IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23708 of 2008(V)
1. K.N.JANAKY
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPN.& ANR.
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 23708 OF 2008 V
````````````````````````````````````````````````````
Dated this the 6th day of August, 2008
J U D G M E N T
Petitioner is the widow of Sri.M.S.Sankaran who
retired as Conductor from KSRTC on 31.5.2006. Her
husband died due to Cancer on 3.3.2007. The petitioner
contends that a huge amount has been spent by the petitioner
for treatment of her husband. She seeks out of turn payment
of the pensionary benefits of her husband including Provident
Fund, Staff Welfare Fund, DCRG and Commuted Value of
Pension.
2. I heard learned standing counsel also. In the facts
and circumstances of the case, writ petition is disposed of
directing the 2nd respondent to conduct an enquiry as to
whether the claim of the petitioner is genuine. The enquiry
should be concluded within two weeks from the date of receipt
of a copy of this judgment. If the claim of the petitioner is
found genuine, the amount due as DCRG shall be paid to the
WPC.23708/08
: 2 :
legal heirs of the deceased Sri.M.S.Sankaran, late husband of
the petitioner, in accordance with law, within a period of three
months from the date on which the enquiry is concluded,
provided there is no liability to be satisfied from out of the said
amount. There will be a further direction to the 2nd respondent
to pay to the legal heirs of Sri.M.S.Sankaran the amount due
as Provident Fund and Staff Welfare Fund, if not paid already,
within one month from the date of receipt of a copy of this
judgment.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE