IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 98 of 2008(J)
1. A.P.BABU,RETIRED MECHANIC
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. THE DISTRICT TRANSPORT OFFICER
For Petitioner :SRI.C.E.UNNIKRISHNAN
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :31/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.98 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of July, 2008
JUDGMENT
Petitioner retired as Mechanic on 30.6.2006. He seeks out of
turn payment of pensionary benefits. It is stated that the petitioner’s
daughter’s marriage came to be held on 27.1.2008. It is stated that petitioner
had incurred a large sum of money as expenditure and he prayed for
disbursement of DCRG and Commuted Value of Pension.
2. I heard learned Standing Counsel also.
Having regard to the facts, the writ petition is disposed of as
follows:
There will be a direction to the first respondent to conduct an
inquiry to ascertain the genuineness of the claim of the petitioner and the
inquiry shall be concluded within two weeks from the date of receipt of a
copy of this judgment. If the claim of the petitioner is found to be genuine,
there will be a further direction to disburse the amount due to the petitioner
as DCRG in accordance with law within a period of three months from the
date of conclusion of the inquiry. This direction need be complied with if
there is no liability to be satisfied from out of DCRG.
(K.M. JOSEPH, JUDGE)
sb