High Court Kerala High Court

Joseph Mathew vs The Kerala State Road Transport on 24 March, 2010

Kerala High Court
Joseph Mathew vs The Kerala State Road Transport on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7548 of 2010(P)


1. JOSEPH MATHEW, MUNDUPALATHUNKAL
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE ASSISTANT ACCOUNTS OFFICER (PENSION)

4. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.K.K.MANGALANANDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/03/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                        W.P.(C).7548/2010
                      --------------------
             Dated this the 24th day of March, 2010

                            JUDGMENT

Petitioner retired from the service of the Kerala State Road

Transport Corporation as Inspector on 30.11.2007. His DCRG and

Commuted Value of Pension have not been disbursed so far.

According to the petitioner, the marriage of his daughter is

scheduled to be held on 19.8.2010 and therefore respondents

may be directed to release the amounts due to him.

2. Though the learned Standing Counsel for the respondents

have obtained instructions, nothing has been placed on record to

doubt the genuineness of the need projected by the petitioner.

3. Having regard to the above, I dispose of this writ petition

directing the respondents to disburse DCRG and Commuted

Value of Pension due to the petitioner, as expeditiously as possible

at any rate, within four weeks of production of a copy of this

judgment.

ANTONY DOMINIC,
Judge
mrcs