Kerala High Court
N.Madhumohanan vs Kerala State Road Transport … on 28 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29615 of 2009(V)
1. N.MADHUMOHANAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.S.SOMAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------
W.P.(C) No.29615 OF 2009
--------------------------------------
Dated this the 28th day of October, 2009
J U D G M E N T
~~~~~~~~~~~
The petitioner, a former employee of the K.S.R.T.C., seeks
out of turn payment of his retiral benefits on account that his
son, a B.Tech. student, undergoing education and the marriage
of his daughter is fixed to be held on 31.1.2010. He has
demonstrated sufficient reason for out of turn payment of the
retiral benefits. Taking all relevant facts into consideration, it is
ordered that the retiral benefits due to the petitioner, including
the DCRG and CVP, shall be released within three weeks from
the date of receipt of a copy of this judgment.
The Writ Petition is disposed of as above.
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
ps