IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32356 of 2008(B)
1. K.J.MARY DAS
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE DISTRICT TRANSPORT OFFICER
For Petitioner :SRI.V.T.MADHAVANUNNI
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :10/11/2008
O R D E R
K.BALAKRISHNAN NAIR &
M.C.HARI RANI, J.
-----------------------------------------
W.P.(C) NO. 32356 OF 2008-B
-----------------------------------------
Dated 10th November, 2008.
JUDGMENT
Balakrishnan Nair, J.
The petitioner retired from the service of the Kerala State Road
Transport Corporation on 28.2.2006. He is in great financial
difficulties. He is indebted to various financial institutions. His
daughter’s marriage was solemnised on 12.5.2008. The same added to
his financial problems. So, this Writ Petition is filed, praying that the
K.S.R.T.C may be ordered to pay the terminal benefits due to him, out
of turn.
2. If the financial difficulties of a pensioner is taken as a
ground, most of the pensioners will be suffering from that disability.
So, all of them will have to be paid out of turn. If that be so, the queue
system followed as per the direction of this Court will be rendered
futile. Therefore, we feel that this is not a case where payment should
WPC 32356/2008 2
be ordered out of turn. Accordingly, the Writ Petition is dismissed.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
Nm/