High Court Kerala High Court

K.V.Sudhakaran vs The K.S.R.T.C. on 5 October, 2007

Kerala High Court
K.V.Sudhakaran vs The K.S.R.T.C. on 5 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29536 of 2007(N)


1. K.V.SUDHAKARAN, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE K.S.R.T.C., REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.S.SUGATHAN

                For Respondent  : No Appearance

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

 Dated :05/10/2007

 O R D E R
                          K.M.JOSEPH, J.
                   - - - - - - - - - - - - - - - - - - - - -
             W.P.(c).No.29536 OF 2007
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 5th day of October, 2007

                               JUDGMENT

Petitioner retired as Electrician from the KSRTC on

31/05/2006. The prayer in the writ petition is to direct payment of

DCRG sanctioned as per Ext.P1 with interest, Commuted value of

pension with interest and arrears of increments granted from

2001.

I heard learned counsel for the respondent also. Case of

the petitioner is that his elder daughter’s marriage is fixed to be

conducted on 18/11/2007. It is stated that he belongs to a poor

family. Having regard to all the facts, the writ petition is disposed

of as follows:

There will be a direction to the respondent to pay the

amount due to the petitioner as DCRG or Commuted Value of

Pension whichever is higher on or before 30/10/2007. There will

be a further direction to the respondent to disburse the entire

Provident Fund amount due to the petitioner with statutory

interest from the due date till the date of payment and the

WPC No.29536/07 2

amount due by way of Staff Welfare Fund on or before

30/10/2007. Regarding the prayer for arrears of increments

granted from 2001, if the petitioner moves a representation

before the first respondent seeking the same, the first respondent

will take a decision in accordance with law within a period of one

month from the date of receipt of the said representation and also

release the amounts found due without any delay.

(K.M.JOSEPH, JUDGE)

sv.

WPC No.29536/07 3