IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14663 of 2009(C)
1. K.VIJAYAN NAIR,S/O.KRISHNA PILLAI,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :15/06/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.14663 OF 2009
-------------------------------------------
Dated this the 15th day of June, 2009
JUDGMENT
The petitioner retired from the service of the first
respondent on 31.12.2007. It is submitted that the marriage of
his daughter is fixed to be held on 27.8.2009. The petitioner has
produced materials in support of that submission. He needs
funds to conduct the marriage. He has, therefore, demonstrated
a strong case for out of turn disbursement of D.C.R.G. and
Commuted Value of Pension from the 10% earmarked from the
daily collection of the KSRTC, as credited to the treasury
account. In the result, it is directed that the D.C.R.G. and
Commuted Value of Pension due to the petitioner will be
released on or before 27.7.2009 without fail. The writ petition is
ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.16/6.