IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3433 of 2010(D)
1. A.N.PURUSHOTHAMAN NAIR,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/02/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.3433 OF 2010 (D)
--------------------------------------------------
Dated this the 18th day of February, 2010
J U D G M E N T
Petitioner retired from the service of the first respondent. As
early as on 31.5.2008. His DCRG and commuted value of pension
have not been paid. He says that he needs payment on a preferential
basis as his daughters marriage is scheduled to be conducted on
16.5.2010. The case was adjourned in order to enable the Standing
Counsel to obtain instructions in the matter and nothing has been
placed before me to doubt the genuineness of the claim raised.
In view of this the writ petition is disposed of directing the
first respondent to disburse the amount due to the petitioner
towards DCRG and commuted value of pension as expeditiously as
possible and at any rate within 4 weeks from the date of production
of a copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :