High Court Kerala High Court

K.Rajan vs The Kerala State Road Transport on 2 September, 2008

Kerala High Court
K.Rajan vs The Kerala State Road Transport on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26523 of 2008(G)


1. K.RAJAN, S/O.KUNJUKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE ASSISTANT PERSONAL OFFICER (PENSION)

3. THE DEPUTY CHIEF ACCOUNT OFFICER (IA)

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/09/2008

 O R D E R
                                    K.M.JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No.26523 of 2008
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 2nd day of September, 2008

                                       JUDGMENT

Petitioner retired as Inspector on 31.3.2006. He seeks out of

turn payment of pensionary benefits. Marriage of the daughter of the

petitioner is the reason stated. The marriage is proposed to be held in

December, 2008. Exts.P2 and P3 are produced in support thereon.

2. I heard learned counsel for the respondents also.

3. I feel that the petitioner is entitled to partial relief.

The writ petition is disposed of as follows:

There will be a direction to the first respondent to conduct an

inquiry and conclude the same within two weeks from the date of receipt of

a copy of this judgment. If the claim is found to be genuine, there will be a

further direction to disburse the amount as DCRG to the petitioner in

accordance with law within a period of three months from the date of

conclusion of the inquiry. The amount need be paid only after satisfying all

liabilities payable from DCRG. If the amount cannot be paid from DCRG

on account of the liabilities, the amount will be paid from the Commuted

WPC.26523/2008. 2

Value of Pension also. Payments to be made from the Commuted Value of

Pension will not exceed the total amount payable as DCRG.

(K.M. JOSEPH, JUDGE)

sb