IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8492 of 2008(J)
1. B. PRATHAPACHANDRAN,S/O.BHASKARAN PILLAI
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE ASSISTANT TRANSPORT OFFICER, KSRTC
For Petitioner :SRI.K.P.JUSTINE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :21/05/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.8492 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of May, 2008
JUDGMENT
Petitioner retired as Superintendent on 30.6.2006. He has
approached this court seeking payment of DCRG and Commuted Value of
Pension. He is in a financially embarrassed condition, it is stated. He has
produced the judgment of the court of the Judicial Magistrate of the First
Class, Vaikom to show that a complaint under Section 138 of the
Negotiable Instruments Act culminating in his conviction and direction to
pay compensation of Rs. 2 Lakhs.
2. I heard learned Standing Counsel for the respondents also.
The petitioner has taken loan from the Bank and he is liable to pay a sum of
Rs.37,000/-, submits the learned Standing Counsel on instructions.
Having regard to all circumstances, the writ petition is disposed
of directing the first respondent to pay a sum of Rs.Two Lakhs out of
DCRG due to the petitioner in accordance with law within a period of five
months from the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb