IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34870 of 2010(G)
1. K.G.RAMAMOORTHY, ADMINISTRATIVE OFFICER,
... Petitioner
2. THE ASSISTANT TRANSPORT OFFICER,
Vs
1. THE K.S.R.T.C, AND ANOTHER
... Respondent
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/11/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.34870 of 2010
-----------------------------------------
Dated this the 22nd day of November, 2010
JUDGMENT
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 Administrative Officer in the KSRTC. This writ
petition is filed seeking expeditious payment of DCRG, commuted
value of pension and terminal leave surrender salary on the
ground that the marriage of the petitioner’s daughter is
scheduled to be solemnized on 28.1.2011.
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 scheduled to be solemnized on 28.1.2011, the
Corporation will take steps to pay DCRG and commuted value of
pension to the petitioner overlooking priority and that terminal
leave surrender salary will also be paid expeditiously.
In such circumstances, I dispose of this writ petition
W.P(C).No.34870 of 2010
-:2:-
with a direction to the 1st 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 along with
the terminal leave surrender salary within two months 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.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.34870 of 2010
—————————-
JUDGMENT
22nd November, 2010