High Court Kerala High Court

M.A.Raghavan vs The Kerala State Road Transport on 1 July, 2008

Kerala High Court
M.A.Raghavan vs The Kerala State Road Transport on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19769 of 2008(C)


1. M.A.RAGHAVAN, CHARGEMAN (RETD.)
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE ASSISTANT ACCOUNTS OFFICER(PENSION)

4. THE ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

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

 Dated :01/07/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 19769 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 1st day of July, 2008

                                      JUDGMENT

Heard learned counsel for the petitioner and the learned

Standing Counsel for the respondents.

2. Petitioner retired as Chargeman on 31.1.2006. He seeks out

of turn payment of DCRG and Commuted Value of Pension for conducting

the marriage of his daughter on 17.8.2008

The writ petition is disposed of directing the first respondent to

conduct an inquiry regarding the genuineness of the claim of the petitioner

and conclude the same within two weeks from the date of receipt of a copy

of this judgment. If the claim of the petitioner is found to be genuine, there

will be a further direction to the first respondent to disburse the amount due

to the petitioner as DCRG in accordance with law within a period of three

months from the date of conclusion of the inquiry. This direction need be

complied with only if the petitioner has no other liabilities to be satisfied

from out of the DCRG.

(K.M. JOSEPH, JUDGE)

sb