High Court Kerala High Court

Francis Rebellow vs The Kerala State Road Transport on 4 January, 2011

Kerala High Court
Francis Rebellow vs The Kerala State Road Transport on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38003 of 2010(A)


1. FRANCIS REBELLOW, S/O.XAVIER REBELLOW,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.K.P.JUSTINE (KARIPAT)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :04/01/2011

 O R D E R
                           C.T.RAVIKUMAR, J.
                       ---------------------------------------
                       W.P(C)No.38003 of 2010
                       ----------------------------------------
                        Dated 4th January, 2011

                                 JUDGMENT

The petitioner who is a retiree from the service of the Kerala

State Road Transport Corporation filed this writ petition on being

aggrieved by the delay in the matter of disbursement of pensionary

benefits. When this matter is taken up for consideration today, the

learned standing counsel for the respondents submitted that the

petitioner had already discharged the entire liability in terms of Ext.P4

and therefore, the amount due to the petitioner consequent to his

retirement could be disbursed to him within a period of one month. This

is recorded. Accordingly, this writ petition is disposed of with a direction

to the respondents to sanction and disburse the pensionary benefits due

to the petitioner expeditiously, at any rate, within a period of one month

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

Sd/-

C.T.RAVIKUMAR
Judge

TKS
// True copy //

P.S. to Judge