IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22611 of 2008(P)
1. K.VIJAYAN PILLAI
... Petitioner
Vs
1. KSRTC, REP. BY ITS MANAGING DIRECTOR
... Respondent
2. FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. ASSISTANT ACCOUNTS OFFICER (PENSION)
4. DISTRICT TRANSPORT OFFICE,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 22611 OF 2008 P
````````````````````````````````````````````````````
Dated this the 5th day of August, 2008
J U D G M E N T
Petitioner retired as Inspector on 30.6.2007. He
seeks out of turn payment of his pensionary benefits citing his
medical condition. According to him, a tumor was developed
in the Lumbosacral region of his body and which is diagnosed
as ‘Schwanoma Spine. Petitioner has produced Exts.P2, P3
and P4 in support of his claim. It is further stated that he was
advised to undergo urgent surgery for which a sum of
Rs.1,50,000/- is required.
2. I heard learned counsel for the petitioner and
learned standing counsel. Learned standing counsel submits
that the claim of the petitioner is genuine. In such
circumstances, I feel that the petitioner should be granted at
least partial relief. Accordingly, writ petition is disposed of
directing the 1st respondent to pay to the petitioner an amount
of Rs.1,50,000/- from out of the DCRG payable in accordance
WPC.22611/08
: 2 :
with law within one month from the date of receipt of a copy of
this judgment. This judgment need be complied with only if
the petitioner has no other liability to be satisfied from out of
the DCRG.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE