IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24106 of 2010(K)
1. K.S.KUMAR, S/O.K.KRISHNA PILLAI,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND
3. THE PERSONAL OFFICER (PENSION)
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :02/08/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.24106 OF 2010
---------------------------------------
Dated this the 2nd day of August, 2010.
J U D G M E N T
The petitioner retired from the service of the KSRTC on
31.03.2010 while working as District Transport Officer. The main
grievance raised in the writ petition is regarding the delay in
disbursal of the DCRG and commuted value of pension.
2. Learned counsel for the petitioner submitted that the
petitioner is a chronic patient suffering from various diseases
such as cardiovascular disease, epilepsy, kidney failure etc. as
evidenced by Exhibits P2 and P3 Medical Certificates, Exhibit P4
series Medicine Prescription Charts and Exhibits P5 and P6 series
Lab Reports. It is therefore submitted that the petitioner has
been facing financial difficulties due to his illness.
3. It is pointed out that the petitioner is in urgent need of
money to repay the amount borrowed from his friends and
relatives in connection with the marriage of his daughter which
was solemnized on 22.03.2009 and to meet the expenses for his
W.P.(C) No.24106/2010 2
continued treatment. Exhibit P7 is the marriage invitation card of
the petitioner’s daughter.
4. Heard the learned Standing Counsel for the KSRTC. It is
pointed out by the learned counsel for the petitioner that the
guidelines issued by this Court in W.A.No.289/2001 even though
directs disbursement of the retirement benefits on the basis of
seniority, the same can be varied if ordered by this Court in
appropriate cases. The documents produced in the writ petition
show that the petitioner is in urgent need of amounts to meet his
medical expenses and also the expenses in connection with the
marriage of his daughter.
In that view of the matter, there will be a direction to the
1st respondent to consider the sanction of the benefits and
disburse the amount after conducting due enquiry expeditiously,
at any rate, within a period of two months.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp