High Court Kerala High Court

Laila Jacob vs The Kerala State Road Transport on 4 June, 2008

Kerala High Court
Laila Jacob vs The Kerala State Road Transport on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11212 of 2008(I)


1. LAILA JACOB,W/O.JACOB ABRAHAM,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE ASSISTANT ACCOUNTS OFFICER (PENSION)

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/06/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 11212of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 4th day of June, 2008

                                      JUDGMENT

Petitioner retired on 31.7.2005 as Superintendent. Citing the

marriage her daughter to be solemnized on 27.4.2008, petitioner has

approached this court seeking payment of DCRG and Commuted Value of

Pension.

2. I heard learned Standing Counsel also. It is submitted that

the claim of the petitioner is genuine.

In such circumstances, the writ petition is disposed of directing

the first respondent to pay the amount due to the petitioner as DCRG in

accordance with law within a period of three months from the date of receipt

of a copy of this judgment, provided the petitioner does not have any other

liability, which has to be satisfied from out of the gratuity amount payable

to him.

(K.M. JOSEPH, JUDGE)

sb