IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37257 of 2010(F)
1. C.ARUMUGHAN ASSARY,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. KERALA STATE TRANSPORT WORKER'S
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent :SRI.N.UNNIKRISHNAN,SC KSTW CO.OP SOCIET
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.37257 of 2010
----------------------------------------
Dated 4th January, 2011
JUDGMENT
The petitioner retired from the service of the Kerala State
Road Transport Corporation on 30.11.2008. This writ petition has been
filed mainly with the prayer for out of turn disbursement of the
pensionary benefits including DCRG and commuted value of pension.
2. I have heard the learned counsel appearing for the
petitioner, learned standing counsel for the first respondent and also
learned standing counsel for the second respondent.
3. The learned standing counsel appearing for the first
respondent submitted that going by the decision of this Court the
Corporation is bound to conduct an enquiry into the genuineness of the
demand made by the petitioner and the reasons assigned thereon. It is
further submitted that in case it is ultimately found that the request of the
petitioner is genuine, all the pensionary benefits would be disbursed to
him within a period of one month. This is recorded.
4. The learned standing counsel appearing for the second
respondent submitted that while the petitioner was in service he had
availed two loans from the second respondent society and on account of
WP(C).No.37257/2010 2
the default in repayment an amount of Rs.1,22,492/- is due from the
petitioner. In view of the aforesaid submissions made by the learned
counsel on both sides, this writ petition is disposed of as hereunder:-
The first respondent shall enquire into the genuineness of the
request and the reasons made by the petitioner for the purpose of getting
an out of turn disbursement of the pensionary benefits, that is, in
deviation to the guidelines formulated by the Corporation pursuant to the
direction of this Court in W.A.No.289 of 2001. In case it is found that the
request made by the petitioner is genuine, all the amount due to the
petitioner towards the pensionary benefits including DCRG shall be
disbursed to him within one month. It is made clear that out of the
amount due for disbursement an amount of Rs.1,22,492/- shall be
deducted and shall be remitted towards the loan accounts of the
petitioner maintained with the second respondent for the purpose of
closing the said loan accounts.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge