IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26193 of 2009(T)
1. N.P.AYYAPPANKUTTY,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE WORKS MANAGER,
For Petitioner :SRI.C.A.CHACKO
For Respondent :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/09/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.26193 OF 2009
-------------------------------------------
Dated this the 30th day of September, 2009
JUDGMENT
The petitioner retired from the service of the Kerala State
Road Transport Corporation on 31.8.2006. It is stated that the
marriage of the petitioner was solemnised on 6.9.2009 and that
he may be paid his retiral benefits out of turn. The petitioner,
going by the materials on record, has demonstrated sufficient
grounds for out of turn payment. Accordingly, this writ petition
is ordered directing that the retiral benefits due to the petitioner
by way of D.C.R.G. and Commuted Value of Pension will be
released within a period of four weeks from the date of receipt
of a copy of this judgment. This writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.3/10.