High Court Kerala High Court

C.D.Varghese vs The Managing Director on 17 May, 2010

Kerala High Court
C.D.Varghese vs The Managing Director on 17 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12516 of 2010(L)


1. C.D.VARGHESE,AGED 57 YEARS,S/O.DEVASSY,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,K.S.R.T.C,
                       ...       Respondent

2. THE DISTRICT TRANSPORT OFFICER,

3. THE KERALA STATE TRANSPORT WORKERS

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.N.UNNIKRISHNAN,SC KSTW CO.OP SOCIET

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :17/05/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.12516/2010-L
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
             Dated this the 17th day of May, 2010

                      J U D G M E N T

The petitioner retired from the service of the

Corporation as Vehicle Supervisor on 31/01/2008. The

petitioner seeks for a direction to the first respondent to

disburse the pensionery benefits as he has to discharge the

liabilities to various banks/societies.

2. The third respondent is one of the Society to

which the petitioner is indebted. Counter affidavit has

been filed by the third respondent. It is submitted that

an amount of Rs.84,536/- is liable to be remitted by the

petitioner to the third respondent and they are entitled to

recover the entire amount from the pensionery benefits in

view of the Undertaking, Agreement, Surety Bond, Consent

Letters executed by the petitioner.

3. Going by the averments in the writ petition, the

petitioner owes certain amounts to the Kerala State Co-

operative Bank also. It is pointed out that certain loans

were availed by the petitioner for conducting the marriage

of the petitioner’s daughter. Already award has been

passed against the petitioner in the Arbitration Case filed

by the said Co-operative Bank.

W.P.(C). No.12516/2010
-:2:-

4. Heard the learned Standing Counsel for the

Corporation. The matter is governed by the guidelines

issued by this Court in W.A.No.289/2001 permitting

disbursement of pensionery benefits by considering the

genuine needs of the pensioners without looking into their

seniority. Herein, going by the averments in the writ

petition and the counter affidavit filed by the third

respondent, it is clear that he has got certain liabilities

to be cleared. Therefore, unless the pensionery benefits

are disbursed, the arrears will be mounting making the

petitioner liable for huge sum.

5. In the light of the above, there will be a

direction to the first respondent to quantify pensionery

benefits due to the petitioner. The petitioner will show

the details of liabilities as on today by filing

appropriate consent letter to the first respondent-

Corporation for recovering those amounts for payment to the

creditors. After recovery of those amounts, the balance

amount, if any, will be paid to the petitioner within a

period of three months from the date of receipt of a copy

of this Judgment.

The writ petition is disposed of as above. No costs.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE