High Court Kerala High Court

G.Prakash vs Kerala State Road Transport … on 9 June, 2010

Kerala High Court
G.Prakash vs Kerala State Road Transport … on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16742 of 2010(P)


1. G.PRAKASH, SASIVILASAM, MATHIRA.P.O,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/06/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.16742 of 2010-P
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 9th day of June, 2010.

                                 JUDGMENT

The petitioner retired from the service of the Corporation as a Driver

on 31.5.2008 on attaining superannuation. The main relief sought for in

the writ petition is for a direction to the respondents to disburse the DCRG

and Commuted Value of Pension. The urgency shown is the marriage of the

daughter of the petitioner which is scheduled to be held on 1.11.2010 at

Nithyasree Auditorium, Kanjirathummoodu.

2. Heard learned Standing Counsel for the corporation.

3. Going by the direction issued by the Division Bench in W.A.

No.289/2001, especially condition No.5, retirement benefits will be

disbursed strictly on the basis of seniority of retirement, unless otherwise

ordered by this Court. In that view of the matter, as the need projected is

genuine, there will be a direction to the respondents to disburse the DCRG

and Commuted Value of Pension to the petitioner, within a period of two

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

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

2

kav/