IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13504 of 2009(G)
1. D.SUGATHAN,(VEHICLE SUPERVISOR,KSRTC,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/05/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.13504 of 2009-G
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 26th day of May, 2009.
JUDGMENT
Petitioner retired from the service of the
respondent on 31.5.2008. The marriage of his
daughter is fixed to be solemnized on 10.12.2009.
Petitioner has produced copy of marriage
invitation letter. He is, thus, in immediate need
of funds. The petitioner has shown sufficient
cause for an out of turn payment of DCRG and CVP
due to him from the respondent in terms of the
directions of this Court, however to be confined
within the 10% amount in terms of the directions
of the Apex Court.
For the aforesaid reasons, this writ petition is
allowed directing that the death-cum-retirement
gratuity and commutation value of pension due to
WP(C)13504/09 -: 2 :-
the petitioner from the respondent shall be
released within three months from today.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/270509