IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17222 of 2008(A)
1. C.SELVARAJ, SMITHA BHAVAN,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF
3. THE ASSISTANT ACCOUNTS OFFICER (PENSION)
4. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.K.P.JUSTINE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :10/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 17222 OF 2008 A
````````````````````````````````````````````````````
Dated this the 13th day of June, 2008
J U D G M E N T
Petitioner retired as vehicle supervisor from the
respondent Corporation on 31.5.2007. The petitioner seeks out of
turn payment of his pensionary benefits to meet the expenses of
his daughter’s marriage, which is fixed to be solemnised on
17.8.2008. I heard the learned Standing Counsel also. The writ
petition is disposed of as follows.
2. There will be a direction to the 1st respondent to
conduct an enquiry as to whether the claim of the petitioner is
genuine. The enquiry should be concluded within ten days from
the date of receipt of a copy of this judgment. If the claim of the
petitioner is found genuine, there will be a further direction to the
1st respondent to disburse the amount due to the petitioner as
DCRG, in accordance with law, within a period of three months
from the date on which the enquiry is concluded. It is made clear
that the payment will be made only if there is no liability which the
petitioner has to discharge in accordance with law.
(K.M.JOSEPH, JUDGE)
aks