IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31311 of 2009(H)
1. M.K.SHAMSUDDI,, AGED 57 YEARS
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHEIF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER (PENSION)
4. THE ASSISTANT TRANSPORT OFFICER
For Petitioner :SRI.K.P.JUSTINE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :12/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------
W.P.(C) No.31311 OF 2009
--------------------------------------
Dated this the 12th day of November, 2009
J U D G M E N T
~~~~~~~~~~~~~
The petitioner retired from K.S.R.T.C. He seeks for out of turn
payment of DCRG, CVP and other retiral benefits on the plea that
his daughter’s marriage is fixed to be held day after tomorrow.
Taking into consideration all the relevant facts, I am satisfied that
the petitioner has shown sufficient cause for out of turn payment of
the retiral benefits. Accordingly, the Writ Petition is ordered
directing that the DCRG, CVP and other retiral benefits outstanding
to the petitioner will be released within a period of two weeks from
the date of receipt of a copy of this judgment.
THOTTATHIL B. RADHAKRISHNAN,
Judge
ps