High Court Kerala High Court

K.Vasudevan vs Kerala State Road Transport on 24 August, 2009

Kerala High Court
K.Vasudevan vs Kerala State Road Transport on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22949 of 2009(K)


1. K.VASUDEVAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/08/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J
                  ...........................................
                   WP(C).NO. 22949 OF 2009
                  ............................................
         DATED THIS THE 24TH DAY OF AUGUST, 2009

                                JUDGMENT

The petitioner retired from the service of the first

respondent, KSRTC on 30.9.2008, after serving it as Inspector.

On the ground that his daughter’s marriage is fixed to be

solemnized on 7.9.2009, the petitioner filed this writ petition

seeking a direction for out of turn release of CVP and DCRG. I am

satisfied that the petitioner has shown sufficient cause for being

treated as eligible for out of turn payment of DCRG and CVP as a

special case in terms of the directions of the Division Bench of this

court and Apex Court, from out of the 10% of the collections

earmarked in the Treasury for release of such amounts. taking

into account the date of marriage and also as a special and

exceptional case, let the amount due to the petitioner in terms of

this judgment, be released, by 31.8.2009.

Issue copy today itself.

THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/24/8