High Court Kerala High Court

M. Ramachandran Nair vs Kerala State Road Transport … on 29 May, 2008

Kerala High Court
M. Ramachandran Nair vs Kerala State Road Transport … on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10965 of 2008(E)


1. M. RAMACHANDRAN NAIR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

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

 Dated :29/05/2008

 O R D E R
                         K.M. JOSEPH, J.

           ````````````````````````````````````````````````````
                W.P.(C) No. 10965 OF 2008 E
           ````````````````````````````````````````````````````
             Dated this the 29th day of May, 2008

                         J U D G M E N T

Petitioner seeks a direction to disburse the

Commuted Value of Pension due to him. The petitioner

retired on 29.2.2004 while working as Tyre Retreader at

Central Works, Pappanamcode. According to the petitioner,

he has certain liabilities which are due to certain institutions

and the respondent withheld the DCRG of the petitioner for

adjusting his liabilities. The case of the petitioner is that the

respondent has no authority to withhold the Commuted Value

of Pension due to the petitioner.

2. I heard the learned standing counsel also. He

submits that the claim for Commuted Value of Pension will be

considered and payment will be made in accordance with law.

Recording the submission of the learned standing counsel,

the writ petition is disposed of directing the respondent to

disburse the Commuted Value of Pension due to the

WPC.10965/08
: 2 :

petitioner in accordance with law, within a period of one

month from the date of receipt of a copy of this judgment.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE