High Court Kerala High Court

K.N.Umanandan vs Kerala State Road Transport … on 8 September, 2009

Kerala High Court
K.N.Umanandan vs Kerala State Road Transport … on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23456 of 2009(B)


1. K.N.UMANANDANS/O. NARAYANAN
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. THE DISTRICT TRANSPORT OFFICER

3. ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :08/09/2009

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                         W.P.(C) No. 23456 of 2009
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                 Dated this the 8th day of September, 2009

                                 JUDGMENT

The petitioner intends to apply for a loan from the State Bank of

Travancore, Thiruvalla Branch. He is a K.S.R.T.C. pensioner. He seeks a

direction that the K.S.R.T.C. and its subordinate officers who are the

respondents undertake to disburse his pension through the Thiruvalla

Branch of State Bank of Travancore. Such a certificate appears to be

necessary for him to avail the loan, since the bank will be assured that funds

due to him as pension will be drawn through the Thiruvalla Branch of State

Bank of Travancore. Technically, it may not be proper to compel an

employer to make a particular undertaking in the nature sought for. But, the

situation in no way would create harm to the K.S.R.T.C. and it would only

augment transparency and reliability of the payment made by way of

pension. At the same time, if the K.S.R.T.C. concedes to the request of the

petitioner, it will enable the petitioner, a pensioner, to avail a loan from the

State Bank of Travancore, Thiruvalla Branch for personal purpose.

W.P.(C) No. 23456/09 2

2. Taking into consideration the relevant facts and circumstances, it

is noticed that the case in hand is an exceptional one calling extra-ordinary

directions. Resultantly, it is ordered that the K.S.R.T.C. will credit all

retiral benefits that may be due hereafter to the petitioner including pension

to such S.B.A/c in the State Bank of Travancore, Thiruvalla Branch in the

name of the petitioner, which may be notified by the petitioner under the

seal of the Branch Manager of State Bank of Travancore to the 3rd

respondent. This will be done and on receipt of such information, for which

the 3rd respondent will issue an acknowledgment.

The writ petition is ordered accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

mn.