High Court Kerala High Court

K.E.Sivan vs Managing Director on 4 December, 2009

Kerala High Court
K.E.Sivan vs Managing Director on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33218 of 2009(V)


1. K.E.SIVAN, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

2. DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.P.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/12/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.33218 OF 2009
                   -------------------------------------------
             Dated this the 4th day of December, 2009


                               JUDGMENT

The petitioner retired from the service of the first

respondent on 30.4.2008. It is submitted that he is in need of

money to repay certain loans availed from individuals at different

occasions. The petitioner has produced materials in support of

his submissions. He has, therefore, demonstrated a strong case

for out of turn disbursement of D.C.R.G. and Commuted Value of

Pension from the 10% earmarked from the daily collection of the

KSRTC, as credited to the treasury account. In the result, it is

directed that the D.C.R.G. and Commuted Value of Pension due

to the petitioner will be released within a period of three weeks

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

petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.5/12.