IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25194 of 2009(T)
1. K.PARAMESWARA PANICKER, AGED 57 YEARS,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. DEPUTY CHIEF ACCOUTS OFFICER(IA)
3. ASSISTANT TRANSPORT OFFICER
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :07/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 25194 OF 2009
............................................
DATED THIS THE 7TH DAY OF SEPTEMBER, 2009
JUDGMENT
The petitioner retired from service of KSRTC on 28.2.2009.
In terms of the directions of this court, the petitioner’s due turn
has not yet come, to receive DCRG and CVP. The petitioner’s
daughter, Ambika is due to get married on 14.9.2009. I am
satisfied that the petitioner needs funds in connection with his
daughter’s marriage and has thus demonstrated sufficient
grounds for out of turn payment of the retiral benefits. Hence,
this writ petition is ordered directing that DCRG and CVP due to
the petitioner will be released within a period of three weeks from
now.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/7/9