IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25360 of 2009(L)
1. C.MURALEEDHARAN ASSARI,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 25360 OF 2009
............................................
DATED THIS THE 16TH DAY OF SEPTEMBER, 2009
JUDGMENT
The petitioner retired from service of KSRTC on 31.12.2007.
He seeks out of turn disbursal of retiral benefits due to him by
way of DCRG and CVP on the ground of his daughter’s marriage,
which is to be solemnized on 15.11.2009. Having heard the
parties and in the light of the pleadings on record, I am satisfied
that the petitioner needs funds in connection with his daughter’s
marriage and has thus demonstrated sufficient grounds for out of
turn payment of the retiral benefits from out of 10% earmarked
for such payments in terms of the directions of this court in
W.A.289 of 2009.
In the result, writ petition is allowed directing that the
amounts due to the petitioner as DCRG and CVP will be released
within a period of five weeks from now.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/17/9