High Court Kerala High Court

Mohammed Kunju vs Kerala Staste Road Transport … on 22 September, 2010

Kerala High Court
Mohammed Kunju vs Kerala Staste Road Transport … on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29164 of 2010(U)


1. MOHAMMED KUNJU, S/O.ALIYAR KUNJU,
                      ...  Petitioner

                        Vs



1. KERALA STASTE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND

3. THE ASST.TRANSPORT OFFICER,

                For Petitioner  :SRI.N.MANU THAMPI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/09/2010

 O R D E R
                        P.N.RAVINDRAN, J.
               -----------------------------------------
                    W.P(C).No.29164 of 2010
               -----------------------------------------
           Dated this the 22nd day of September, 2010

                             JUDGMENT

The petitioner is a former employee of the Kerala

State Road Transport Corporation (hereinafter referred to as the

`KSRTC’ for short). He retired from service on 31.3.2010 while

he was working as a Conductor in the KSRTC. This writ petition is

filed seeking expeditious payment of DCRG on the ground that the

petitioner has to clear off the liability incurred by him in

connection with marriage of his daughter that was solemnized on

23-7-2006.

2. Sri.V.V.Nandagopal Nambiar, the learned standing

counsel appearing for the KSRTC, submits that if after enquiry the

Corporation is satisfied that the petitioner has to clear off the

liability incurred by him in connection with the marriage of his

daughter that was solemnized on 23.7.2006, the Corporation will

take steps to pay DCRG to the petitioner overlooking priority.

In such circumstances, I dispose of this writ petition

with a direction to the respondents to enquire into the

W.P(C).No.29164 of 2010
-:2:-

genuineness of the claim made by the petitioner for out of turn

payment of DCRG and to make such payment within one month from

the date of production of a copy of this judgment, if the claim of the

petitioner is found to be genuine.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.29164 of 2010

—————————-

JUDGMENT

22nd September, 2010