IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37312 of 2009(H)
1. K.SURENDRAN NAIR, (DRIVER, KSRTC,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/01/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 37312 OF 2009 (H)
=====================
Dated this the 7th day of January, 2010
J U D G M E N T
Petitioner retired from service of the respondent as a Driver
on 30/1/2007. His terminal benefits including DCRG and
commuted value of pension have not been disbursed. His
daughter’s marriage is scheduled to be held on 7th February, 2010
and on that reason, he seeks an immediate payment of the dues.
The bonafides of the reason pointed out by the petitioner is not
disputed by the respondents.
Having regard to the above, the writ petition is disposed of
directing the respondent to disburse the aforesaid benefits as
expeditiously as possible, at any rate within 2 weeks of
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp