IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18614 of 2008(N)
1. K.J. JOSE,(CONDUCTOR RETD KSRTC,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRASPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF
3. THE ASSISTANT ACCOUNTS OFFICER
4. THE DISTRICT TRASPORT OFFICER,
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/07/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 18614 OF 2008 N
--------------------------------------
Dated this the 9th July, 2008
JUDGMENT
Petitioner retired from the service of the respondent
Corporation on 30.6.2006 as Conductor. He seeks out of tuen
payment of DCRG and Commuted Value of Pension.
According to petitioner, he is a kidney patient and he had
undergone kidney transplantation on 5.1.1999. It is stated that
the petitioner has already expended huge amount for the
treatment and his average monthly medical expense is about
Rs.3,000/=. The petitioner is depending on his monthly pension
of nearly Rs.5,000/= for maintenance of his family, for
education of his children and for his medical expenses. It is
also stated that the petitioner’s son is studying for the IIIrd year
of three year Diploma Course in Mechanical Engineering for
which also he has to expend huge amount. Ext.P4 is a
Certificate of Expenditure in this behalf. It is further stated that
the petitioner had availed a loan and he has to repay the amount
WPC. 18614/08 N 2
at the rate of Rs.3,000/= per month. I heard the learned counsel
appearing for the parties. I feel that this is a case where the
petitioner should represent the matter before the first respondent.
Accordingly, the Writ Petition is disposed of directing that if the
petitioner moves an application before the first respondent
pointing out his financial difficulties within two weeks from the
date of receipt of a copy of this Judgment, the first respondent
will consider and take a decision on the same in accordance with
law after affording an opportunity of being heard to the
petitioner, within a period of one month from the date of receipt
of the application.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge