IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18451 of 2008(V)
1. B.MANOHARAN PILLAI
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KSRTC
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 18451 OF 2008 V
````````````````````````````````````````````````````
Dated this the 19th day of June, 2008
J U D G M E N T
Petitioner retired as Inspector from the respondent
Corporation on 30.6.2007. The case of the petitioner is that
the amount due to him as DCRG and Commuted Value of
Pension has not been paid. He also contends that his
daughter’s marriage was conducted on 11.11.2007. For this
purpose, he had availed a loan of Rs.3 lakhs from SBT,
Santhinagar Branch, which is evident from Ext.P3. Ext.P3 is a
notice issued by the Manager, SBT asking him to close the
loan account. I heard the learned Standing Counsel also.
The writ petition is disposed of as follows.
There will be a direction to the respondent to
conduct an enquiry as to whether the claim of the petitioner is
genuine. The enquiry should be concluded within two weeks
from the date of receipt of a copy of this judgment. If the
claim of the petitioner is found genuine, there will be a further
WPC.18451/08
: 2 :
direction to the respondent to pay the amount due to the
petitioner as DCRG, in accordance with law, to SBT,
Santhinagar Branch, KSHB Building, Trivandrum, on behalf of
the petitioner, within a period of three months from the date
on which the enquiry is concluded. It is made clear that the
payment will be made only if there is no liability which the
petitioner has to discharge in accordance with law.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE