot of the Corporation. The main prayer in the writ petition is to

disburse the DCRG and Commuted Value of Pension to the petitioner.

2. It is pointed out that the petitioner and his wife had jointly availed

a housing loan of Rs.2.35 lakhs from the Kannanmoola Branch of the State

Bank of India. He is unable to meet the payment of instalments as he has

retired from service and the Branch Manager of the said branch has issued

Ext.P2 notice demanding an amount of Rs.1,52,040.53. The petitioner is

having another liability to the tune of Rs.75,000/- which was availed as a

loan from the Kerala State Transport Workers’ co-operative Society, the

repayment of which is in default. Ext.P3 is the notice demanding payment

of an amount of Rs.35,027/-. It is also pointed out that the two sons of the

petitioner are studying for professional courses and to meet the expenses

for the same also, the disbursement of the retiral benefits is necessary.

3. The disbursement of DCRG and Commuted Value of Pension is

wpc 25851/2010 2

governed by the directions issued by this Court in W.A. No.289/2001,

wherein it is specified that it will be disbursed strictly in accordance with

the seniority unless otherwise ordered by this Court.

4. As the reason stated appears to be genuine, there will be a

direction to the respondents to make due enquiries in the matter and

disburse the DCRG and Commuted Value of Pension to the petitioner after

sanctioning the same, within a period of two 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/