Kerala High Court
G.Mohan Nair vs Kerala State Road Transport … on 5 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21161 of 2009(M)
1. G.MOHAN NAIR,
... 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 :05/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.21161 of 2009-M
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 5th day of August, 2009.
JUDGMENT
The petitioner retired from the service of KSRTC
on 31.12.2007. His DCRG and CVP are yet to be
paid. He seeks out of turn release of DCRG and
CVP in terms of the directions in the judgment in
W.A.289/2001.
The marriage of the petitioner’s daughter is
scheduled to be solemnized on 8.11.2009. He is,
thus, in immediate need of funds. There is,
therefore, clear and sustained reason to release
the DCRG and CVP due to the petitioner on out of
turn basis.
In the result, this writ petition is allowed
ordering that the DCRG and CVP due to the
petitioner shall be released within two months
from today.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/070809