IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25076 of 2009(D)
1. A.P.JAYAPRAKASH, 'PRASANTH'
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER(PENSION)
4. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.25076 of 2009-D
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 10th day of September, 2009.
JUDGMENT
The petitioner retired from service of the KSRTC
on 31.10.2006. His son had availed an educational
loan for MCA. Revenue recovery proceedings have
been initiated for recovery of that amount as
petitioner’s son could not repay the amounts
since his employer has apparently closed down.
Under such circumstances, the petitioner is
compelled to pay off the outstandings in the loan
account or face distress action against the
property mortgaged by him to support the loan. I
am satisfied that the situation aforesaid
entitles the petitioner for an out of turn
release of the retiral benefits due.
In the result, it is ordered that DCRG and CVP
due to the petitioner shall be released from the
WP(C)25076/09 -: 2 :-
10% of the collections earmarked for the said
purpose, out of turn. Let such amount be released
within one month from the date of receipt of a
copy of this judgment. The writ petition is
ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/140909