High Court Kerala High Court

Geevarghese Thomas vs The Kerala State Road Transport on 27 April, 2010

Kerala High Court
Geevarghese Thomas vs The Kerala State Road Transport on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13838 of 2010(D)


1. GEEVARGHESE THOMAS, S/O. THOMAS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUTS

3. THE PERSONNEL OFFICER(PENSION)

4. THE WORKS MANAGER, K.S.R.T.C.

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/04/2010

 O R D E R
                            P.N.RAVINDRAN, J.
                          --------------------------------
                       W.P.(C) No. 13838 of 2010
                          --------------------------------
                 Dated this the 27th day of April, 2010.

                              J U D G M E N T

The petitioner is a former employee of the Kerala State Road

Transport Corporation (hereinafter referred to as the ‘KSRTC’ for short).

He retired from service on 31.3.2010 while he was working as Electrician

Special Grade in the KSRTC. This writ petition is filed seeking

expeditious payment of DCRG and commuted value of pension on the

ground that the petitioner has to incur heavy expenditure in connection

with the marriage of his daughter, which is to be solemnised on 31.5.2010.

2. Sri. V.V.Nandagopal Nambiar, the learned standing counsel

appearing for the KSRTC, submits that if after enquiry the Corporation is

satisfied that the marriage of the petitioner’s daughter is to be solemnised

on 31.5.2010, the Corporation will take steps to pay DCRG and

commuted value of pension to the petitioner overlooking priority.

In such circumstances, I dispose of this writ petition with a direction

to the first respondent to enquire into the genuineness of the claim made

by the petitioner for out of turn payment of DCRG and commuted value of

pension and to make such payment within one month from the date of

production of a copy of this judgment, if the claim of the petitioner is found

to be genuine.

P.N.RAVINDRAN
(Judge)

vps

W.P.(C).No.

2

W.P.(C).No.

3

P.N.RAVINDRAN
(Judge)

vps

W.P.(C).No.

4

W.P.(C).No.

5