High Court Kerala High Court

K.Vijayakumar vs The Kerala State Road Transport on 25 May, 2010

Kerala High Court
K.Vijayakumar vs The Kerala State Road Transport on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15316 of 2010(L)


1. K.VIJAYAKUMAR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF

3. THE PERSONNEL OFFICER (PENSION),

4. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/05/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 15316 of 2010-L
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 25th day of May, 2010.

                                 JUDGMENT

The petitioner retired from the service of the Corporation on

31.5.2008 while working as Station Master. The main relief sought for in

this writ petition is to direct the respondents to disburse the DCRG and

Commuted Value of Pension to the petitioner. It is pointed out that the

marriage of the daughter of the petitioner is scheduled to be solemnised on

19.8.2010 at Devunanda Auditorium. Ext.P2 is the copy of the marriage

invitation letter.

2. Heard learned Standing Counsel for the Corporation.

3. There is no dispute that the marriage is scheduled to be held on

19.8.2010. Therefore, a deviation from the guidelines fixed by a Division

Bench of this Court in W.A.No.289/2001 is permissible.

4. There will be a direction to the respondents to disburse the DCRG

and Commuted Value of Pension to the petitioner to meet the expenses of

the marriage, expeditiously, at any rate within a period of three months from

the date of receipt of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/