Kerala High Court
K.Vijayakumar vs The Kerala State Road Transport on 13 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31952 of 2009(L)
1. K.VIJAYAKUMAR, AGED 57 YEARS,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.M.R.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :13/11/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.31952 OF 2009
-------------------------------------------
Dated this the 13th day of November, 2009
JUDGMENT
The petitioner, a former employee of the Kerala State Road
Transport Corporation, seeks out of turn disbursement of his
retiral benefits on ground that his daughter is seriously sick and
has been advised kidney transplantation. Taking into
consideration the materials on record, I am satisfied that the
petitioner has shown sufficient grounds for release of his retiral
benefits out of turn. In the result, this writ petition is ordered
directing that the D.C.R.G. and Commuted Value of Pension due
to the petitioner shall be released within a period of one week
from the date of receipt of a copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.13/11.