IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13692 of 2009(F)
1. M.M. GANGADHARAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.P.R.VENKATESH
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :19/05/2009
O R D E R
K. SURENDRA MOHAN, J
------------------------------------------------------------
W.P(C) NO: 13692 OF 2009
-----------------------------------------------------------
Dated this the 19th May, 2009.
JUDGMENT
The petitioner retired from the service of the KSRTC on
30.6.2007. His complaint is that his Death cum Retirement
Gratuity, commuted pension and other pensionary benefits are not
paid. In the normal circumstances the pensionary benefits are
disbursed according to priority and in accordance with directions
issued by this Court in this regard in previous proceedings. The
petitioner seeks priority in disbursement of his pensionary benefits
on the ground that he is in acute need of money for conducting the
marriage of his daughter which is scheduled to be held on
28.5.2009. A photostat copy of the marriage invitation is produced
as Ext.P4.
2. I have heard counsel for the petitioner as well as the
standing counsel for the KSRTC.
3. The standing counsel does not dispute the genuineness of
the need put forward by the petitioner. He submits that in the
circumstances of the case, he has no objection in disbursing the
retirement benefits on priority, at an early date.
4. In the above circumstances, there will be a direction to the
WPC 13692/2009 2
respondent to disburse the death cum retirement gratuity,
commuted pension and other pensionary benefits due to the
petitioner out of turn, on priority basis, as expeditiously as possible
and at any rate, within a period of two weeks from today. The writ
petition is disposed of as above.
K. SURENDRA MOHAN
Judge
jj
WPC 13692/2009 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: