IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13293 of 2010(J)
1. N.DAMODARAN, (ASSISTANT TRANSPORT
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :20/04/2010
O R D E R
P.N.RAVINDRAN, J.
--------------------------------
W.P.(C) No. 13293 of 2010
--------------------------------
Dated this the 20th day of April, 2010.
J U D G M E N T
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 31.8.2008 while he was working as Assistant
Transport Officer in the KSRTC. This writ petition is filed seeking
expeditious payment of DCRG and commuted value of pension on the
ground that the petitioner had to incur heavy expenditure in connection
with the marriage of his daughter, which was solemnised on 18.4.2010.
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 marriage of the petitioner’s daughter was solemnised on
18.4.2010, the Corporation will take steps to pay DCRG and commuted
value of pension to the petitioner overlooking priority.
In such circumstances, I dispose of this writ petition with a direction
to the first respondent to enquire into the genuineness of the claim made
by the petitioner for out of turn payment of DCRG and commuted value of
pension 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)
vps
W.P.(C).No.
2
W.P.(C).No.
3