IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14334 of 2010(N)
1. K.JAYAKUMAR, (INSPECTOR, KSRTC,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :20/05/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.14334/2010-N
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 20th day of May, 2010
J U D G M E N T
The petitioner retired from service as Instructor from
the Kilimanoor Depot of the respondent-Corporation on
31/03/2010. He is seeking for a direction to the
respondent to disburse the pensionery benefits including
DCRG, Commuted Value of Pension etc.. The urgency pleaded
is that the marriage of the petitioner’s daughter is
proposed to be held on 27/08/2010 which is evidenced by
Ext.P2 marriage invitation letter.
2. Heard the learned Standing Counsel for the
Corporation. The learned Standing Counsel did not dispute
the fact that the marriage of the petitioner’s daughter is
to be held on 27/08/2010. But, it is submitted that
sufficient time will have to be granted to the Corporation
to disburse the amount.
3. In W.A.No.289/2001, this Court had framed certain
guidelines with regard to the disbursement of the
retirement benefits. It was also stipulated therein that
the retirement benefits will be disbursed as per the
seniority unless otherwise ordered by this Court. In that
view of the matter, since the reason shown by the
petitioner is genuine, he is entitled to be granted a
W.P.(C). No.14334/2010
-:2:-
direction as sought for in the writ petition. Therefore,
there will be a direction to the respondent to disburse the
pensionery benefits including D.C.R.G and Commuted Value of
Pension to the petitioner within a period of three months
from today. The writ petition is disposed of as above. No
costs.
(T.R. Ramachandran Nair, Judge.)
ms