High Court Kerala High Court

C.C.Chandran vs Kerala State Road Transport … on 4 December, 2009

Kerala High Court
C.C.Chandran vs Kerala State Road Transport … on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33214 of 2009(V)


1. C.C.CHANDRAN, S/O. CHERUKANDAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/12/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).No.33214 OF 2009
                  -------------------------------------------
             Dated this the 4th day of December, 2009


                              JUDGMENT

The petitioner retired from the service of the first

respondent on 30.9.2008. It is submitted that he is residing in

the house of his wife and is proposing to construct a house of his

own. The petitioner has produced materials in support of his

submissions. He has, therefore, demonstrated a strong case for

out of turn disbursement of D.C.R.G. and Commuted Value of

Pension from the 10% earmarked from the daily collection of the

KSRTC, as credited to the treasury account. In the result, it is

directed that the D.C.R.G. and Commuted Value of Pension due

to the petitioner will be released within a period of three weeks

from the date of receipt of a copy of this judgment. The writ

petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.5/12.