IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 964 of 2007(M)
1. K.N.VENKITESWARAN,
... Petitioner
Vs
1. MANAGING DIRECTOR,
... Respondent
2. THE WORKS MANAGER,
3. ASSISTANT PERSONAL OFFICER (PENSION),
For Petitioner :SRI.K.S.AJAYAGHOSH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/01/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 964 OF 2007
-----------------------------------
Dated this the 9th day of January, 2007
JUDGMENT
This Writ Petition is filed by an employee of the K.S.R.T.C who
retired on 31.8.2003 for out of turn release of his retiral benefits so that
he will be able to conduct the marriage of his daughter `Reshmi’. Ext.P2
to P4 produced by the petitioner will show that the petitioner’s case that
marriage of his daughter has already been arranged and funds are
necessary for conducting the marriage is a genuine one. The petitioner
retired on 31.8.03. Even going by the guidelines formulated as per the
judgment of this Court in WA No.289/01, his turn for receiving retiral
benefits will reach within a few months. Considering the principles laid
down by subsequent judgment in WPC 1377/2004, this Writ Petition will
stand allowed issuing the following directions:
The respondents will release all the amounts payable to the
petitioner on account of his DCRG and Commuted Value of Pension at
the earliest and at any rate on or before 21.01.07. Payment shall be
made by means of an instrument encashable at par at Ernakulam.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2