IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22949 of 2009(K)
1. K.VASUDEVAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/08/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 22949 OF 2009
............................................
DATED THIS THE 24TH DAY OF AUGUST, 2009
JUDGMENT
The petitioner retired from the service of the first
respondent, KSRTC on 30.9.2008, after serving it as Inspector.
On the ground that his daughter’s marriage is fixed to be
solemnized on 7.9.2009, the petitioner filed this writ petition
seeking a direction for out of turn release of CVP and DCRG. I am
satisfied that the petitioner has shown sufficient cause for being
treated as eligible for out of turn payment of DCRG and CVP as a
special case in terms of the directions of the Division Bench of this
court and Apex Court, from out of the 10% of the collections
earmarked in the Treasury for release of such amounts. taking
into account the date of marriage and also as a special and
exceptional case, let the amount due to the petitioner in terms of
this judgment, be released, by 31.8.2009.
Issue copy today itself.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/24/8